High Court Kerala High Court

Thomas George vs State Of Kerala on 30 August, 2010

Kerala High Court
Thomas George vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25232 of 2010(D)


1. THOMAS GEORGE,
                      ...  Petitioner
2. MARY KURIAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. COMMISSIONER OF EXCISE,

3. ASSISTANT EXCISE COMMISSIONER,

4. DISTRICT COLLECTOR,

5. DISTRICT SUPERINTENDENT OF POLICE,

6. TAHSILDAR,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :SRI.V.VENUGOPALAN NAIR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/08/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                 -----------------------------------------
                      W.P(C).No.25232 of 2010
                 -----------------------------------------
              Dated this the 30th day of August, 2010

                               JUDGMENT

The main relief sought for in this writ petition is as follows:

(i) issue a writ of mandamus or any other
appropriate writ, order or direction commanding
respondents 1 to 4 not to include the petitioners’
hotels, restaurants and bars viz., Hotel Zion, and
Hotel Park in Kozhenchery Town in any order
passedunder Section 54 of the Kerala Abkari Act
directing to close the abkari Shops in connection
with the conduct of “Aranmula Uthruttathi
Vallamkali” held on 27.8.2010.”

The Aranmula Uthruttathi Vallamkali was held on 27.8.2010. In such

circumstances the main relief sought for in this writ petition cannot be

granted. It is accordingly closed as infructuous without prejudice to

the right of the petitioner to move this Court afresh if occasion arises

in future.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————
W.P(C).No.25232 of 2010

—————————-

JUDGMENT

30th August, 2010