High Court Kerala High Court

T.A.Jose & Company vs District Collector on 25 February, 2008

Kerala High Court
T.A.Jose & Company vs District Collector on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6406 of 2008(K)


1. T.A.JOSE & COMPANY,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. THE COMMISSIONER,

3. STATE OF KERALA, REPRESENTED BY

4. K.K.BALAKRISHNAN,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2008

 O R D E R
                         ANTONY DOMINIC, J.

                = =W.P.(C) = = = = = = = = = = =
                     = = =
                            No. 6406 OF 2008 K
                = = = = = = = = = = = = = = = =

                Dated this the 25th February, 2008

                           J U D G M E N T

Ext. P5 is an application filed by the petitioner seeking

review of an order passed by the 1st respondent under the Kerala

Rationing Order. Admittedly, the 1st respondent is not conferred

any power of review. It is settled law that unless the statute confers

the power of review, the authority does not have such an inherent

power. In this case, admittedly there is no such power.

2. In view of this, the petitioner cannot seek a writ of

mandamus for the disposal of Ext. P5 application for review.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-