High Court Kerala High Court

P.R. Subramanian vs The District Collector on 17 July, 2007

Kerala High Court
P.R. Subramanian vs The District Collector on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21953 of 2007(L)


1. P.R. SUBRAMANIAN,
                      ...  Petitioner
2. A.A. RAFFIC,
3. A.S. SHANAVAS,  -DO- -DO-.
4. K.A. ABDUL VAHID,

                        Vs



1. THE DISTRICT COLLECTOR, ERNAKULAM.
                       ...       Respondent

2. THE ASSISTANT EXCISE COMMISSIONER,

3. P.N. THILAKAN,

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/07/2007

 O R D E R
                            S. SIRI JAGAN, J.
                         --------------------------
                      W.P.(C)NO.21953 OF 2007
                         -------------------------
            DATED THIS THE 17th DAY OF JULY, 2007

                               JUDGMENT

The petitioners complain that the 3rd respondent is running a toddy

shop within the prohibited distance as prescribed in the Kerala Abkari

Shops Disposal Rules. The petitioners, therefore, filed Ext.P2 complaint

seeking cancellation of the licence. The petitioners now seeks a direction

to the 2nd respondent to consider Ext.P2 complaint and pass appropriate

orders thereon.

2. I have heard the learned Government pleader also. The

petitioners point out that Ext.P2 has been forwarded by the 1st

respondent to the 2nd respondent for appropriate action and therefore,

the 2nd respondent may be directed to consider the matter.

3. In the facts and circumstances of the case, I direct the 2nd

respondent to consider the complaint in Ext.P2 and take appropriate

decision thereon in accordance with law as expeditiously as possible, at

any rate, within one month from the date of receipt of a copy of this

judgment after affording an opportunity of being heard to the petitioners

as well as the 3rd respondent.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE
Acd

2