High Court Kerala High Court

Sreenisha.P.V vs The State Of Kerala on 22 June, 2009

Kerala High Court
Sreenisha.P.V vs The State Of Kerala on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1276 of 2009()


1. SREENISHA.P.V, LICENCEE OF ARD 48
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF CIVIL SUPPLIES,

3. THE DISTRICT SUPPLY OFFICER,

4. THE TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.P.J.MATHEW

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/06/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                 ------------------------------------------
                       W.A.No.1276 of 2009
                 ------------------------------------------
              Dated, this the 22nd day of June, 2009

                            JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the order of the learned Single Judge

dated 9th June, 2009, rejecting the prayer of the petitioner to quash

Ext.P6 and declare that the petitioner is entitled to have given

ARD licence No.48 of Nannambra Panchayat in Tirurangadi

Taluk, the present writ appeal is filed.

2. Admittedly, the spouse of the petitioner/appellant is

already holding an ARD licence and as such, as per the policy

decision and Circulars, the petitioner/appellant is ineligible for

having a second licence in the family. Moreover, it is also seen

that the shop in question has been reserved for physically

handicapped candidates. Considering these aspects, in our view,

W.A.No.1276 of 2009

– 2 –

the learned Single Judge was justified in rejecting the prayer of the

petitioner/appellant.

We see no merit in the writ appeal and accordingly it is

dismissed.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns/vku