Kerala High Court
Binoy vs State Of Kerala on 3 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18717 of 2009(H)
1. BINOY, AGED 37 YEARS,S/O.SIVARAMAN,
... Petitioner
2. A.S.PRASAD, AGED 34 YEARS,
Vs
1. STATE OF KERALA, REP BY SECRETARY
... Respondent
2. THE COMMISSIONER OF EXCISE
3. THE DEPUTY COMMISSIONERATE OF EXCISE
4. THE EXCISE INSPECTOR, EXCISE RANGE
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/07/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.18717 OF 2009
-------------------------------------------
Dated this the 3rd day of July, 2009
JUDGMENT
The petitioners, among other things, seek a direction
regarding renewal of a toddy shop licence on grounds referable
to the law laid in Unni v. State of Kerala [2003(3) KLT 306].
The issue stands covered against the petitioners by the decision
of the Division Bench of this Court in Komalan v. State of
Kerala [1999(2) KLT 744]. This writ petition is, accordingly,
dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.4/7.