High Court Kerala High Court

M/S.V.S.Alex vs The State Of Kerala on 21 January, 2009

Kerala High Court
M/S.V.S.Alex vs The State Of Kerala on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2298 of 2009(W)



1. M/S.V.S.ALEX
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/01/2009

 O R D E R
                   ANTONY DOMINIC,J.
               -----------------------
                   W.P.(C).No.2298/2009
              ------------------------
           Dated this the 21th day of January, 2009.

                         JUDGMENT

Petitioner submits that his father Late V.S. Alex was

granted licence to import kerosene. On the expiry of his

father, the licence was transferred in favour of the firm, of

which the petitioner is the managing partner. Ext.P1 is the

licence so issued. According to the petitioner, the licence

was renewed from time to time. However, by Ext.P5 the

licence was ordered to be cancelled for the reasons stated

therein. Petitioner filed Ext.P6 appeal but the same was

returned, directing the petitioner to approach the

competent authority as per Ext.P11 proceedings. There

upon the petitioner filed Ext.P12 appeal before the 3rd

respondent. The appeal is dated 26.11.2008 and according

to the petitioner the appeal has not been considered and

orders have not been passed. In the meanwhile on the

WP(c).No.2298/09 2

strength of the direction issued by this court in Ext.P8

judgment in WP(c).No.28806/08, the petitioner continued the

dealership. It is stated that, during the pendency of Ext.P12

appeal, the Taluk Supply Officer Thiruvalla has issued Ext.P13

proceedings dated 17.1.2009, suspending the licence and

making alternate arrangements for the supply of kerosene to

the area covered by the petitioner. It is in these circumstances

the writ petion s filed.

2. Admittedly, Ext.P12 appeal filed by the petitioner

before the 3rd respondent is pending consideration. Till now,

in spite of Ext.P5, the petitioner has been supplying kerosene.

Therefore, at this stage, in my view, Ext.P13 was unnecessary

and the proper course was to have awaited for the outcome of

Ext.P12.

3. Therefore, the writ petition is disposed of directing

the 3rd respondent to consider and pass orders on Ext.P12

appeal filed by the petitioner with notice to him, as

expeditiously as possible and at any rate within 6 weeks from

WP(c).No.2298/09 3

the date of production of a copy of the judgment. Subject to

the condition that a copy of the judgment will be produced

before the 3rd respondent before 2nd of February, 2009. It is

directed that further proceedings pursuant to Ext.P13 will be

kept in abeyance pending disposal of Ext.P12 appeal and the

petitioner will be permitted to continue the business.

Petitioner shall produce a copy of the judgment before

the 3rd respondent and the Taluk Supply officer, Thiruvalla,

who has issued Ext.P13.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.2298/09 4