IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36091 of 2009(F)
1. SRI.GOPALAKRISHNAN P.S., S/O.SADANANDAN,
... Petitioner
Vs
1. THE DISTRICT SUPPLY OFFICER,
... Respondent
2. THE TALUK SUPPLY OFFICER,
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/05/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.36091 of 2009-F
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 24th day of May, 2010.
Judgment
The petitioner says that he is the legal
representative of the existing licensee of an ARD
and is entitled to consideration of Exts.P1 and
P2 representations seeking appointment of a
nominee. Without expressing anything on merits,
it is ordered that Exts.P1 and P2 will be taken
up and orders issued in accordance with law. The
submission made by the learned Government Pleader
that there are interdicting orders from this
Court is also recorded. It is for the statutory
authority to express itself as to any reason on
which Exts.P1 and P2 cannot be entertained. Let a
decision follow from the first respondent within
one month from the date of receipt of a copy of
this judgment. The writ petition ordered
accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/0706