High Court Kerala High Court

M/S. Kairali Food Products vs State Of Kerala on 21 August, 2007

Kerala High Court
M/S. Kairali Food Products vs State Of Kerala on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15613 of 2006(H)


1. M/S. KAIRALI FOOD PRODUCTS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KANNUR.

3. THE INTELLIGENCE OFFICER,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/08/2007

 O R D E R
                          S. SIRI JAGAN, J.
                  ---------------------------------
                   W.P.(C)NO.15613 OF 2006
                 -----------------------------------
         DATED THIS THE 21st DAY OF AUGUST, 2007

                              JUDGMENT

The petitioner filed this writ petition at a time when the wheat

was seized from the petitioner for violation of the provisions of the

Essential Commodities Act. Now the learned counsel for the petitioner

submits that since the respondents have filed a counter affidavit

stating that the seizure was followed by orders of confiscation, the

petitioner may be permitted to challenge that order appropriately.

Accordingly, this writ petition is closed without prejudice to the

right of the petitioner to challenge the confiscation order passed

subsequently appropriately.

S. SIRI JAGAN, JUDGE

Acd