IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9794 of 2008(N)
1. M/S.HOTEL HIGHWAY PALACE, NH -47
... Petitioner
Vs
1. DEPUTY GENERAL MANAGER,
... Respondent
2. REGIONAL MANAGER
3. THE DIRECTOR
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 9794 OF 2008 N
====================
Dated this the 25th day of March, 2008
J U D G M E N T
In this writ petition, petitioner is a licencee of the 1st respondent,
operating Food Plaza in Ernakulam and Shornur Railway Stations. By
submitting Ext.P7, he sought revision in the rates that have been fixed
by the 1st respondent. All that the petitioner seeks in this writ petition is
a direction to the 1st respondent to consider and pass orders on Ext.P7 in
the light of the revision of rates that they have already effected in
certain other railway stations.
2. I heard the standing counsel appearing for the respondents
also.
3. Having regard to the fact that the petitioner has already
moved the 1st respondent for revision of rates by submitting Ext.P7, this
writ petition is disposed of directing that if Ext.P7 has been received by
the 1st respondent, within eight weeks of production of a copy of this
judgment, the 1st respondent shall take a decision on Ext.P7. Before
WPC 9794/08
:2 :
final orders are passed, petitioner should also be put on notice.
Petitioner is directed to produce a copy before the 1st respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp