High Court Kerala High Court

V.Devadas vs State Of Kerala on 26 December, 2008

Kerala High Court
V.Devadas vs State Of Kerala on 26 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38067 of 2008(F)


1. V.DEVADAS, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE COMMISSIONER,

3. THE ASST.EXCISE COMMISSIONER,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/12/2008

 O R D E R
                      ANTONY DOMINIC,J.
                 -----------------------
                     W.P.(C).No.38067 2008
                ------------------------
            Dated this the 26th day of December, 2008.

                            JUDGMENT

The petitioner is aggrieved by Ext.P3.

The facts of the case are that the petitioner was allotted

Toddy Shops in Group No.VI of Nemnara Excise Range in Palakkad

Division for the Abkari year 2008-09. After completing all

formalities, petitioner commenced his business and while so Ext.P1

show cause notice was issued by the 2nd respondent calling upon the

petitioner, why the licenses shall not be cancelled on the allegation

that the petitioner had suppressed that he was a government

servant as on 26.03.2008, when he applied for allotment of the

Toddy shops.

2. According to the petitioner without giving him an

opportunity of hearing, the 3rd respondent passed Ext.P3 order

cancelling the licence and that, as a result thereof, the shops have

been closed. Aggrieved by Ext.P3, petitioner has filed Ext.P4

appeal before the 1st respondent along with Ext.P5 stay petition. In

this writ petition, petitioner complains that orders are not been

passed on Ext.P4 or Ext.P5 so far and that in the meanwhile on

account of the closure of the Toddy Shop he deprived of his

livelihood.

WP(C).No.38067/2008 /2/

3. Taking into account the aforesaid limited grievance of

the petitioner, this writ petition is disposed of directing that if

Ext.P4 has been received and is pending before the 1st respondent,

Ext.P4 shall disposed of, with notice to the petitioner, as

expeditiously as possible at any rate within 4 weeks of a production

of a copy of this judgment along with a copy of this writ petition.




                            (ANTONY DOMINIC)
                                      JUDGE
vi/

WP(C).No.38067/2008    /2/