High Court Kerala High Court

Fr. Joseph Choolaparambil vs Commissioner Of Excise on 23 July, 2007

Kerala High Court
Fr. Joseph Choolaparambil vs Commissioner Of Excise on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22875 of 2006(W)


1. FR. JOSEPH CHOOLAPARAMBIL,
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF EXCISE,
                       ...       Respondent

2. ASSISTANT EXCISE COMMISSIONER,

3. DISTRICT COLLECTOR,

4. VILLAGE OFFICER,

5. CIRCLE INSPECTOR OF POLICE,

6. SUTHAN, S/O. SANKARAN,

                For Petitioner  :SRI.BENOY K.KADAVAN

                For Respondent  :SRI.R.REJI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/07/2007

 O R D E R
                          S. SIRI JAGAN, J.
                 -----------------------------------
                   W.P.(C)NO. 22875 OF 2006
               ---------------------------------------
          DATED THIS THE 23rd DAY OF JULY, 2007

                             JUDGMENT

The petitioner has approached this Court complaining that the 6th

respondent runs his toddy shop in violation of the Distance Rule. The

learned counsel for the 6th respondent submits that the 6th respondent

has already shifted the toddy shop.

2. I have heard the learned Government pleader also. The

learned Government pleader submits that because of the violation of

the Distance Rule the licence has been cancelled.

In view of the above submission, nothing further needs to be

done in the writ petition. Accordingly, the writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd