High Court Kerala High Court

The State Of Kerala vs Biju.V on 26 March, 2010

Kerala High Court
The State Of Kerala vs Biju.V on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 224 of 2010()


1. THE STATE OF KERALA, REPRESETNED BY THE
                      ...  Petitioner
2. PRINCIPAL SECRETARY, DEPARTMENT OF CIVIL
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THE TALUK SUPPLY OFFICER, KOLLAM.

                        Vs



1. BIJU.V, AGED 34 YEARS,S/O.VIJAYACHANDRAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.JAYAPRADEEP

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/03/2010

 O R D E R

K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

——————————

R.P. No.224/2010 IN

W.A.NO.174/2010

——————————

Dated this, the 26th day of March, 2010

Order

Balakrishnan Nair, J.

The point raised in this Review Petition is whether the

decision pursuant to the seizure of sugar could be taken by the

Taluk Supply Officer or by the District Collector. Both sides

submitted that the District Collector is competent to take the

decision. Accordingly, the judgment under review is modified

and it is ordered that the direction in the judgment to the Taluk

Supply Officer shall be taken as a direction to the District

Collector,Kollam. The said officer shall take a decision within

one week from the date of production/receipt of a copy of this

order.

RP No.224/2010

– 2 –

The Review Petition is disposed of as above.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.