IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4866 of 2009(D)
1. C.A.LONAPPAN , AGED 63 YEARS
... Petitioner
Vs
1. THE EXCISE COMMISSIONER
... Respondent
2. THE ASSISTANT EXCISE COMMISSIONER
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.4866 of 2009
==================
Dated this the 2nd day of March, 2009
J U D G M E N T
The petitioner is the managing partner of a hotel which
possesses an FL-3 licence. Formerly, the managing partner was one
Smt.E.L.Gracy, the wife of the petitioner. Subsequently she retired
from the partnership and the petitioner was appointed as the
managing partner. The said change of managing partner has already
been approved by the 1st respondent. However, in the licence, the
name of the petitioner has not been endorsed as the managing
partner. In the above circumstances, the petitioner has filed Ext.P6
petition before the 1st respondent. The petitioner now seeks a direction
to the 1st respondent to consider and pass orders on Ext.P6 before the
next abkari year.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P6 as expeditiously as possible before 31.3.2009, after
affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2