IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26642 of 2006(V)
1. C.L. CHAKCO, S/O. LONAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. KUTTY RAMAN, S/O. NADI,
5. BIJU, S/O. CHANDRAN,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :12/12/2006
O R D E R
J.B. KOSHY & K.PADMANABHAN NAIR, JJ.
—————————-
W.P.(C) No.26642 of 2006 V
—————————-
Dated this the 12th day of December, 2006
Judgment
Koshy,J.
This is a petition for police protection. It
is the case of the petitioner that in view of the initial
objection by the parties, they have shifted the shop to
the new location and functioning with licence. It is the
case of the contesting respondent that the present place
is located near the Harijan colony and they have filed
representation (Ext.R7 (i) ) to the Excise Commissioner
and Ext.R7 (j) to the District Collector.
In the above circumstances, we direct the
Excise Commissioner to decide the matter with notice to
the petitioner and seventh respondent and take a decision
within one month from today. Either of the parties can
produce a copy of this judgment before the Commissioner.
Status quo will continue till orders are passed
by the Excise Commissioner in pursuance of this judgment.
The writ petition is disposed of.
J.B.KOSHY
JUDGE
K.PADMANABHAN NAIR
JUDGE
vaa