IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9231 of 2009(Y)
1. A.SUGATHA DEVI, LICENSEE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. COMMISSIONER OF EXCISE, TRIVANDRUM.
3. ASSISTANT EXCISE COMMISSIONER,KOLLAM.
4. DISTRICT COLLECTOR, KOLLAM.
5. CIRCLE INSPECTOR OF EXCISE, KOLLAM.
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.9231 OF 2009
----------------------------------------
Dated this the 27th day of March, 2009
JUDGMENT
The petitioner is aggrieved by apprehended orders of the
District Magistrate under Section 54 of the Abkari Act directing
closure of liquor shops at Paravoor in Kollam District on account
of Paravoor Puttingal Devi Temple Festival, which is scheduled to
be held from 27.3.2009 to 29.3.2009. When the matter came up
on 23.3.2009, I passed the following interim order:
“Govt. Pleader takes notice for respondents 1 and 2.
Issue notice by special messenger to respondents 3 to 5.
Order, if any, passed under Section 54, shall not be
implemented except after obtaining orders from this
Court. However, I make it clear that this would not stand
in the way of the Collector passing orders under S.54 of
the Abkari Act if he is satisfied that the conditions as
prescribed in Ext.P2 judgment is satisfied with adequate
reasons in support of that conclusion and stating as to why
the order could not be passed earlier. Post on 27.3.2009”.
Today, the learned Government Pleader submits that there
is no proposal for issuing any orders under Section 54 of the
W.P.(c)No.9231/09 2
Abkari Act in connection with the said festival from 27.3.009 to
29.3.2009. This submission is recorded and the writ petition is
closed.
S. SIRI JAGAN, JUDGE
Acd