IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18554 of 2007(H)
1. K.V.PARAMESWARAN NAMBOOTHIRI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, KOZHIKODE.
3. THE CORPORATION OF KOZHIKODE
4. THE EXCISE COMMISSIONER, KOZHIKODE.
5. SRI. CHANDRASEKHARAN, SECRETARY,
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :SRI.P.V.KUNHIKRISHNAN,SC,KOZHIKODE CORP
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.18554 OF 2007
-------------------------------------------
Dated this the 14th day of November, 2007
JUDGMENT
Petitioner contends that Toddy Shop No.4 run by the Toddy
Tappers Co-operative Society, Karapparambu, Kozhikode is
housed in a manner violating the distance rule in the Abkari
Laws. Learned Government Pleader submits on the basis of
instructions from the Excise Commissioner that there is no
violation of the distance rule and there is no inconvenience
caused to the local public.
2. Having regard to the aforesaid, it is appropriate that Ext.P2
is taken up by the Excise Commissioner and the matter decided,
after calling for a detailed report. Let this be done within a
period of three months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.