IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22722 of 2008(E)
1. P.T. THOMAS, MERCHANT,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR, KANNUR.
3. THE SUB COLLECTOR, TELLICHERY.
For Petitioner :SRI.S.V.BALAKRISHNA IYER (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/08/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.22722 of 2008
==================
Dated this the 7th day of August, 2008.
J U D G M E N T
This writ petition filed on 13.10.2006 is coming up for
admission today. The issue involved in this writ petition is
as to whether the confiscation of rice seized from the
petitioner under the Food Grains Dealer’s Licensing Order
is sustainable. The petitioner applied for a licence under
the Food Grains Dealer’s Licensing Order. According to the
petitioner, anticipating favourable orders in the application
for licence, the petitioner started business and procured
rice. The authorities seized the same. While the
confiscation proceedings were pending, the rice was
released to the petitioner on his furnishing bank guarantee
for an amount of Rs.1,32,000/-, determined as the value of
the same. Subsequently the confiscation proceedings were
finalised directing confiscation of the rice. Consequently,
the bank guarantee was invoked. The said proceedings are
W.P(C)No.22722 of 2008 – 2 –
under challenge in this writ petition.
2. I have heard the learned Government Pleader also.
Admittedly, at the time when the rice was seized from
the petitioner, the petitioner did not have a licence under
the Food Grains Dealer’s Licensing Order. Therefore, the
petitioner cannot now dispute that the action of the
respondents was illegal. The fact that the petitioner was
anticipating a favourble order in an application for licence
is not a valid defence against an action for doing business in
rice without a valid licence. That being so, I do no find
anything wrong with the orders directing confiscation of the
rice. As such, there is no merit in this writ petition and
accordingly, the same is dismissed.
S.SIRI JAGAN, JUDGE
rhs