High Court Kerala High Court

M/S.Itc Limited vs Inspector on 16 September, 2010

Kerala High Court
M/S.Itc Limited vs Inspector on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25891 of 2010(J)


1. M/S.ITC LIMITED, 37, J.L.,
                      ...  Petitioner

                        Vs



1. INSPECTOR, (FLYING SQUAD),
                       ...       Respondent

                For Petitioner  :SRI.V.B.UNNIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.25891 of 2010 (J)
             ---------------------------------
          Dated, this the 16th day of September, 2010

                          J U D G M E N T

Challenge in the writ petition is against Ext.P10, an order

passed by the Inspector of Legal Metrology, Kozhikkode holding

that the petitioner has not complied with the provisions of the

Standard of Weights and Measures (Packaged Commodities) Rules,

1977, in respect of certain products marketed by it. On that basis,

he has sought further information regarding the directions of the

petitioner Company. This order is passed by the Inspector of Legal

Metrology exercising his powers under the provisions of the

Standards of Weights and Measures (Enforcement) Act, 1985. Such

an order is appealable, in terms of the provisions contained in

Section 69 of the aforesaid Act. In that view of the matter, leaving it

open to the petitioner to pursue appellate remedy available to him

under the above Act, this writ petition is disposed of.

Having regard to the fact that the appeal ought to have been

filed within sixty days, and as the petitioner had approached this

WP(C) No.25891/2010
-2-

Court in the meantime, it is directed that if the petitioner files an

appeal within one month from today, the same will be entertained

by the appellate authority and the appeal will be dealt with on

merits in accordance with law.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg