High Court Kerala High Court

Alphonsa Cyriac vs State Of Kerala on 1 October, 2010

Kerala High Court
Alphonsa Cyriac vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30255 of 2010(F)


1. ALPHONSA CYRIAC, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE ASSISTANT DRUGS CONTROLLER AND

3. THE DRUG INSPECTOR-III, OFFICE OF THE

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.30255 OF 2010(F)
              --------------------------------------------------
            Dated this the Ist day of October, 2010

                           J U D G M E N T

Petitioner is the Managing Partner of Sony Medicals, Vyttila.

By Ext.P4 order passed by the 2nd respondent, for the

irregularities mentioned therein, the licence of the petitioner was

ordered to be suspended for 5 days. According to the counsel

although Ext.P4 order is dated 22.7.2010 the order was served on

the petitioner on 29.9.2010 at 5 ‘O’ clock and suspension was

implemented only from 30.9.2010. It is stated that immediately

on service, on 30th itself, petitioner sent Ext.P5 appeal to the first

respondent enclosing a copy of Ext.P6, a stay petition seeking

stay of implementation of Ext.P4 order of suspension. In this writ

petition, petitioner seeks a direction for expeditious consideration

of the appeal and for a further direction to keep Ext.P4 in

abeyance in the meanwhile.

2. If as stated by the petitioner order was served only on

29.9.2010 and as affected party has a right to file an appeal

within 90 days I feel it is only appropriate that petitioner should

be allowed to pursue the remedy before further implementation

WPC.No. 30255/2010
:2 :

of Ext.P4. Therefore, I dispose of this writ petition with the

following directions.

3. The first respondent is directed to dispose of Ext.P5

appeal with notice to the petitioner, as expeditiously as possible

and at any rate within 3 moths from the date of receipt of a copy

of the judgmnet. In the meanwhile, the first respondent shall

consider Ext.P6 stay Petition filed by the petitioner. Orders

thereon shall be passed as expeditiously as possible and at any

rate within 4 weeks from the date of production of a copy of this

judgment. Till orders are passed on Ext.P6, further proceedings

pursuant to Ext.P4 order of suspension shall be kept in abeyance.

Petitioner shall produce a copy of the judgment along with a

copy of the writ petition before respondents 1 and 2 for

compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 30255/2010
:3 :