Kerala High Court
P.J.Varghese vs State Of Kerala on 19 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9097 of 2007(G)
1. P.J.VARGHESE, AGED 62 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE DISTRICT SUPPLY OFFICER,
4. THE TALUK SUPPLY OFFICER,
For Petitioner :SRI.V.GOPIKRISHNA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/03/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.9097 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of March 2007
JUDGMENT
This is a matter arising under the Kerala Rationing Order.
Whatever be the reasons for the dismissal of the appeal by the
District Collector, it is appropriate that the petitioner to
approach the Civil Supplies Commissioner because the Rationing
Officer provides him adequate reliefs. In the realm of rationing,
I do not deem it necessary for this Court to now step in, on the
facts and circumstances of the cases. Hence, without prejudice,
closed.
THOTTATHIL B. RADHAKRISHNAN, JUDGE
jes