High Court Kerala High Court

Shibi Thomas vs The Commissioner Of Civil … on 2 January, 2008

Kerala High Court
Shibi Thomas vs The Commissioner Of Civil … on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 181 of 2008(V)


1. SHIBI THOMAS,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CIVIL SUPPLIES,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR.

3. THE TALUK SUPPLY OFFICER, CHAVAKKAD.

4. USHA, W/O. K.SUBRAMANIAN,

5. E.F. JOHNSON,

                For Petitioner  :SRI.T.S.RADHAKRISHNA PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/01/2008

 O R D E R
                        ANTONY DOMINIC, J.

             ------------------------------------

                       W.P.(C) 181 of 2008

            -------------------------------------

                       Dated: January 2, 2008

                             JUDGMENT

Ext.P2 is an appeal filed by the petitioner under clause 51(10)

of the Kerala Rationing Order. It is stated that the said appeal is

pending before the 1st respondent. The complaint of the petitioner

is that although the appeal has been filed way back in 2006, the

appeal has not been considered so far.

2. Taking into account the submission made by the learned

counsel for the petitioner and in the nature of the order that I

propose to pass, I do not think it necessary to issue notice to

respondents 4 and 5.

3. In view of the pendency of Ext.P2 appeal as stated above, I

dispose of the writ petition directing that the 1st respondent shall

take up and consider Ext.P2 appeal as expeditiously as possible, at

any rate, within eight weeks of production of a copy of this

WP(C) 181/2008
Page numbers

judgment. Before final orders are passed on Ext.P2, persons who

are likely to be affected by any orders to be passed, will be heard by

the 1st respondent.

ANTONY DOMINIC, JUDGE

mt/-