IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31221 of 2007(P)
1. GEORGE AGED 56 YEARS, S/O.THOMAS,
... Petitioner
Vs
1. THE DISTRICT SUPPLY OFFICER,
... Respondent
2. THE DISTRICT COLLECTOR KALPETTA,
For Petitioner :SRI.PHILIP M.VARUGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31221 OF 2007 P
= = = = = = = = = = = = = = = =
Dated this the 22nd October, 2007
J U D G M E N T
Petitioner is a licensee of ARD No. 3 in
Vallurkavu in Mananthavadi Taluk. By Ext. P1 the
respondents invited applications for appointment of an
additional ARD and that is objected by the petitioner
by filing Ext. P2. The relief sought for is that the
respondents should be called upon to decide on the
objection raised by the petitioner.
2. Being a licensee of ARD in an area, Ext. P2 has
been filed by him for safeguarding his commercial
interest and nothing else. It is for the respondents
to consider the requirement of an additional ARD and
that cannot be objected by the petitioner. Since the
petitioner has no locus standi to raise any objection,
I do not see any merit in the writ petition. Writ
petition is dismissed.
ANTONY DOMINIC
JUDGE
jan/-