High Court Kerala High Court

K.L.Sijo vs Government Of Kerala on 28 January, 2011

Kerala High Court
K.L.Sijo vs Government Of Kerala on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2767 of 2011(U)


1. K.L.SIJO,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF CIVIL SUPPLIES,

3. THE CONTROLLER OF RATIONING,

4. DISTRICT COLLECTOR,

5. THE DISTRICT SUPPLY OFFICER,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2011

 O R D E R
                     ANTONY DOMINIC, J.
                      -------------------------
                   W.P (C) No.2767 of 2011
                      --------------------------
              Dated this the 28th January, 2011

                        J U D G M E N T

Petitioner was the ARD 338 of Ollur Panchayat. On

25.2.2006, a Special Squad of the Civil Supplies

Department inspected the business premises of the

petitioner. On such inspection, it was found that damaged

stock of 25 kg matta rice and 250 kgs of wheat, which were

not good for distribution, were kept in the depot. Various

documents were not produced for inspection, shortage of

stock was found and the licensee was absent and his

brother was conducting the business. On these and other

allegations, after complying all procedural formalities,

Ext.P6 order was issued by the 3rd respondent, cancelling

the appointment of the petitioner.

2. Petitioner filed an appeal before the

Commissioner of Civil Supplies. The Commissioner

considered the matter and issued Ext.P7 order, rejecting

the appeal finding that gross irregularities were committed

by the dealer. A revision was filed before the Government,

a copy of which is produced as Ext.P8. That revision was

W.P (C) No.2767 of 2011
2

also rejected as per Ext.P9 order. Although , the statute

did not provide for any review still petitioner filed a review

petition. It would appear that review petition was

entertained and an order of stay was initially granted. But

however, the review petition was also rejected by Ext.P10

order. In the meantime notification was also issued for

appointing a dealer. It is challenging the aforesaid

proceedings the writ petition is filed.

3. A reading of Ext.P6, the order of the 3rd

respondent, shows the irregularities committed by the

petitioner. On materials these irregularities were proved

and the nature of irregularities cannot be said to be

anything other than the grave. In such circumstances,

dealership of the petitioner was ordered to be terminated.

This order of termination was upheld by the appellate and

revisional authority concurrently.

4. Having regard to the unassailable findings

contained in Ext.P6, which have been concurrently upheld

by the appellate and revisional authority and as the

petitioner has not made out anything to hold that the

W.P (C) No.2767 of 2011
3

findings are perverse, I do not find any reason to accept

the case of the petitioner.

Writ petition fails and it is accordingly dismissed.

Sd/-

                                   ANTONY DOMINIC
                                           JUDGE
ma
              /True copy/            P.A to Judge