High Court Kerala High Court

K.V.Parameswaran Namboothiri vs State Of Kerala on 14 November, 2007

Kerala High Court
K.V.Parameswaran Namboothiri vs State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18554 of 2007(H)


1. K.V.PARAMESWARAN NAMBOOTHIRI,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR, KOZHIKODE.

3. THE CORPORATION OF KOZHIKODE

4. THE EXCISE COMMISSIONER, KOZHIKODE.

5. SRI. CHANDRASEKHARAN, SECRETARY,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SRI.P.V.KUNHIKRISHNAN,SC,KOZHIKODE CORP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :14/11/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.18554 OF 2007
                  -------------------------------------------
            Dated this the 14th day of November, 2007


                              JUDGMENT

Petitioner contends that Toddy Shop No.4 run by the Toddy

Tappers Co-operative Society, Karapparambu, Kozhikode is

housed in a manner violating the distance rule in the Abkari

Laws. Learned Government Pleader submits on the basis of

instructions from the Excise Commissioner that there is no

violation of the distance rule and there is no inconvenience

caused to the local public.

2. Having regard to the aforesaid, it is appropriate that Ext.P2

is taken up by the Excise Commissioner and the matter decided,

after calling for a detailed report. Let this be done within a

period of three months from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.