High Court Kerala High Court

Hotel Sky Palace vs State Of Kerala on 7 October, 2010

Kerala High Court
Hotel Sky Palace vs State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23131 of 2009(J)


1. HOTEL SKY PALACE, METRO TOWER,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER OF EXCISE,

3. THE DEPUTY COMMISSIONER OF EXCISE

4. THE DEPUTY EXCISE COMMISSIONER,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/10/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                     W.P.(C)No.23131 Of 2009
              -----------------------------------------------------
        DATED THIS THE 7th DAY OF OCTOBER, 2010

                               J U D G M E N T

The petitioner is the licensee of a hotel by name “Hotel Sky

Palace”, Kannur. The proceedings granting star classification is

produced as Exhibit P1. The challenge is against the

cancellation of the licence by the Excise Commissioner as per

Exhibit P8 order.

2. The case of of of the petitioner is that the application

for grant of FL.3 licence dated 5.10.2005 was recommended by

the Circle Inspector of Excise, Kannur finding that the hotel is

situated in an unobjectionable site. The measurement at that

point of time taken from the nearest gate of Government Upper

Primary School, Thavakkara to the hotel showed that the

distance is 205 metres and accordingly the application was

recommended as evident from Exhibit P2 and accordingly he was

granted licence. It was being renewed from time to time and

Exhibit P3 is the order granting renewal upto 31.3.2010.

3. The present proceedings, apparently, started by a

notice Exhibit P4 issued by the Commissioner of Excise. The

W.P.(C)No.23131/09 -2-

same is based on a report made by the Deputy Commissioner of

Excise, Excise Intelligence and Investigation Bureau, Trivandrum,

wherein it was reported that the distance is only 159 metres.

The petitioner filed an objection as per Exhibit P5. He had also

produced along with Exhibit P5, the report of the Town Surveyor

of the Municipality showing that the distance is 209 metres.

Exhibit P6 is the report by the Deputy Excise Commissioner,

Kannur dated 22.3.2008, wherein the distance shown is 298.8

metres. Exhibit P7 notice shows that the hearing was conducted

on 27.3.2008.

4. It is the case of the petitioner that nearly 1= years

later, Exhibit P8 order has been passed. Mainly it is contended

that the Commissioner has not independently considered the

matter, as he was only acting as per the direction of the

Government, which is evident from the order itself. It is pointed

out that the order reveals that the Government had appointed a

Committee and a report was furnished by the said Committee. A

letter dated 3.8.2009 was issued by the Government also to the

Excise Commissioner, wherein it was observed that the zebra

crossing in the road was made only during 2007 and accordingly

W.P.(C)No.23131/09 -3-

the Government directed to cancel the FL.3 licence granted to the

hotel.

5. Heard the learned Government Pleader appearing for

the respondents.

6. That the hearing of the matter was conducted on

27.3.2008 is evident from Exhibit P7. References 7 and 8 in

Exhibit P8 order are issued on subsequent dates of the hearing

conducted by the Excise Commissioner.

7. It is submitted by the learned counsel for the

petitioner that with regard to the deliberations of the Committee

appointed by the Government, the petitioner was totally kept in

the dark and inspection conducted to take measurement was also

without notice to the petitioner. It is therefore submitted that

the report should not have been relied upon.

8. The order, Exhibit P8, is really issued in the light of the

direction by the Government. Therefore, the Excise

Commissioner was really acting on the dictation of the

Government and he has not taken any independent decision. In

that view of the matter, the order Exhibit P8 will not survive.

Apart from that, if the report of the Joint Committee had to be

W.P.(C)No.23131/09 -4-

relied upon, then the petitioner was entitled to be furnished a

copy of the report and an opportunity to file objections in the

matter. That also was not done.

9. Evidently, the matter reached the Government

because of the communication by the Deputy Commissioner of

Excise, Excise Intelligence and Investigation Bureau, Trivandrum.

Therefore, for all these reasons, Exhibit P8 cannot be supported

and the same is quashed.

10. The learned counsel for the petitioner further relied

upon the principles stated by this Court in State of Kerala v.

Vijaya Kumar (2009(1) KLT 578) to contend that measuring

the distance from gate to gate along footpath and through zebra

crossing in confirmity with traffic rules, is in order.

11. The matter will have to be reconsidered with notice to

the petitioner and after supplying all materials to the petitioner.

Since the Government had appointed a Committee, it is only

proper that the first respondent conduct a hearing of the matter,

with notice to the petitioner as directed above. Therefore, there

will be a direction to the 1st respondent to pass appropriate

orders, after hearing the petitioner, within a period of four

W.P.(C)No.23131/09 -5-

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

petitioner will be furnished a copy of the report of the Joint

Committee referred to in Exhibit P8 well before the date of

hearing for enabling him to file appropriate objections in the

matter. It is submitted by the learned counsel for the petitioner

that for the present year, the licence has been renewed in the

light of the interim order passed by this Court.

The Writ Petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn