High Court Kerala High Court

C.V.Sisupalan vs The District Supply Officer on 25 July, 2008

Kerala High Court
C.V.Sisupalan vs The District Supply Officer on 25 July, 2008
       

  

  

 
 
  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