High Court Kerala High Court

Bhasurangan vs District Supply Officer on 10 October, 2007

Kerala High Court
Bhasurangan vs District Supply Officer on 10 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29994 of 2007()


1. BHASURANGAN, PROPRIETOR, ADHRASH
                      ...  Petitioner

                        Vs



1. DISTRICT SUPPLY OFFICER, ALAPPUZHA.
                       ...       Respondent

2. TALUK SUPPLY OFFICER, KARTHIKAPPALLY,

3. DISTRICT COLLECTOR, ALAPUZHA.

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/10/2007

 O R D E R
                   ANTONY DOMINIC, J
                        -------------------
                    W.P.(C). 29994/2007
                        --------------------
          Dated this the 10th day of October, 2007

                        JUDGMENT

Proceedings were initiated against the

petitioner under the Essential commodities Act as a result

of which Ext.P3 show cause notice has been issued.

Allegation is that excess stock of sugar was found in the

shop of the petitioner. In response to Ext.P3, petitioner

has submitted Ext.P4 reply. At that stage, Petitioner has

approached this Court seeking an interim custody of the

stock seized from him.

2. Now that the proceedings pursuant to Ext.P3

are pending consideration of the third respondent, it is

only appropriate to dispose of this writ petition directing

finalization of the proceedings.

3. Accordingly, writ petition is disposed of

directing the third respondent to finalise the proceedings

pursuant to Ext.P3 show cause notice, with notice to the

Petitioner, as expeditiously as possible at any rate within a

period of four weeks from the date of receipt of a copy of

this judgment.

W.P.(C).29994/2007
2

4. Petitioner shall produce a copy of this

judgment before the third respondent for compliance.

ANTONY DOMINIC
Judge

mrcs