IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15958 of 2008(Y)
1. B.ANWAR, S/O.BASHEER, AGED 36 YEARS,
... Petitioner
Vs
1. GOVERNMENT OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT SUPPLY OFFICER,
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.15958 OF 2008
----------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
The petitioner’s licence to run an authorised ration shop was
cancelled by Ext.P2 order. Against the same, the petitioner has
filed Ext.P3 review petition under Clause 71 of the Kerala
Rationing Order 1966. The petitioner seeks a direction to the 1st
respondent to dispose of Ext.P3 expeditiously.
2. The learned Government Pleader submits that the
cancellation is on the ground that the petitioner is abroad and he
is not conducting the ration shop directly. The fact that he went
abroad is admitted and therefore in order to verify his
contentions, it is necessary to produce the passport of the
petitioner. The learned Government Pleader, therefore, seeks a
direction to the petitioner to produce his passport before the 1st
respondent after which only his review petition can be
considered.
3. The learned counsel for the petitioner submits that he
has no objection in producing the passport for verification by the
W.P.(c)No.15958/08 2
1st respondent at the time of disposal of Ext.P3.
In the above circumstances, the writ petition is disposed
of with the following directions.
The 1st respondent shall consider and pass orders on
Ext.P3 as expeditiously as possible, at any rate, within a period
of two months from the date of receipt of a copy of this
judgment, after affording an opportunity of being heard to the
petitioner. The petitioner shall produce his passport in original
at the time of hearing before the 1st respondent. If he does
not produce the passport as directed above, the 1st respondent
need not dispose of the review petition as directed above. The
petitioner shall also forward a certified copy of this judgment
along with a copy of the writ petition to the 1st respondent for
compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.15958/08 3