High Court Kerala High Court

All Kerala Kerosene Wholesale … vs State Of Kerala on 22 August, 2008

Kerala High Court
All Kerala Kerosene Wholesale … vs State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30249 of 2005(A)


1. ALL KERALA KEROSENE WHOLESALE DEALERS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF CIVIL SUPPLIES,

3. THE DIRECTOR OF CIVIL SUPPLIES,

                For Petitioner  :SRI.T.S.RADHAKRISHNA PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/08/2008

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                 W.P.(C)No.30249 OF 2005 &
                  W.P.(C) NO.27816 OF 2007
              ----------------------------------------
              Dated this the 22nd day of August, 2008

                           JUDGMENT

The question involved in these two writ petitions is as to

whether when there is a price variation of kerosene, dealers

appointed under the kerala Ration Control Order can keep the

differential cost as theirs instead of remitting it to the

Government. That question is squarely covered by State of

Kerala and others V. Mathunni Mathew & Sons [ILR 2007

(2) Kerala 475]. Therefore, following that decision, I dismiss

these two writ petitions.

S. SIRI JAGAN, JUDGE

Acd