IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5988 of 2010(W)
1. P.S.KURIAN, AGED 40 YEARS, S/O. SIMON,
... Petitioner
Vs
1. THE EXCISE COMMISSIONER,
... Respondent
2. THE DEPUTY COMMISSIONER OF EXCISE,
3. THE CIRCLE INSPECTOR OF EXCISE,
4. THE REGIONAL DIRECTOR,
5. VYSHAK INTERNATIONAL HOTELS PVT. LTD.,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/02/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.5988 OF 2010 (W)
--------------------------------------------------
Dated this the 24th day of February, 2010
J U D G M E N T
The prayer sought by the petitioner is a direction to the first
respondent to consider Ext.P1 application made by the petitioner
seeking action against the 5th respondent, which according to the
petitioner has violated the terms of the licence and the provisions of
the Abkari Act.
2. Having regard to the case of the petitioner regarding the
pendency of Ext.P1, the first respondent is directed to consider the
said representation with notice to the 5th respondent as
expeditiously as possible and at any rate within 4 weeks from the
date of production of a copy of this judgment along with a copy of
this writ petition. It is clarified that this court has not expressed
anything on the merit of the case and it is entirely for the first
respondent to appreciate the case and do the needful in the matter.
3. Writ petition is disposed of as above.
Petitioner shall produce a copy of the judgment before the
first respondent along with a copy of this writ petition, who shall
consider the matter as above.
(ANTONY DOMINIC)
JUDGE
vi/