IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 224 of 2010()
1. THE STATE OF KERALA, REPRESETNED BY THE
... Petitioner
2. PRINCIPAL SECRETARY, DEPARTMENT OF CIVIL
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THE TALUK SUPPLY OFFICER, KOLLAM.
Vs
1. BIJU.V, AGED 34 YEARS,S/O.VIJAYACHANDRAN
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.JAYAPRADEEP
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/03/2010
O R D E R
K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
——————————
R.P. No.224/2010 IN
W.A.NO.174/2010
——————————
Dated this, the 26th day of March, 2010
Order
Balakrishnan Nair, J.
The point raised in this Review Petition is whether the
decision pursuant to the seizure of sugar could be taken by the
Taluk Supply Officer or by the District Collector. Both sides
submitted that the District Collector is competent to take the
decision. Accordingly, the judgment under review is modified
and it is ordered that the direction in the judgment to the Taluk
Supply Officer shall be taken as a direction to the District
Collector,Kollam. The said officer shall take a decision within
one week from the date of production/receipt of a copy of this
order.
RP No.224/2010
– 2 –
The Review Petition is disposed of as above.
K. Balakrishnan Nair,
Judge.
P.N.Ravindran,
Judge.
nm.