High Court Kerala High Court

Jayaraj K.V vs State Of Kerala on 4 June, 2009

Kerala High Court
Jayaraj K.V vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15379 of 2009(N)


1. JAYARAJ  K.V.
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT SUPPLY OFFICER, ALAPPUZHA

3. THE TALUK SUPPLY OFFICER, CHERTHALA.

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/06/2009

 O R D E R
                      V.GIRI, J
                    -------------------
                W.P.(C).15379/2009
                    --------------------
        Dated this the 4th day of June, 2009

                    JUDGMENT

Petitioner is an authorized retail distributor of

Ration shop No.116 of Pattanakkad Panchayat.

Apparently, when he faced some difficulties in

running the shop and procuring ration articles in

time, he applied to the competent authority, the

third respondent, to suspend his licence so that the

card holders do not suffer in the meanwhile. It is

only on the basis of his request that his licence was

suspended under Ext.P1. Petitioner, after a

passage of time, sought for restoration of the

licence and submitted Ext.P2 application in this

behalf. Same is not being considered and hence the

writ petition praying for appropriate reliefs.

2. Going by Ext.P1, licence was suspended on

the request made by the petitioner. If therefore, he

now feels that he will be able to carry on the

functions as an authorized retail distributor, then

W.P.(C).15379/2009
2

there is no reason why restoration should not be

granted. 2nd respondent shall therefore, pass

orders on Ext.P2 within four weeks from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs