High Court Kerala High Court

T.J.Prasad vs State Of Kerala Rep.By Secretary on 1 April, 2009

Kerala High Court
T.J.Prasad vs State Of Kerala Rep.By Secretary on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10597 of 2009(T)


1. T.J.PRASAD,AGED 26 YRS,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE COMMISSIONER,COMMISSIONERATE

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. ANEESH KURUVILA, S/O.KURUVILA,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/04/2009

 O R D E R
                               S.SIRI JAGAN, J.

                       ==================

                         W.P(C).No.10597 of 2009

                       ==================

                   Dated this the 1st day of April, 2009

                               J U D G M E N T

The petitioner along with the 4th respondent were licensees of

toddy shop Nos.6, 8, 9, 13, 16 and 17 in Group No.III of Angamaly

excise range, for the abkari year 2008-09. They got allotment on the

basis of preferential right as per Rule 5(1)(a) of the Abkari Shops

Disposal Rules, 2002. Now in view of the impending election, by Ext.P2

Government order, the Government decided to extend the validity

period of the licence for a period of three months before conducting

auction for allotment of toddy shops. The petitioner submitted Ext.P3

application before the 3rd respondent for such extension. That

application was not signed by the 4th respondent, since, according to

the petitioner, the 4th respondent is not interested in continuing the

licence for his own reasons. The 3rd respondent takes a stand that

unless the 4th respondent also signs the application, the licence in

question would not be extended. In the above circumstances, the

petitioner has filed this writ petition seeking the following reliefs:

“i) declare that the petitioner is entitled to get extension of license for
a period of 3 months in respect of the toddy shop Nos.6, 8, 9, 13,
16 and 17 in Group No.III of Angamaly excise range in Ernakulam
District as per Ext.P3 application.

ii) issue a writ of mandamus or other appropriate writ, order or
direction commanding the respondents to give extension of licence
for a period of 3 months in respect of toddy shop Nos.6, 8, 9, 13,
16 and 17 in Group No.III of Angamaly excise range in Ernakulam

2

District to the petitioner as per his application, Ext.P3;”

2. The learned Government Pleader opposes the prayers of

the petitioner. According to the learned Government Pleader, since

earlier licence was in the joint names of the petitioner and the 4th

respondent, renewal can only be made, if they apply together.

3. I am not satisfied that the petitioner’s right should depend

on the will of the 4th respondent, if he is not interested in continuing to

be a licensee. In the above circumstances, this writ petition is disposed

of with the following directions:

The 3rd respondent shall issue a notice to the 4th respondent to

ascertain as to whether the 4th respondent is interested in continuing

the licence. If the 4th respondent is not so interested, licence shall be

renewed in the name of the petitioner alone. Entire process shall be

completed within a period of two weeks, if necessary, by issuing notice

to the 4th respondent by special messenger.

Sd/-

sdk+                                                     S.SIRI JAGAN, JUDGE

          ///True copy///




                                   P.A. to Judge

3