High Court Kerala High Court

C.A.Lonappan vs The Excise Commissioner on 19 March, 2008

Kerala High Court
C.A.Lonappan vs The Excise Commissioner on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10917 of 2008(Y)


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  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/03/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.10917 OF 2008
               ----------------------------------------
                Dated this the 19th day of March, 2009



                            JUDGMENT

The grievance put forward by the petitioner in this writ

petition is regarding endorsement in FL-3 licence, the name of

the petitioner as the Managing Partner of the firm which holds the

licence. The application for substitution of the Managing Partner

has been already allowed by the 1st respondent. But

endorsement in the licence is yet to be made. In the above

circumstances, the petitioner has filed Ext.P15 petition before the

1st respondent. The petitioner now confines his relief for a

direction to the 1st respondent to consider and pass orders on

Ext.P15 expeditiously.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and

W.P.(c)No.10917/08 2

pass orders on Ext.P15 as expeditiously as possible, at any

rate, before the date of renewal of the licence. The petitioner

shall forward a certified copy of this judgment along with a

copy of the writ petition to the 1st respondent for compliance.

S. SIRI JAGAN, JUDGE
Acd