IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31132 of 2006(F)
1. LEKSHMI K., W/O. NARAYANAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DISTRICT SUPPLY OFFICER,
3. THE TALUK SUPPLY OFFICER,
For Petitioner :SRI.A.SHAFEEK
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/12/2006
O R D E R
C.N.RAMACHANDRAN NAIR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.31132 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of December 2006
JUDGMENT
Writ petition is filed for a direction to the first respondent
to consider and dispose of Ext.P2 representation submitted by
the petitioner before the 1st respondent/District Collector. It is
submitted by petitioner that gas agency allotted to her is running
in accordance with the conditions of the agency prescribed by
the oil company. Petitioner’s case is that even though petitioner
submitted Ext.P2 representation before the 1st respondent, no
action has been taken so far in the matter.
2. Government Pleader submitted that complaints are
received from customers. In any case, since the 3rd respondent
against whom complaint is made by petitioner is under the
District Collector, I direct the District Collector to conduct
enquiry and take appropriate action in accordance with the
conditions for distribution of gas. If any adverse action is
proposed against petitioner based on enquiry, Collector should
communicate the same to the petitioner. District Collector will
afford an opportunity for hearing petitioner’s objection and then
W.P.(C)NO.31132 OF 2006
Page numbers
only pass orders. Collector shall take final decision in the matter
on all complaints within a period of six weeks from the date of
production of a copy of this judgment.
Writ petition is disposed of as above.
C.N.RAMACHANDRAN NAIR, JUDGE
jes