IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15857 of 2008(K)
1. P.V. THRESSIA, AGED 41,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE DISTRICT SUPPLY OFFICER, THRISSUR.
3. N.P. KOCHURANI,
4. T.R. REMYA, D/O. RAMU,
5. THE SECRETARY TO THE GOVERNMENT,
6. THE COMMISSIONER,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/05/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.15857 OF 2008
----------------------------------------
Dated this the 28th day of May, 2008
JUDGMENT
The petitioner is challenging Ext.P13 order passed by the
Government in a revision petition filed by the 3rd respondent in
the matter of appointment of an authorised ration dealer. I am
not inclined to interfere with the stay order now. However,
having passed the stay order, the Government should dispose of
the revision petition, in which Ext.P13 order has passed,
expeditiously.
Accordingly, I dispose of this writ petition with a direction to
the 5th respondent to dispose of the revision petition, in which
Ext.P13 order has been passed, after affording an opportunity of
being heard to all concerned, as expeditiously as possible, at any
rate, within a period of three months from the date of receipt of a
copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd