IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4645 of 2009(C)
1. A.R. SIVADASAN, S/O. RAVUNNI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE EXCISE INSPECTOR,
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4645 of 2009
---------------------------------
Dated, this the 12th day of February, 2009
J U D G M E N T
The petitioner submits that a building belonging to him was
given on lease for housing the Excise Range Office, Kalady, and the
rent was fixed by the PWD authorities at Rs.1,475/- per month. It is
stated that the building was used for the above purpose during the
period from 22/07/1997 to 02/03/1999. It is stated that during the
said period, towards the rent itself an amount of Rs.28,596/- is
payable. It is stated that although, the respondents vacated the
premises, still the rent arrears have not been paid. Claiming
payment of this amount, the petitioner has filed Ext.P5
representation before the 2nd respondent with copy to the 3rd
respondent. Complaint in this writ petition is not only that the
arrears are not paid, but even the representation has not been
answered.
2. Taking into account these grievances of the writ
petitioner, this writ petition is disposed of that if Ext.P5 has been
received and is pending, the 3rd respondent shall consider the matter
WP(C) No.4645/2009
-2-
and pass orders thereon. This shall be done as expeditiously as
possible, at any rate, within six weeks of production of a copy of
this judgment.
3. The petitioner will produce a copy of this judgment
before the 3rd respondent for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg