IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7926 of 2006(R)
1. N. BABURAJ, S/O. NARAYANAKURUP,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DISTRICT SUPPLY OFFICER,
4. THE TALUK SUPPLY OFFICER,
5. SRI. T.P. AHAMMEDKUTTY,
For Petitioner :SRI.P.J.MATHEW
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/10/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.7926 of 2006
----------------------------------------------
Dated 15th October, 2008.
J U D G M E N T
The challenge is on Ext.P7 order passed by the second
respondent whereby the proceedings of the District Supply Officer
dated 22.3.2005 was cancelled. Apparently it is seen that in the
process, licence also has been cancelled. According to the
petitioner, cancellation of licence was not an issue before the
District Collector, only the shifting was the issue. Be that as it
may, since the petitioner has an effective remedy before the
Commissioner, Civil Supplies, it is not necessary for this court to
go into the various contentions taken by the petitioner. In the
event of the petitioner pursuing the above remedy within two
months from today, the matter will be duly considered by the said
authority with notice to the petitioner and respondents 5 and 6
and appropriate orders in accordance with law will be passed
within another four months. Till orders are passed as above, the
interim order passed by this court will continue.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.7926 of 2006
———————————————-
J U D G M E N T
Dated 15th October, 2008.