IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10564 of 2005(G)
1. K.K.PARAMESWARAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE KERALA TODDY WORKERS WELFARE FUND
3. THE TAHSILDAR,
4. THE ASSISTANT EXCISE COMMISSIONER,
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent :SRI.K.HARILAL, SC, KTWWF BOARD
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.10564 of 2005
-----------------------------------------
Dated this the 29th day of October, 2008
JUDGMENT
The writ petition is filed with the following prayers:-
i) to issue a writ of certiorari or other appropriate writ
direction or order calling for records leading to Ext.P5
and quashing the same.
ii) to issue a writ of mandamus or other appropriate
writ, direction or order commanding the 3rd respondent
to issue the non-liability certificate to the petitioner
enabling him to get the FL-3 No.127/04-05 licence
renewed for the year 2005-2006.
Learned Standing Counsel for the second respondent Board submits
that there is still outstanding arrears. There will be a direction to the
second respondent to furnish a detailed statement of accounts to the
petitioner within a period of two months from today and thereafter in
case the petitioner has still any dispute on the same it will be open to
him to point out the same before the second respondent in which case
the second respondent shall give an opportunity to the petitioner to
verify the accounts and thereafter the second respondent shall pass
fresh orders, if required, within another one month.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.10564 of 2005
———————————–
JUDGMENT
29th October, 2008