High Court Kerala High Court

Sri.Gopalakrishnan P.S. vs The District Supply Officer on 24 May, 2010

Kerala High Court
Sri.Gopalakrishnan P.S. vs The District Supply Officer on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36091 of 2009(F)


1. SRI.GOPALAKRISHNAN P.S., S/O.SADANANDAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPPLY OFFICER,
                       ...       Respondent

2. THE TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/05/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.36091 of 2009-F

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 24th day of May, 2010.

Judgment

The petitioner says that he is the legal

representative of the existing licensee of an ARD

and is entitled to consideration of Exts.P1 and

P2 representations seeking appointment of a

nominee. Without expressing anything on merits,

it is ordered that Exts.P1 and P2 will be taken

up and orders issued in accordance with law. The

submission made by the learned Government Pleader

that there are interdicting orders from this

Court is also recorded. It is for the statutory

authority to express itself as to any reason on

which Exts.P1 and P2 cannot be entertained. Let a

decision follow from the first respondent within

one month from the date of receipt of a copy of

this judgment. The writ petition ordered

accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/0706