High Court Kerala High Court

Jabbar Moideen vs The District Collector on 25 August, 2008

Kerala High Court
Jabbar Moideen vs The District Collector on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24495 of 2008(N)


1. JABBAR MOIDEEN, S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE DISTRICT SUPPLY OFFICER,

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/08/2008

 O R D E R
                         S.SIRI JAGAN, J.

                  ==================

                   W.P.(C).No.24495 of 2008

                  ==================

             Dated this the 25th day of August, 2008

                         J U D G M E N T

Certain wheat has been seized from the petitioner’s

premises on the ground that the same is ration wheat illegally

possessed by the petitioner in violation of the provisions of the

Essential Commodities Act. The petitioner submits that the same

is not ration wheat at all and the same was intended for sale in

open market, for which there is no restriction at all. This is

disputed by the learned Government Pleader, who would assert

that the same is ration wheat illegally obtained and possessed by

the petitioner. However, for the present, the petitioner seeks only

a direction to the 1st respondent to consider and pass orders on

Ext.P4 representation filed by the petitioner in this regard,

expeditiously.

Having heard both sides, I dispose of this writ petition with

a direction to the 1st respondent to consider and pass orders on

Ext.P4 as expeditiously as possible, at any rate, within two weeks

from the date of receipt of a certified copy of this judgment, after

w.p.c.24495/08 2

affording an opportunity of being heard to the petitioner. The

petitioner shall produce a copy of the writ petition along with a

certified copy of this judgment before the 1st respondent for

compliance.

Sd/-

sdk+                                      S.SIRI JAGAN, JUDGE




             ///True copy///




                               P.A. to Judge