High Court Kerala High Court

P.K.Somanadhan vs State Of Kerala Rep.By Secretary on 15 April, 2009

Kerala High Court
P.K.Somanadhan vs State Of Kerala Rep.By Secretary on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12321 of 2009(I)


1. P.K.SOMANADHAN,AGED 60 YEARS,S/O.KITTU,
                      ...  Petitioner
2. MRS.THANKAM RAMAKRISHNAN,AGED 65 YEARS,

                        Vs



1. STATE OF KERALA REP.BY SECRETARY,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,COMMISSIONERATE

3. THE DEPUTY EXCISE COMMISSIONER,THRISSUR.

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/04/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NO.12321 OF 2009 ()
                 =====================

             Dated this the 15th day of April, 2009

                         J U D G M E N T

The relief that is sought for in this writ Petition is a direction

to the first respondent to consider Ext.P2, an application made by

the petitioner under Rule 13 of the Abkari Shops (disposal in

Auction)Rules and Ext.P5, an application made by the petitioner

for the benefit of the Amnesty Scheme announced by the

respondents. Ext.P2 has been made in the context of Ext.P1

where the security offered by the petitioner has been forfeited

and Ext.P5 is in relation to certain other liabilities the petitioner

owes.

Taking into account the limited nature of the relief that is

sought for, I dispose of this writ Petition directing respondents 1

and 3 to pass orders on Exts.P2 and thereafter, P5 as

expeditiously as possible on the production of a copy of the

judgment.

ANTONY DOMINIC, JUDGE
vi