High Court Kerala High Court

Kuttappan vs The District Supply Officer on 4 May, 2010

Kerala High Court
Kuttappan vs The District Supply Officer on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14126 of 2010(M)


1. KUTTAPPAN, S/O,KUTTAN
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPPLY OFFICER, ERNAKULAM
                       ...       Respondent

2. THE COMMISSIONER OF CIVIL SUPPLIES

                For Petitioner  :SRI.M.V.PAULOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                        ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 14126 OF 2010 (M)
                 =====================

               Dated this the 4th day of May, 2010

                            J U D G M E N T

Petitioner submits that he is a licencee of ARD No.217 of

Ernakulam District for the last 44 years. According to the petitioner,

for reasons which are unsustainable, his licence was cancelled. The

appeal filed before the District Collector and revision to the

Commissioner were dismissed. Thereafter, he filed Ext.P5 revision and

Ext.P6 stay petition before the 3rd respondent and orders have not

been passed so far. In the meanwhile, it is stated that Ext.P7

advertisement has been issued by the 1st respondent inviting

application for making fresh appointment. It is thereupon that this

writ petition has been filed.

2. If as stated by the petitioner, Ext.P5 revision is pending

before the 3rd respondent, steps taken by Ext.P7 for fresh appointment

of a retail dealer is premature. Therefore, what is required at this

stage is an expeditious disposal of Ext.P5 revision.

3. In view of the above, the writ petition is disposed of

directing that the 3rd respondent shall consider and pass orders on

Ext.P5 revision as expeditiously as possible at any rate within two

WPC No. 14126/10
:2 :

months of production of a copy of this judgment. It is directed that in

the meanwhile, further proceedings pursuant to Ext.P7 shall not be

finalized.

Petitioner shall produce a copy of this judgment before

respondents 1 and 3 for compliance.

ANTONY DOMINIC, JUDGE
Rp