High Court Kerala High Court

K.V.Krishnankutty vs State Of Kerala Represented By Its on 14 June, 2007

Kerala High Court
K.V.Krishnankutty vs State Of Kerala Represented By Its on 14 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17881 of 2007(D)


1. K.V.KRISHNANKUTTY, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. THE CIRCLE INSPECTOF OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE DISTRICT SUPERINTENDENT OF POLICE,

6. THE DISTRICT COLLECTOR, KOLLAM.

7. THE ASST. EXCISE COMMISSIONER,

8. SUJAY, S/O KARUNAKARAN, SUJAY BHAVAN,

9. BINI, CHARUVILA VEETTIL,

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA

 Dated :14/06/2007

 O R D E R
                        P.R.RAMAN & K.HEMA, JJ.

                  --------------------------------

                         W.P.(C).NO.17881 OF 2007

                 ---------------------------------

             Dated this the 14th day of June, 2007



                                         JUDGMENT

Raman,J.

Petitioner obtained a licence, Ext.P1 for conducting Toddy Shop

No.24 in Chathannoor Excise Range. Ext.P1 is dated 1/6/2007. It is

submitted by the petitioner that the place where the shop is conducted is an

unobjectionable place. Though the petitioner commenced the business on

2/6/2007, later on 9/6/2007 under the leadership of respondents 8 and 9

some persons came to the toddy shop and physically obstructed the conduct

of the shop and destroyed toddy, furniture and utensils by using deadly

weapons. Though Ext.P2 petition was given to the Police Authorities, no

effective steps were taken so as to enable the petitioner to continue the

business in terms of Ext.P1. Hence this writ petition.

3. We issued notice to respondents 2 to 9 by special messenger and it

was duly served. No one has chosen to enter appearance and contest the

matter.

3. The learned Government Pleader appearing on behalf of the State

submits that it is a duly licenced shop.

-2-

W.P.(C).NO.17881/2007

4. In the facts and circumstances of the case, there will be a

direction to respondents 2 and 3 to give necessary protection to the

petitioner so as to enable him to conduct the shop in the licenced premises

strictly in accordance with the terms contained in Ext.P1, unobstructed by

respondents 8 and 9 or their men. In case there is any grievance for

respondents 8 and 9 in the matter of conducting the shop, they can seek

redressal of their grievance in accordance with law by approaching any

statutory authorities. We make it clear that the statutory authorities may

consider such petitions, if any, filed and dispose of the same in

accordance with law.

Writ Petition is disposed of as above.

P.R.RAMAN,

Judge.

K.HEMA,

Judge.

kcv.