High Court Kerala High Court

M/S.Victory Maritime Agencies vs The Senior Port Conservator on 3 February, 2009

Kerala High Court
M/S.Victory Maritime Agencies vs The Senior Port Conservator on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35813 of 2008(L)


1. M/S.VICTORY MARITIME AGENCIES,
                      ...  Petitioner
2. P.P.FAROOQ, S/O.ABDUL KHADER, AGED 50
3. P.P.MOHAMMED ASHRAF, S/O.HAMEED,

                        Vs



1. THE SENIOR PORT CONSERVATOR,
                       ...       Respondent

2. THE PORT OFFICER OF KOZHIKODE,

3. THE DIRECTOR OF PORTS, KERALA,

4. THE STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.R.SURENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/02/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.35813 of 2008
             ---------------------------------
             Dated, this the 3rd day of February, 2009

                            J U D G M E N T

The petitioners seek a declaration that Ext.P6 order of

termination dated 25/11/2008 is illegal. There is also a prayer to

quash Ext.P8 and to direct the 1st respondent to issue dredging

licence to the 1st petitioner.

2. Admittedly, the petitioners were granted manual

dredging licence on a monthly basis, the period of which expired on

30/11/2008. All such licences have been cancelled, and there is no

dispute on that factual position. If that be so, their grievance at best

can be that the licence has been prematurely terminated from

25/11/2008.

3. The learned counsel for the petitioners relied on Ext.P4

judgment and contended that the respondents could not pick and

choose licencees. It is stated that having chosen to issue licence, the

respondents could not have chosen only the Co-operative Society. I

am unable to accept this contention, for the reason that from the

additional documents produced by the petitioners, it would appear

WP(C) No.35813/2008
-2-

that as against the individual licences that were granted till

30/11/2008, the respondents have now chosen to grant exclusive

licence to a Co-operative Society. Only in the event individuals are

arbitrarily chosen, can the petitioners complain that they have been

discriminated. Since the system of granting individual licence is

dispensed with and exclusive licence is granted to a Co-operative

Society, the petitioners also cannot plead discrimination.

4. In any event, since the petitioners’ licence expired on

30/11/2008, they cannot seek any direction from this Court

requiring the respondents to continue the licence any further. For

these reasons, I am not inclined to grant the relief sought for in this

writ petition.

The writ petition fails, and is, accordingly, dismissed.

(ANTONY DOMINIC, JUDGE)
jg