High Court Kerala High Court

T.R.Rajan vs State Of Kerala on 17 June, 2009

Kerala High Court
T.R.Rajan vs State Of Kerala on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8096 of 2009(F)


1. T.R.RAJAN, S/O.RANGANATHAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. CIRCLE INSPECTOR OF EXCISE

3. CIRCLE INSPECTOR OF POLICE

4. DEPUTY COMMISSIONER OF EXCISE

                For Petitioner  :SRI.B.GOPAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/06/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.8096 OF 2009
                  -------------------------------------------
              Dated this the 17th day of June, 2009


                              JUDGMENT

The issue raised by the petitioner is that no charge having

been framed against him by the court in terms of Section 211 of

Cr.P.C., he cannot be denied the benefit of the priority contained

in clause (3) of the abkari policy of the State for the year 2009-

2010 in relation to toddy shops. That principle is well covered in

his favour. But the learned Government Pleader submits, on

instructions, that on 30.6.2008, charge has been laid before

court (J.F.M.C., Iringalakkuda). Framing a charge by the court

in terms of Section 211 of Cr.P.C. has been well explained by the

judgment of this Court in Vijayan v. Excise Commissioner

{2002(3) KLT 646}. It wouldn’t be safe now to conclude

whether there is a charge framed in terms of Section 211 of

Cr.P.C. Therefore, this writ petition is ordered directing that

unless the respondents are satisfied, on the basis of cogent

materials, that charge has been framed against the petitioner in

terms of Section 211 of Cr.P.C., as stated in Vijayan’s case, he

WPC.8096/09

Page numbers

shall be permitted to enjoy the priority in terms of clause (3), if

he is otherwise entitled to such priority. The writ petition is

ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.17/6.