IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7186 of 2009(P)
1. BIJU GOPALAN, AGE 37
... Petitioner
Vs
1. THE WELFARE FUND INSPECTOR
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER
For Petitioner :SRI.RENJITH B.MARAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/03/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.7186 OF 2009
------------------------
Dated this the 5th day of March, 2009.
JUDGMENT
Heard both sides.
The prayer in this writ petition is to direct the first
respondent to issue clearance certificate to the petitioner with
respect to the toddy shop Nos.16,17,44,54 and 66 of
Muvattupuzha Excise Range. Admittedly, final determination
order has not been passed and in such circumstances under
Rule 5(3) of the Kerala Abkari Shops Disposal Rules, the
petitioner is entitled to get the clearance certificate on
payment of the 50% of the outstanding amount in respect of
the shops referred above.
Accordingly, the writ petition is disposed of directing that
the Ist respondent shall issue clearance certificate to the
petitioner, on paying 50% of the outstanding dues in respect
of the shops referred above.
(ANTONY DOMINIC)
JUDGE
vi/