High Court Kerala High Court

A.Sugatha Devi vs State Of Kerala on 27 March, 2009

Kerala High Court
A.Sugatha Devi vs State Of Kerala on 27 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9231 of 2009(Y)


1. A.SUGATHA DEVI, LICENSEE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. COMMISSIONER OF EXCISE, TRIVANDRUM.

3. ASSISTANT EXCISE COMMISSIONER,KOLLAM.

4. DISTRICT COLLECTOR, KOLLAM.

5. CIRCLE INSPECTOR OF EXCISE, KOLLAM.

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/03/2009

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No.9231 OF 2009
              ----------------------------------------
               Dated this the 27th day of March, 2009

                            JUDGMENT

The petitioner is aggrieved by apprehended orders of the

District Magistrate under Section 54 of the Abkari Act directing

closure of liquor shops at Paravoor in Kollam District on account

of Paravoor Puttingal Devi Temple Festival, which is scheduled to

be held from 27.3.2009 to 29.3.2009. When the matter came up

on 23.3.2009, I passed the following interim order:

“Govt. Pleader takes notice for respondents 1 and 2.
Issue notice by special messenger to respondents 3 to 5.
Order, if any, passed under Section 54, shall not be
implemented except after obtaining orders from this
Court. However, I make it clear that this would not stand
in the way of the Collector passing orders under S.54 of
the Abkari Act if he is satisfied that the conditions as
prescribed in Ext.P2 judgment is satisfied with adequate
reasons in support of that conclusion and stating as to why
the order could not be passed earlier. Post on 27.3.2009”.

Today, the learned Government Pleader submits that there

is no proposal for issuing any orders under Section 54 of the

W.P.(c)No.9231/09 2

Abkari Act in connection with the said festival from 27.3.009 to

29.3.2009. This submission is recorded and the writ petition is

closed.

S. SIRI JAGAN, JUDGE

Acd