ORDER
Narasimham, J.
1. This is a revision petition filed against an order of confiscation of foodgrains under Section 6 (A) of the Essential Commodities Act 1955 in proceedings Rs. 4360/69, Section 2 dated 30-12-1969, of the District Revenue Officer and Collector and District Magistrate (in-charge) Guntur. It would appear that the said order of confiscation was confirmed by the Appellate Authority.
2. For the first time in revision. the learned Counsel has contended that. under Section 6 (A) of the Essential Commodities Act, 1955 the competent officer to confiscate is the Collector of the District after issuing a show cause notice under Section 6 (b) of the Act and hearing the affected party.
3. My attention is invited to the show cause notices dated 12-10-1969 (4360/69 Section 2) and 21-11-1969 (RC S2-4360/69) issued to the party by the District Revenue Officer, Guntur. It would appear that the ultimate order of confiscation was passed by a different officer designated as the District Revenue Officer and Collector and District Magistrate-in-charge). It has become therefore, necessary to verify if, in fact, the competent officer described under Sections 6 (A) and 6 (B) has acted. This requires verification of facts. Although this point is raised for the first time, as it involves the jurisdiction of the officer acting, I would remit the matter to the appellate authority for consideration of this question after verification of the factual data and then dispose of the matter according to law.
4. The appellate order is, therefore, set aside and the matter is remitted for disposal in the light of the directions.