High Court Kerala High Court

Sajimon.B. vs The Excise Commissioner on 12 January, 2010

Kerala High Court
Sajimon.B. vs The Excise Commissioner on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 591 of 2010(Y)


1. SAJIMON.B., AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXCISE COMMISSIONER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER OF EXCISE,

3. THE CIRCLE INSPECTOR OF EXCISE,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/01/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                  W.P.(C) NO.591 OF 2009 (Y)
             --------------------------------------------------
           Dated this the 12th day of January, 2010

                          J U D G M E N T

Petitioner along with others got allotment of toddy shops in

Group No.II of Chirayinkeezhu Excise Range. This writ petition

concerns T.S.No.3 within the aforesaid group.

2. According to the petitioner, on 1.12.2009, the 3rd

respondent instructed the petitioner to close down the shop from

that day, due to a clash between the two groups of people in the

neighborhood. It is stated that after two weeks, the petitioner

approached the 3rd respondent on his instructions when he

opened the shop on 1.1.2010, he was again made to close down

th shop. Petitioner submits that such closure of the shop at the

instance of the 3rd respondent was without any justification and on

this allegation this writ petition was filed praying for declaring

that the petitioner and the other licensees are entitled to conduct

the shop on the strength of Ext.P1 licence. A direction to the

respondents not to interfere with the functioning of the toddy

shop No.3 in Chirayinkeezhu Excise Range in terms of the licence

is also sought for.

WPC.No.591 /09
:2 :

3. In view of the allegations in the writ petition, by order

dated 8.1.2010, the case was adjourned with a direction to the

learned Government Pleader to obtain instruction from the

respondents. Accordingly, the Government Pleader has obtained

instructions and submits that in front of the shop one Sathyan

was murdered and following this unfortunate incident, there

was a public protest and that it was on account of the said public

protest that the petitioner could not open the shop. It is stated

that the respondents have not instructed the petitioner to close

down the shop.

As according to the respondents they are not responsible

for the closure of the toddy shop in question, no direction as

sought for by the petitioner can be issued. Therefore, recording

the submission of the learned Government Pleader as above, the

writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.591 /09
:3 :