IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21743 of 2008(L)
1. ALL KERALA RETAIL RATION DEALERS
... Petitioner
2. K.P.GOPINATHAN NAIR
3. T.V.VARGHESE
4. P.P.JAYAKUMAR
5. O.K.ALEYAMMA
Vs
1. DISTRICT COLLECTOR
... Respondent
2. DISTRICT SUPPLY OFFICER
3. TALUK SUPPLY OFFICER
4. TALUK SUPPLY OFFICER
5. TALUK SUPPLY OFFICER
6. TALUK SUPPLY OFFICER
7. TALUK SUPPLY OFFICER
8. COMMISSIONER
9. STATE OF KERALA
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
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.21743 OF 2008
----------------------------------------
Dated this the 22nd day of August, 2008
JUDGMENT
The petitioner is aggrieved by apprehended action by the
officers of the Civil Supplies Department against the ration retail
dealers for not making endorsement regarding distribution of
ration articles in the old ration card, wherein there is no space for
making endorsements after the year 2006.
2. A counter affidavit has been filed, in which
respondents 1 to 3 would submit that appropriate orders have
been issued to the ration dealers in this regard directing them to
make endorsements in the subsequent pages in the old ration
card itself, although there is no specific space provided for the
same.
3. The learned counsel for the petitioners raises an
apprehension that for the period prior to the issue of the
directions, they may be found fault with for not making
endorsements in the ration cards.
W.P.(c)No.21743/08 2
I am of opinion that this is a matter which they have to
take up, as and when any adverse orders are passed against
them in respect of the same. I am not expressing any opinion
as to whether their action in not making endorsements prior to
the date of issue of directions is valid or not. The matter
would be considered as and when any adverse order is
challenged before me. Therefore without prejudice to the right
of the petitioners to challenge any action taken against them
appropriately, this writ petition is closed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.21743/08 3