High Court Kerala High Court

P.A.Varghese vs Govt. Of Kerala on 12 November, 2007

Kerala High Court
P.A.Varghese vs Govt. Of Kerala on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29688 of 2007(H)


1. P.A.VARGHESE,S/O. ANTONY
                      ...  Petitioner
2. P.A.PETER, S/O. ANTONY,

                        Vs



1. GOVT. OF KERALA,REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, CIVIL STATION,

3. TALUK SUPPLY OFFICER, ALUVA.

                For Petitioner  :SRI.AYPE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/11/2007

 O R D E R
                  ANTONY DOMINIC, J.
              --------------------------
              W.P.(C). NO. 29688 OF 2007
                 ---------------------
        Dated this the 12th day of November, 2007

                    J U D G M E N T

This case relates to the seizure of 35 bags of

boiled rice weighing 75 Kgms each. Seizure was on

7.5.1992. The District Collector after enquiry passed

Ext.P4 order on 20.12.1999 rejecting the contentions of

petitioners and ordering confiscation. The said order

was questioned before this court by filing O.P.

2195/2000. The original petition was disposed of on

18th January 2006 directing the petitioners to file an

appeal against Ext.P3 order. Accordingly, an appeal

was filed and by Ext.P6 order dated 9.5.2007, the

appellate authority rejected the appeal and confirmed

Ext.P4 order of confiscation. Though there is no power

conferred on the appellate authority to review this

order, petitioners submitted an application for review.

That was also rejected by Ext.P7 order dated 28.4.07.

This writ petition is filed challenging Exts.P4, P6 and

P7.

2. As already noted, the issue relates to the

seizure that occurred as early as on 7.5.92. In Ext.P4

order, the 2nd respondent has dealt with the contention

of the petitioner that the rice was sold to Sri. K.R.

WPC NO 29688/07 Page numbers

Mohanan. The appellate authority has noted that the

purchaser had not raised any claim in respect of the

rice seized and that the petitioners had not produced

any valid documentary evidence regarding the

payment/ownership of rice. On this basis, the 2nd

respondent also did not find any merit in the

contention raised. In the appeal, the appellate

authority granted a personal hearing to the petitioner

and holding that even at the appellate stage, the

petitioner could not adduce any satisfactory

explanation to show that the rice was sold to

Sri.Mohanan, appeal was rejected. The review also was

dismissed on rejecting the contentions.

In this writ petition, there is absolutely no

material produced to take a different view on the

factual findings. The findings rendered by the

original as well as the appellate authority do not

warrant any interference on the materials available.

The writ petition fails and it is dismissed.





                                      ANTONY DOMINIC, JUDGE
vps

WPC NO 29688/07    Page numbers