High Court Kerala High Court

P.S.Kurian vs The Excise Commissioner on 24 February, 2010

Kerala High Court
P.S.Kurian vs The Excise Commissioner on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5988 of 2010(W)


1. P.S.KURIAN, AGED 40 YEARS, S/O. SIMON,
                      ...  Petitioner

                        Vs



1. THE EXCISE COMMISSIONER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER OF EXCISE,

3. THE CIRCLE INSPECTOR OF EXCISE,

4. THE REGIONAL DIRECTOR,

5. VYSHAK INTERNATIONAL HOTELS PVT. LTD.,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.5988 OF 2010 (W)
              --------------------------------------------------
          Dated this the 24th day of February, 2010

                           J U D G M E N T

The prayer sought by the petitioner is a direction to the first

respondent to consider Ext.P1 application made by the petitioner

seeking action against the 5th respondent, which according to the

petitioner has violated the terms of the licence and the provisions of

the Abkari Act.

2. Having regard to the case of the petitioner regarding the

pendency of Ext.P1, the first respondent is directed to consider the

said representation with notice to the 5th respondent as

expeditiously as possible and at any rate within 4 weeks from the

date of production of a copy of this judgment along with a copy of

this writ petition. It is clarified that this court has not expressed

anything on the merit of the case and it is entirely for the first

respondent to appreciate the case and do the needful in the matter.

3. Writ petition is disposed of as above.

Petitioner shall produce a copy of the judgment before the

first respondent along with a copy of this writ petition, who shall

consider the matter as above.

(ANTONY DOMINIC)
JUDGE
vi/