High Court Kerala High Court

Anil Kumar.S vs The Excise Commissioner on 31 July, 2007

Kerala High Court
Anil Kumar.S vs The Excise Commissioner on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 23311 of 2007(A)


1. ANIL KUMAR.S.,
                      ...  Petitioner
2. S.G.SHIBU,
3. STANLY JOHN,

                        Vs



1. THE EXCISE COMMISSIONER,
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISIONER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2007

 O R D E R
                         S.SIRI JAGAN,J
                   ================
                    W.P.(C).No.23311 of 2007
               ======================
               Dated this the 31st day of July 2007


                           JUDGMENT

Petitioners are Licensees of Toddy Shops in Group No.3 of

Thiruvalla Excise Range. The group consists of 7 shops of which

six are licensed and other is abandoned. On the ground that

certain violation of the Abkari Act have been detected in respect

of shop No.15, the petitioners have been directed to stop

operations of all the Toddy shops. Petitioners have also been

given Ext.P7 show cause notice-cum-suspension order directing

the petitioners show cause why the license should not be

cancelled under Section 26(b) of the Abkari Act of 1077 read

with Rule 5(19) and 7(31) of the Kerala Abkari Shops Disposal

Rules, 2002. The petitioner submitted Ext.P8 reply to show

cause notice as early as on 2.7.2007, in spite of which no final

orders have been passed till date and petitioners’ toddy shops

remain closed. Petitioners seek direction to pass final orders

pursuant to Ext.P7 after taking into account the contentions of

the petitioners in Ext.P8.

W.P.(C).No.23311/2007

:2:

I have heard the learned Government Pleader also. After

directing closure of the toddy shops, the first respondent has a

duty to pass final orders pursuant to Ext.P7 expeditiously.

Accordingly, I direct the first respondent to pass final orders as

expeditiously as possible, at any rate, within two weeks from the

date of receipt of a copy of this judgment. Petitioners would be

free to rely on Ext.P9 order or any other order or document

which would support their case.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE

dvs