High Court Kerala High Court

M.H.Muhammed vs The Commissioner For Civil … on 23 February, 2010

Kerala High Court
M.H.Muhammed vs The Commissioner For Civil … on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14116 of 2006(E)


1. M.H.MUHAMMED, S/O.HASSAN,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR CIVIL SUPPLIES,
                       ...       Respondent

2. THE DISTRICT SUPPLY OFFICER,

3. THE TALUK SUPPLY OFFICER,

4. THE DISTRICT COLLECTOR,

5. AMINA MOHAMMED, W/O.LATE

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/02/2010

 O R D E R
     K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

                   ------------------------------
                   W.P.(C) No.14116/2006-E
                   ------------------------------

              Dated this, the 23rd day of February, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The petitioner is a resident of Ward No.II of Edavatty

Grama Panchayat in Thodupuzha Taluk.. He belongs to a family

Below Poverty Line (BPL). He is having a ration card attached

to ARD No.13 of Thodupuzha Taluk. Recently, ARD No.208 has

been opened in Ward No.II of Edavatty Grama Panchayat, as

per order dated 7.2.2005. It is very convenient for him to have

his card attached to that shop. There were similarly placed

persons also, who were desirous of transferring their ration

cards from ARD No.13 to ARD No.208. So, the petitioner and

others preferred Ext.P6 representation before the District Supply

Officer for the said purpose. But, the said representation is not

being considered, in view of Ext.P4 order passed by this Court in

CMP No.64011/2001 in OP No.39077/2001, which says, no

further cards shall be transferred from ARD No.13. In the light

WPC No.14116/2006

– 2 –

of the said interim order, the Original Petition itself was, later,

disposed of, by Ext.P5 judgment dated 5.7.2004. In view of

Exts.P4 and P5, Ext.P6 was not considered by the District

Supply Officer. So, the Writ Petition was filed, seeking

appropriate reliefs. The learned Judge, who heard the Writ

Petition, felt that it is only appropriate that the matter is heard

by a Division Bench. Thus, the Writ Petition was referred to the

Division Bench.

2. We heard the learned counsel on both sides. We are of

the view that Exts.P4 and P5 cannot affect the rights of third

parties, like the petitioner herein and other signatories to

Ext.P6, who were not parties to that Original Petition. It is so

declared. The 2nd respondent is directed to consider and pass

orders on Ext.P6 in accordance with law, after affording an

opportunity of being heard to the petitioner herein, representing

the claimants in Ext.P6 and also the licensee of ARD No.13 of

Thodupuzha Taluk. This, the 2nd respondent shall do within one

month from the date of receipt/production of a copy of this

judgment. Needless to say, the 2nd respondent shall take a

WPC No.14116/2006

– 3 –

decision on Ext.P6, ignoring Exts.P4 and P5.

The Writ Petition is disposed of as above.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.