IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9562 of 2010(U)
1. A.BASHEER, AGED 63 YEARS,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. THE DISTRICT SUPPLY OFFICER,KOLLAM.
3. THE TALUK SUPPLY OFFICER,KARUNAGAPPALLY.
4. VISHNUDHATHAN, VILLAGE SECRETARY (DYFI),
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.9562 OF 2010
---------------------------------------
Dated this the 22nd day of March, 2010.
J U D G M E N T
The matter arises out of the Kerala Rationing Order. The
petitioner is the licensee of ARD No.157 of Karunagappally Taluk.
By Exhibit P1, the licence was suspended which, according to the
petitioner, is without any justification. Now the 1st respondent
has issued a show cause notice as per Exhibit P2 and Exhibit P3 is
the copy of the charge memo. The said shop is now attached to
another shop.
2. The petitioner has filed an explanation as per Exhibit P4.
It is pointed out that even though on so many occasions the
matter was posted, nothing materialized and finally it is posted to
24.03.2010 for a hearing. Exhibit P5 is a notice issued by the
2nd respondent in this regard. According to the petitioner, the
action taken by the 3rd respondent is without any jurisdiction and
the matter will have to be considered on merits.
There will be a direction to the 1st respondent to take a final
W.P.(C) No.9562/2010 2
decision on Exhibit P4 after hearing the petitioner either on
24.03.2010 or on any adjourned day. The final orders will be
passed within a period of one month. The petitioner will produce
a copy of this judgment along with copy of the writ petition for
compliance.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp