Kerala High Court
K.A.Yasodharan vs The Taluk Supply Officer on 22 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29112 of 2010(L)
1. K.A.YASODHARAN,
... Petitioner
Vs
1. THE TALUK SUPPLY OFFICER,
... Respondent
2. THE ADDITIONAL DISTRICT MAGISTRATE,
3. THE DISTRICT COLLECTOR, ERNAKULAM.
4. THE COMMISSIONER FOR CIVIL SUPPLIES,
5. THE COMMISSIONER OF LAND REVENUE,
6. STATE OF KERALA,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 29112 OF 2010 (L)
=====================
Dated this the 22nd day of September, 2010
J U D G M E N T
What is sought for in this writ petition is a direction for the
disposal of Ext.P6, an appeal filed by the petitioner before the 5th
respondent against Ext.P4 proceedings of the 2nd respondent
cancelling the kerosene dealership licence.
Having regard to the pendency of Ext.P6, the writ petition is
disposed of directing the 5th respondent to dispose of the same
with notice to the petitioner and as expeditiously as possible, at
any rate within 8 weeks of production of a copy of this judgment
along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp