IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14877 of 2010(H)
1. K.S.SUKHALAL,A.R.D.NO.118,CHERTHALA,
... Petitioner
2. S.VINOD,A.R.D.NO.122,CHERTHALA,
3. D.AJITHA,A.R.D.NO.120,CHERTHALA,
Vs
1. THE COMMISSIONER OF CIVIL SUPPLIES,
... Respondent
2. THE DIRECTOR OF CIVIL SUPPLIES,
3. THE DEPUTY RATIONING CONTROLLER,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/05/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
=============================
W.P.(C).No.14877 of 2010
===============================
Dated this the 13th day of May, 2010.
J U D G M E N T
Petitioners have approached this Court with the following
prayers:
i) To issue a writ of mandamus or other
appropriate writ, order or direction, directing the 2nd
respondent to dispose of Exts.P7 to P9 appeals
forthwith after hearing the petitioners.
ii) To direct the respondents to keep in
abeyance all further proceedings pursuant to Exts.P4 to
P6, till the disposal of Exts.P7 to P9.
2. Petitioners are running A.R.D Nos.118, 122 and 120
respectively in Cherthala. The third respondent issued Exts.P1 to
P3 notices alleging certain irregularities and finally ordered to
forfeit the security amount deposited by the petitioners; thus
directing to remit Rs.6,17,684/-, Rs.5,01,251/- and
Rs.1,49,878/- respectively.
3. Being aggrieved of the above orders, the petitioners
have already approached the Appellate Authority by filing Exts.P7
to P9 appeals as provided under the relevant provisions of law
W.P.(C).No.14877 of 2010
::2::
(under Clause 45(10) of the Kerala Rationing Order, 1966). The
grievance of the petitioners is that, without any regard to the
pendency of the said proceedings, coercive steps are being taken
against the petitioners for enforcing Exts.P4 to P6.
4. Heard the learned Government Pleader for the
respondents.
5. Considering the facts and circumstances, the second
respondent is directed to consider and pass appropriate orders on
Exts.P7 to P9 appeals in accordance with law, of course, after
giving an opportunity to being heard to the petitioners, as
expeditiously as possible, at any rate within two months from the
date of receipt of a copy of this judgment. It is made clear that
till the proceedings are finalised as above, all further coercive
steps stated as being pursued against the petitioners shall be
kept in abeyance.
Writ petition is disposed of as above.
P.R.RAMACHANDRA MENON,
Judge.
W.P.(C).No.14877 of 2010
::3::
bkn/-