IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2180 of 2007(H)
1. T.K.NARAYANAN NAIR,
... Petitioner
Vs
1. THE SPECIAL GRADE SECRETARY,
... Respondent
2. PRESIDENT, KUNNAMANGALAM PANCHAYAT,
3. P.SANTHA, POOTHADATHIL (H),
4. N.VINOD, PRATEEKSHA,
For Petitioner :SRI.A.SUDHI VASUDEVAN
For Respondent :SRI.M.V.BOSE
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :03/04/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 2180 OF 2007
-----------------------------------
Dated this the 3rd day of April, 2007
JUDGMENT
Mr.M.V.Bose, appearing for the 4th respondent complains that
even though this Court has clarified on 28.3.07 that the petitioner will not
have the right to continue the business unless he is having a current
valid licence, the petitioner is even now continuing the sale of liquor. In
view of the obvious position that the period of licence which had been
granted to the petitioner has expired, I am of the view that the Writ
Petition has become infructuous. The Writ Petition will stand dismissed
on that basis. The 1st respondent is directed to do everything that is
necessary for stopping the activities of the 4th respondent unless the 4th
respondent is having any licence. This judgment will not stand in the
way of the Panchayat passing appropriate orders on the licence renewal
application which may be filed by the 4th respondent.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2