High Court Kerala High Court

Lalu.C.K vs Parameswaran on 30 June, 2009

Kerala High Court
Lalu.C.K vs Parameswaran on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1118 of 2009()


1. LALU.C.K,S/O.KESAVAN,CHERAI HOUSE,
                      ...  Petitioner

                        Vs



1. PARAMESWARAN,S/O.RAMAN,VETTIYATTIL HOUSE
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE ASSISTANT EXCISE COMMISSIONER,

4. THE CIRCLE INSPECTOR OF EXCISE,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.M.C.JOHN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :30/06/2009

 O R D E R
                      K. BALAKRISHNAN NAIR
                                        &
                         C.T. RAVIKUMAR, JJ.
                  ---------------------------------------------
                         W.A. NO. 1118 OF 2009
                   ---------------------------------------------
                   Dated this the 30th day of June, 2009


                                JUDGMENT

Balakrishnan Nair, J.

The additional 4th respondent in the Writ Petition has filed this Writ

Appeal. The Writ Petition was filed by the first respondent herein. He

was the licensee of Toddy Shop No. 89 of Group VII of Irinjalakuda

Excise Range. The building in relation to which licence was granted was

demolished for widening the National Highway. So, he shifted the toddy

shop to a nearby building. The same was objected by the additional 4th

respondent, the appellant herein. Upholding his objection, the Excise

Commissioner by Ext.P8 order refused to give permission to shift the shop

to the new building in the neighbourhood. It was preceded by Ext.P9 order

of the Assistant Excise Commissioner, Thrissur prohibiting the shifting of

the shop to the proposed new premises. Challenging Exts.P8 and P9, the

Writ Petition was filed. The learned Single Judge quashed Exts.P8 and P9

orders and permitted the writ petitioner/first respondent to shift the toddy

W.A. NO. 1118/2009 2

shop to the new premises. Feeling aggrieved by the direction of the

learned Single Judge, this Writ Appeal is filed.

2. The first respondent is no longer the licensee of the toddy shop

concerned for the year 2009-2010. Therefore, on the strength of the

judgment under appeal, he cannot run the toddy shop. In view of the

subsequent developments, it is unnecessary to consider the validity of the

judgment under appeal. If the new contractor is proposing to start the

toddy shop in the premises where it was housed and run by the first

respondent, the appellant will be free to raise his objections. In that event,

he will not be bound by the findings in the judgment under appeal. In

other words, his contentions are left open.

Subject to the above observation, this Writ Appeal is closed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 1118/2009 3

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A. NO.1118/2009

JUDGMENT

30th June, 2009

W.A. NO. 1118/2009 4