High Court Kerala High Court

M/S.Sun Food Products vs State Of Kerala on 3 February, 2010

Kerala High Court
M/S.Sun Food Products vs State Of Kerala on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3464 of 2010(G)


1. M/S.SUN FOOD PRODUCTS, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, KERALA STATE CIVIL

3. THE DISTRICT COLLECTOR, KOZHIKODE.

4. THE DISTRICT SUPPLY OFFICER, KOZHIKODE.

5. THE TALUK SUPPLY OFFICER, QUILANDY.

6. THE ASSISTANT MANAGER, SUPPLYCO DEPO,

7. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SMT.C.G.PREETHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/02/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                   W.P.(C) No.3464 OF 2010
              ---------------------------------------
           Dated this the 3rd day of February, 2010.


                         J U D G M E N T

The petitioner is a partnership firm engaged in the business

of purchase and sale of rice, wheat, chilly, pulses, edible oil etc.

in wholesale. From the Supplyco, they purchased 5500 quintals

of wheat which is evidenced by Exhibit P2. It is submitted that

the above article was purchased under the Open Market Sales

Scheme introduced by the Civil Supplies Corporation. While it

was being transported, the vehicle was seized by the

7th respondent and now the petitioner has moved the District

Collector as per Exhibit P4 seeking release of the vehicle. It is

pointed out that the seizure of the vehicle is illegal and the seized

quantity is not a rationed article.

2. Heard the learned Standing Counsel for the respondents

2 and 6 also.

In the light of the averments made by the petitioner in the

writ petition, there will be a direction to the 3rd respondent

W.P.(C) No.3464/2010 2

District Collector to take a decision on Exhibit P4 after verifying

the materials produced by the petitioner within a period of two

weeks. Learned counsel for the petitioner submitted that in the

meanwhile, the seized goods may not be distributed through

ration shops. The status quo as on today will be maintained till

orders are passed by the District Collector.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp