IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7642 of 2009(A)
1. K.B.HEMA, W/O.LATE K.G.VASU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. DISTRICT COLLECTOR,
4. DEPUTY EXCISE COMMISSIONER,
5. ASSISTANT EXCISE COMMISSIONER,
6. EXCISE CIRCLE INSPECTOR,
For Petitioner :SRI.RENJITH B.MARAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.7642 OF 2009
----------------------------------------
Dated this the 20th day of March, 2009
JUDGMENT
The petitioner claims to be the legal heir of one ‘K.G. Vasu’,
who held licence to run toddy shop Nos.2, 3, 5, 22 and 53/08-09
of Kollangode Excise Range. The said ‘Vasu’ died on 22.1.2009.
By Ext.P2 dated 17.2.2009, the petitioner requested the 2nd
respondent for transfer of licence in the name of the petitioner as
the legal heir of ‘K.G. Vasu’. The petitioner’s grievance in this
writ petition is that the same is not being considered by the 2nd
respondent.
2. I have heard the learned Government Pleader also.
The learned Government Pleader submits that the application for
transfer of licence in the name of the petitioner has been received
and is under consideration.
Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
the application for transfer of the licence submitted by the
petitioner as expeditiously as possible, at any rate, within a
W.P.(c)No.7642/09 2
period of one month from the date of receipt of a copy of this
judgment. Notwithstanding the delay in considering the
application, if ultimately the petitioner’s right for transfer of
the licence in her name is accepted, the right of the petitioner
for preference at the time of auction for the next year shall be
considered notwithstanding the fact that on account of the
delay in considering the application for transfer there was an
interregnum in the conduct of the toddy shops.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.7642/09 3