IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26939 of 2005(F)
1. KARIYAPILLY HAMZA KOYA ANWER SADATH,
... Petitioner
Vs
1. THE CHAIRMAN, COCHIN PORT TRUST,
... Respondent
2. THE COMMISSIONER OF CUSTOMS,
For Petitioner :SRI.SUNNY VARGHESE
For Respondent :SRI.ANTONY DOMINIC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.26939 OF 2005
---------------------------------------
Dated this the 25th day of July, 2008.
J U D G M E N T
Challenge is on Exhibit P15 order. There is no dispute that
it is an appealable order. The contention is that no particular
reason is stated in the order as to why the petitioner is
discriminated. That itself is a good ground for the petitioner to
pursue in appeal.
2. In the peculiar facts and circumstances of this case, the
ancillary grievance regarding demurrage also shall be looked into
by the appellate authority. Therefore, this writ petition is
disposed of as follows:
In the event of the petitioner pursuing the remedy of appeal
within a period of two months from today, the same shall be
treated to have been filed in time. Thereafter, the appellate
authority will look into the matter with notice to the petitioner
and appropriate orders, adverting to the contentions taken by the
petitioner, shall be passed within another three months.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 26939 OF 2005
J U D G M E N T
25.07.2008