High Court Kerala High Court

Babu @ Sacharia vs District Collector on 7 February, 2011

Kerala High Court
Babu @ Sacharia vs District Collector on 7 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3849 of 2011(E)


1. BABU @ SACHARIA,S/O.PAPPACHAN,AGED 49
                      ...  Petitioner
2. AMMINI,W/O.YOHANNAN,AGED 77 YEARS,
3. SUPRABHA,SUPRABHA BHAVAN,CHEMMAKKADU,

                        Vs



1. DISTRICT COLLECTOR,KOLLAM-1.
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,KUNDARA-691501.

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/02/2011

 O R D E R
                         ANTONY DOMINIC, J.

               ```````````````````````````````````````````````````````
                    W.P.(C) No. 3849 of 2011 E
               ```````````````````````````````````````````````````````
           Dated this the 7th day of February, 2011

                              J U D G M E N T

Grievance of the petitioner is regarding the alleged

seizure of LPG gas cylinders. According to the petitioners,

they availed of the gas cylinders from Mini Gas Agencies, a

distributor of Indian Oil Corporation for domestic consumption.

It is stated that mere interpreting the provision of LPG

(Regulation of Supply and Distribution) Order, 2000 issued

under the provisions of the Essential Commodities Act, the

cylinders were seized. Seeking release of the cylinders,

petitioner approached the District Collector by filing Ext.P2

series of representations. Orders have not been passed on

the applications so far. It is complaining of the above, the writ

petition is filed.

2. Now that the applications made by the petitioners

are pending, it is directed that the District Collector, first

respondent herein, shall consider the said applications and

W.P.(C) No.3849/2011
: 2 :

pass orders thereon. This shall be done as expeditiously as

possible and at any rate within four weeks from the date of

production of a copy of this judgment along with a copy of the

writ petition.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge