IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21651 of 2010(F)
1. ASHOKAN, AGED 53 YEARS, S/O. BHASKARAN,
... Petitioner
2. T.D.MANY, S/O. DAMODHARAN,
3. RATHNAKARAN, S/O. SIVARAMAN,
4. SMT.BABY, AJAYAKUMAR,
5. SREEKANTH, S/O.MANIYAPPAN, RANDOTTATHIL,
6. P.T.VENU, S/O.THANKAPPAN,PANAMPADACHIRA
Vs
1. STATE OF KREALA REP.BY SECRETARY,
... Respondent
2. THE EXCISE COMMISSIONR, COMMISSIONERATE
3. THE DEPUTY COMMISSIONR OF EXCISE,
4. THE DEPUTY COMMISSIONR OF EXCISE,
5. THE CIRCLE INSPECTOR OF EXCISE,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.21651/2010-F, 21652/2010-F &
21655/2010-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 11th day of August, 2010
J U D G M E N T
This writ petitions are concerned with the restriction
made by the Excise Commission with regard to the operation
of toddy transport permits by directing the petitioners to
delete one of the two vehicle numbers from the transport
permit.
2. This Court had passed an interim order in these
matters and a batch of cases, namely, W.P(C).Nos.15513,
15704, 15705, 15723 and 16038/2010 were disposed of in the
light of the subsequent developments. Paragraph (2) of the
said Judgment is extracted below:-
“Today when the matter came up for
hearing, the learned Government Pleader
submitted that the restriction introduced
which has led to the filing of the writ
petitions stands withdrawn as per Order
No.XA2.14439/01 dated 22/07/2010. A reading
of the order shows that the order dated
01/07/2010 of the Excise Commissioner has
been modified and directions have been
issued to mention registration numbers of
two vehicles in the toddy transport permit,
W.P.(C). Nos.21651/2010,
21652/2010 & 21655/2010
-:2:-subject to certain conditions. The modified
orders have been directed to be implemented
also.”
3. Since the position is the same in these cases
also, the writ petitions are allowed. The petitioners will
therefore be governed by the transport permits already
issued and the conditions provided in the order dated
22/07/2010. No costs.
(T.R. Ramachandran Nair, Judge.)
ms