IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20571 of 2008(Y)
1. C.V.SISUPALAN, S/O.VASU AGED 64 YEARS,
... Petitioner
Vs
1. THE DISTRICT SUPPLY OFFICER,
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :25/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.20571 of 2008
==================
Dated this the 25th day of July, 2008
J U D G M E N T
The petitioner originally filed this writ petition complaining
that the respondents are attempting to cancel the petitioner’s
licence to run an ARD without serving orders on the petitioner.
The petitioner has now through an amendment petition brought
on record the order subsequently served on him, as also Ext.P6
appeal filed by him before the 2nd respondent-District Collector
against the order. The petitioner now seeks a direction to the 2nd
respondent to consider Ext.P6 appeal and pass orders thereon
expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 2nd respondent to
consider and pass appropriate orders on Ext.P6, as expeditiously
as possible, at any rate, within three months from the date of
receipt of a copy of this judgment. The petitioner shall produce a
copy of the writ petition along with a certified copy of this
judgment before the 2nd respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2