IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16740 of 2009(J)
1. ANILKUMAR, AGED 32 YEARS, S/O.GOPALAN,
... Petitioner
Vs
1. THE EXCISE COMMISSIONER, COMMISSIONERATE
... Respondent
2. THE DEPUTY COMMISSIONER OF EXCISE,
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THE C.I.OF EXCISE, PUNALUR,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :17/06/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.16740 OF 2009
-------------------------------------------
Dated this the 17th day of June, 2009
JUDGMENT
The petitioner seeks a direction to the first respondent to
consider Ext.P1. His case is that he had been a licensee, either
individually or in group, for different years, including the
previous abkari year All the shops included in the group were
kept closed by the Government during the whole or part of the
abkari year 2008-09 owing to a liquor tragedy, though amounts
due to the Government under the licence were paid. It is
accordingly pointed out that they were licensees even during the
abkari year 2008-09 and were running toddy shops even during
that year in the legal sense and that they were incapacitated
from vending toddy because the shops were now closed by the
Government. Under such circumstances, the first respondent is
directed to issue a decision on Ext.P1 before sale of the shops for
the abkari year 2009-2010. The writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.17/6.