IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25580 of 2010(V)
1. T.A.JOSE AND COMPANY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. COMMISSIONER
3. DISTRICT COLLECTOR
4. DISTRICT SUPPLY OFFICER
5. KERALA STATE CIVIL SUPPLIES CORPORATION
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent :SRI.T.RAMPRASAD UNNI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/09/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.25580 of 2010 (V)
---------------------------------
Dated, this the 3rd day of September, 2010
J U D G M E N T
Controversy in this writ petition is in relation to the
appointment as AWD III at Mundoor in Thrissur District. It is seen
that pursuant to the directions of this Court in Ext.P7 judgment
dated 03/03/2009 in WP(C) No.30292/2007, by Ext.P9 order dated
03/08/2010 passed by the Commissioner of Civil Supplies,
appointment of the petitioner was set aside. Against the said order,
invoking the revisional power of the Government, the petitioner filed
Ext.P10 revision before the 1st respondent, along with an application
for stay as well.
2. Having regard to the pendency of the said revision,
which is one filed under Clause 71 of the Rationing Order, 1966, it
is only appropriate that the 1st respondent should hear and dispose
of the said revision with notice to all parties.
3. Learned counsel for the petitioner submitted that
presently, the Officer, who has passed Ext.P9 order is holding
WP(C) No.25580/2010
-2-
charge as Secretary to Government and therefore, the said Officer
shall not hear the revision. However, learned Government Pleader
pointed out that the said Officer is holding only additional charge.
Since this is a matter to be taken note of by the 1st respondent, I
take note of this contention and leave it to be taken note of by the
1st respondent.
4. Now that Ext.P10 revision filed by the petitioner is
pending before the 1st respondent, the 1st respondent shall dispose
of the revision in the manner as directed above as expeditiously as
possible, at any rate, within eight weeks of production of a copy of
this judgment.
All contentions on the merits including the locus standi of the
additional respondents are left open to be agitated and adjudicated
by the 1st respondent.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg