High Court Kerala High Court

Vimal Elias Thomas vs The Asst.Drugs Controller And on 12 December, 2006

Kerala High Court
Vimal Elias Thomas vs The Asst.Drugs Controller And on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25555 of 2003(P)


1. VIMAL ELIAS THOMAS, THOMSON MEDICALS,
                      ...  Petitioner

                        Vs



1. THE ASST.DRUGS CONTROLLER AND
                       ...       Respondent

                For Petitioner  :SRI.J.JOSEPH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :12/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

                      -----------------------------------------

                          W.P(C)No.25555  of  2003

                      -----------------------------------------

               Dated this the 12th  day of  December, 2006


                                  JUDGMENT

The challenge is on Ext.P4 order passed by the respondent. It is

seen from the impugned order as well as the counter affidavit that the

same is passed as if there is no reply to Ext.P1 show cause notice. It is

seen from Exts.P2 and P3 that the petitioner had submitted reply.

Therefore, I quash Ext.P4. There will be a direction to the respondent

to look into Exts.P2 and P3 and pass appropriate orders thereon

expeditiously. While passing orders as above, the fact that the

petitioner had already closed down the shop for a period of three days

will also be considered by the respondents.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.