High Court Kerala High Court

Kerala Swathantra Matsya … vs The State Of Keala Rep.By Its … on 15 February, 2008

Kerala High Court
Kerala Swathantra Matsya … vs The State Of Keala Rep.By Its … on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5223 of 2008(V)


1. KERALA SWATHANTRA MATSYA THOZHILALI
                      ...  Petitioner

                        Vs



1. THE STATE OF KEALA REP.BY ITS SECRETARY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,TRIVANDRUM.

3. DIRECTOR OF CIVIL SUPPLIES,

4. MANAGING DIRECTOR,MATSAFED,TRIVANDRUM.

5. DIRECTOR OF FISHERIES,DIRECTORATE,

6. THE RATIONING CONTROLLER,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.P.K.VIJAYA MOHANAN, SC, MATSYAFED

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                             ANTONY DOMINIC, J.

            =============================

                    W.P.(C)NOS.5223 &5379   OF 2008

           ==============================

              DATED THIS THE  15TH DAY OF FEBRUARY 2008

                                    JUDGMENT

The challenge in these writ petitions is against the

Government order dated 25-1-2008 directing a joint inspection

of the outboard engines of fishing boats.

2. It is seen that on the basis of guidelines for joint

verification for kerosene permits in fishing sector issued on

28-10-2007, joint inspection is to be conducted and that the

fitness of the outboard engines are certified and on that basis

kerosene is to be supplied at subsidised rates. It is stated in

Ext.P1 dated 28-10-2007 that permit shall not be issued to

outboard engines which are more than six years old.

3. According to the petitioners, this process was already

completed and now yet another fresh process of joint verification

is ordered by the Government by order dated 25-1-2008 and it is

in this background, these writ petitions have been filed

challenging the fresh joint verification.

W.P.C. 5223 & 5379/2008 -2-

4. As already stated, on the basis of the certificate issued

after joint verification, a concessional supply of subsidised

kerosene is given and, therefore, what is reflected in Ext.P1 is a

scheme for concessional supply of kerosene. The government

having introduced the said scheme is always at liberty to

modify the scheme and it is in pursuance of that right of the

Government, they have issued Ext.P4 order wherein the

condition in the earlier order that engines more than six years

old will not be issued permit has been deleted. It was directed

that irrespective of the age of the engine based on its

seaworthiness, the outboard engine would be eligible for

concessional supply of kerosene.

5. The petitioners contend that Ext.P4 is issued to favour a

group of people who own out board engines, which are very old

and are not seaworthy. They also pointed out the possibility of

the kerosene being black marketed. It may be true that Ext.P4

and the concession extended therein are capable of being

misused, but that will not invalidate the scheme of the

Government. If it is misused, it is for the authorities to take

care of that situation and the petitioners can point out violations

W.P.C. 5223 & 5379/2008 -3-

for rectifying the situation. However, that cannot restrain the

Government from modifying a policy.

6. I also do not think that on account of the fresh joint

verification as per Ext.P4 any prejudice is caused to the

petitioners. In any case they being the beneficiaries of a

concession, are bound to comply with the conditions thereof.

If any joint verification is conducted, the beneficiaries are obliged

to make their outboard engines for joint verification. I do not

find anything illegal in Ext.P4 order.

7. The petitioners pray that the Government should be

directed to formulate specific guidelines for the presence of

technical experts for implementing that scheme. It may be

desirable to have a defect free system by inclusion of technically

competent persons to assess the seaworthiness of the outboard

engines. That certainly is a matter requiring the attention of

the respondents and I leave it them to formulate such a fool

proof scheme for their future guidance.

The writ petitions are dismissed.

ks.                                         ANTONY DOMINIC, JUDGE