High Court Kerala High Court

Joy Varghese vs The District Supply Officer on 19 June, 2009

Kerala High Court
Joy Varghese vs The District Supply Officer on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16990 of 2009(P)


1. JOY VARGHESE, S/O.VARGHESE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPPLY OFFICER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ERNAKULAM.

3. THE TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.C.K.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/06/2009

 O R D E R
                           V.GIRI, J.
             ----------------------------------------
                    W.P.(C).No.16990 of 2009
             ----------------------------------------
             Dated this the 19th day of June, 2009.


                           JUDGMENT

The petitioner, an authorised retail distributor,

aggrieved by Ext.P2 cancellation of the authorization, has filed

Ext.P3 appeal before the 2nd respondent District Collector and

Ext.P4 application for stay as well. He is also aggrieved by the

delay in disposal of Exts.P3 and P4 application for stay.

Having heard learned Government Pleader also, the

writ petition is disposed of directing the 2nd respondent to

consider and pass orders on Ext.P3, within four months from

the date of receipt of a copy of this judgment. Orders may be

passed on Ext.P4 application for stay within four weeks from

the date of receipt of a copy of this judgment. Till orders are

passed on Ext.P4, the respondent shall keep in abeyance

enforcement of Ext.P5 and thereafter the same shall abide by

the orders passed on Ext.P4.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge