High Court Kerala High Court

K.Raveendran Pillai vs State Of Kerala on 25 March, 2010

Kerala High Court
K.Raveendran Pillai vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10211 of 2010(B)


1. K.RAVEENDRAN PILLAI, S/O. KESAVA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE DEPUTY EXCISE COMMISSIONER, EXCISE

4. THE CIRCLE INSPECTOR OF EXCISE,

5. THE DISTRICT COLLECTOR, COLLECTORATE,

6. SRI. ANSARI, BABA SAHIB NAGAR,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/03/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.10211 of 2010 (B)
             ---------------------------------
             Dated, this the 25th day of March, 2010

                           J U D G M E N T

The petitioner’s allegation is that the 6th respondent has been

illegally given preference under Rule 5(1)(a) of the Abkari Shops

Disposal Rules, 2002 in respect of T.S.Nos.12 to 16 in Group No.III

of Kollam Excise Range for the abkari year 2009-10. According to

the petitioner, 6th respondent is ineligible for such preference.

2. He says that initially the licence in respect of the toddy

shops were granted to two other persons and that on cancellation of

the said licence, the shops were resold in favour of the 6th

respondent only on 15/03/2010. It is stated that in between

15/13/2010 and the date of auction for the year 2010-2011, 6th

respondent did not conduct the shop, and therefore, he is ineligible

for preference under the Abkari Shops Disposal Rules, 2002.

In my view, the question whether the 6th respondent is eligible

or not is a matter, primarily, to be considered by the departmental

authorities. Even according to the petitioner, the allotment in favour

WP(C) No.10211/2010
-2-

of the 6th respondent on preferential basis has not been confirmed

by the 2nd respondent so far. If that be so, it is for the petitioner to

move the 2nd respondent and it is for that authority to consider the

objections raised by the petitioner. It is only thereafter can the

petitioner have any course of action to move this writ petition. It is

directed that if any such representation has been made by the

petitioner, the same will be dealt with in accordance with law, and

as expeditiously as possible.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg