IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6808 of 2010(A)
1. M/S.PALGHAT HOTELS PVT. LTD.,
... Petitioner
2. M/S.HOTEL VEEYEMMAR INTERNATIONAL
3. M/S.HOTEL KAIRALI,
4. K.RAJENDRAN, 39/730,
5. V.MAHESH KUMAR,
6. V.M.RADHAKRISHNAN,
7. M/S.KRISHNA GARDENS REGENCY PVT. LTD.,
8. P.SISHEED KUMAR,
9. A.PONNUMANI, PROPRIETOR,
10. R.NITHIN, MANAGING DIRECTOR,
11. C.P.DHANESH, MANAGING DIRECTOR,
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER OF EXCISE,
3. DISTRICT COLLECTOR,
4. DISTRICT SUPERINTENDENT OF POLICE,
5. ASSISTANT EXCISE COMMISSIONER,
6. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/03/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.6808 OF 2010 (A)
--------------------------------------------------
Dated this the 3rd day of March, 2010
J U D G M E N T
Petitioners are FL-3 licensees. They have filed this writ petition
apprehending that on the eve of Manappulli Bhagavathi Vela, which
is to take place on 4.3.2010, the respondents will issue an order
under Section 54 of the Abkari Act, prohibiting sale of liquor.
2. When the case came up for admission, the learned
Government Pleader submits that no request for the issue of an
order under Section 54 of the Act has been received nor is there
any proposal to issue such an order.
In view of the above submission there is no reason for the
petitioner to have any apprehension as mentioned in the writ
petition. Therefore, recording the submission of the Government
Pleader the writ petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :