IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15379 of 2009(N)
1. JAYARAJ K.V.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DISTRICT SUPPLY OFFICER, ALAPPUZHA
3. THE TALUK SUPPLY OFFICER, CHERTHALA.
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).15379/2009
--------------------
Dated this the 4th day of June, 2009
JUDGMENT
Petitioner is an authorized retail distributor of
Ration shop No.116 of Pattanakkad Panchayat.
Apparently, when he faced some difficulties in
running the shop and procuring ration articles in
time, he applied to the competent authority, the
third respondent, to suspend his licence so that the
card holders do not suffer in the meanwhile. It is
only on the basis of his request that his licence was
suspended under Ext.P1. Petitioner, after a
passage of time, sought for restoration of the
licence and submitted Ext.P2 application in this
behalf. Same is not being considered and hence the
writ petition praying for appropriate reliefs.
2. Going by Ext.P1, licence was suspended on
the request made by the petitioner. If therefore, he
now feels that he will be able to carry on the
functions as an authorized retail distributor, then
W.P.(C).15379/2009
2
there is no reason why restoration should not be
granted. 2nd respondent shall therefore, pass
orders on Ext.P2 within four weeks from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs