High Court Kerala High Court

M/S. Mercy Tourist Home vs State Of Kerala on 6 February, 2008

Kerala High Court
M/S. Mercy Tourist Home vs State Of Kerala on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26236 of 2007(W)


1. M/S. MERCY TOURIST HOME,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE COMMISSIONER,

3. THE ASST. EXCISE COMMISSIONER,

4. THE CIRCLE INSPECTOR OF EXCISE,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/02/2008

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.

                     -------------------------------------------

                       W.P(C).No.26236 OF 2007

                     -------------------------------------------

               Dated this the 6th day of February, 2008




                                 JUDGMENT

Heard learned counsel for the petitioner and learned

Government Pleader.

2. Petitioner applied for shifting of its FL-3 licence. According

to the petitioner, the law that applies is that which governs the

field on the date of the application for shifting. It is pointed out

that the issue is covered by Exts.P1 and P2 judgments, the latter

confirming the former. It is further pointed out that the

impugned order has been passed without affording the petitioner

an opportunity of being heard and without reference to the

aforesaid judgments.

In the aforesaid circumstances, this writ petition is allowed

quashing the impugned order and directing that the first

respondent shall take up the case of the petitioner and decide on

it, after affording the petitioner an opportunity for hearing. The

WPC.26236/07

Page numbers

first respondent shall do so within an outer limit of one month

from the date of receipt of a copy of this judgment. The

petitioner shall make necessary appearance before the

competent officer in the Government with a copy of this

judgment, along with a copy of the writ petition.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,

Judge

kkb.