High Court Kerala High Court

S.Raju vs C.S.Chithran Chitralayam on 17 December, 2009

Kerala High Court
S.Raju vs C.S.Chithran Chitralayam on 17 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34954 of 2009(L)


1. S.RAJU, S/O. P.K.SREEDHARAN, AGED 42
                      ...  Petitioner

                        Vs



1. C.S.CHITHRAN CHITRALAYAM, AASRAMAM WARD,
                       ...       Respondent

2. P.V.ANANDAN, VELIYIL HOUSE, KOMMADY

3. THE COMMISSIONR OF CIVIL SUPPLIES,

4. THE DISTRICT COLLECTOR, ALAPPUZHA

5. THE DISTRICT SUPPLY OFFICER, ALAPPUZHA

6. THE TALUK SUPPLY OFFICER,

7. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/12/2009

 O R D E R
                      P.N.RAVINDRAN, J
                         .......................
                      W.P.(C).34954/2009
                         .......................
           Dated this the 17th day of December, 2009

                          JUDGMENT

By a notification dated 24.1.2005, the District Supply

Officer, Alappuzha, invited applications from eligible persons

for appointment as the licencee of ARD No.80 in Ambalapuzha

Taluk. The petitioner, respondents 2 and 3 and others applied.

By Ext.P1 order passed on 27.4.2005 the District Supply

Officer appointed the petitioner as the licencee to run ARD

No.80 in Ambalapuzha Taluk. The first respondent challenged

the said order by filing an appeal before the District Collector.

By Ext.P2 order passed on 11.1.2005, the appeal was

dismissed. The first respondent thereupon filed a revision

petition before the Commissioner of Civil Supplies. By Ext.P3

order passed on 12.11.2009 the revision petition was allowed,

the order appointing the petitioner as the licencee of ARD

No.80 was set aside and the District Supply Officer was

directed to appoint the first respondent as the licensee of ARD

No.80. The petitioner has aggrieved thereby, filed Ext.P4

revision petition accompanied by Ext.P4(a) stay petition before

the Honourable Minister for Food and Civil Supplies. This

W.P.(C).34954/09
2

writ petition was filed shortly thereafter challenging Ext.P3

and seeking a direction to the Government to consider Ext.P4

revision petition and pass orders thereon within a time limit

to be fixed by this Court. The petitioner also seeks stay of

operation of Ext.P3 order till such time as the revision petition

is heard and disposed of.

2. The pleadings disclose that the petitioner was

appointed as the licensee of ARD No.80, by Ext.P1 order,

more than four years back. That order was set aside only on

12.11.2009. Clause 71 of the Kerala Rationing Order, 1966

entitles the petitioner to challenge Ext.P3 by filing a revision

petition before the State Government. Since the petitioner

has invoked the remedy thus available to him in law, having

regard to the fact that he has been running ARD No.80 for the

past more than four years, I am of the opinion that the

Government should consider Ext.P4 revision petition and

pass orders thereon expeditiously. If pending the revision

petition, the order passed by the Commissioner of Civil

Supplies is given effect to, and the first respondent is

appointed as the licensee of ARD No.80, the remedy available

to the petitioner will be rendered meaningless. I am

W.P.(C).34954/09
3

therefore of the considered opinion that till such time, as

orders are passed on Ext.P4, the operation of Ext.P3 should

be kept in abeyance.

I accordingly dispose of this writ petition with a

direction to the Government of Kerala to consider Ext.P4

revision petition and pass orders thereon after notice to and

affording the petitioner and respondents 1 and 2 a reasonable

opportunity of being heard. Final orders in the matter shall

be passed within three months from the date on which the

Secretary to Government, Food and Civil Supplies

Department receives or the petitioner produces before him a

certified copy of this judgment. The Government shall after

orders are passed as directed above, communicate copies

thereof to the petitioner and respondents 1 and 2. Till such

time as orders are passed and communicated to the petitioner

and respondents 1 and 2, further proceedings pursuant to

Ext.P3 order passed by the Commissioner shall be kept in

abeyance.

P.N.RAVINDRAN,
Judge

mrcs