High Court Kerala High Court

V.Gopalakrishna Pillai vs State Of Kerala on 8 February, 2010

Kerala High Court
V.Gopalakrishna Pillai vs State Of Kerala on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2759 of 2010(T)


1. V.GOPALAKRISHNA PILLAI, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DISTRICT SUPPLY OFFICER,

                For Petitioner  :SRI.R.RANJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/02/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.2759/2010-T
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 8th day of February, 2010

                      J U D G M E N T

The petitioner herein seeks for a direction to the

respondents to grant licence to the petitioner to run

ration shop at Njeckad. Respondent Nos.2 and 3 invited

applications for appointment of Authorised Retail

Distributor for rationed articles at a shop in Njeckad

Junction. Interview was conducted on 23/11/1994. The

petitioner and another person had participated in the said

interview. The other applicant, Shri V.Suresh, was found

ineligible as criminal cases were pending against him.

Since no action has been taken so far to make the

appointment, the petitioner had been filing representations

before various authorities and on failure to get any reply,

this writ petition has been filed.

2. The learned Government Pleader on instructions

submitted that the Government had taken a policy decision

as per Circular dated 15/05/1995 that pending a policy

formulation, all steps to appoint new ARDs will be kept in

abeyance. It was specified in the Circular that this will

apply only to new ARDs sanctioned and where the District

Supply Officers are yet to pass orders appointing

licencees. It is submitted that in the light of the above,

W.P.(C). No.2759/2010
-:2:-

the notification herein was cancelled. On instructions

from the District Supply Officer, Thiruvananthapuram, the

learned Government Pleader submitted that in the light of

the above, the proposed appointment of ARD 392/Chirayinkil

Taluk was dropped during May, 1995 itself. Since no action

is pending now for opening of a new ARD at Njeckad in

Chirayinkil Taluk, this Court will not be justified in

issuing directions based on an earlier notification.

Therefore, as and when a new policy decision is taken to

open ARD in the same locality or within the other parts of

the locality, the petitioner will be free to make an

application in response to notification if any issued.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms