IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11195 of 2010(Y)
1. M/S. DEEPA RESTAURANT & TOURIST HOME,
... Petitioner
Vs
1. THE EXCISE COMMISSIONER,
... Respondent
2. THE ADDITIONAL EXCISE COMMISSIONER,
3. M.RAMACHANDRAN, AGED 63 YEARS,
For Petitioner :SRI.JOBY JACOB PULICKEKUDY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 11195 OF 2010 (Y)
=====================
Dated this the 31st day of March, 2010
J U D G M E N T
According to the petitioner, on Ext.P4 application made to
the 1st respondent, 2nd respondent heard the parties on
17/2/2010. But however, orders on Ext.P4 have not been passed
so far. It is with this grievance, the writ petition is filed.
2. If as stated by the petitioner, on receipt of Ext.P4, the
2nd respondent has heard the parties on 17/2/2010 and orders
have not been passed, there is no reason why orders shall not be
passed.
3. Therefore, I direct the 2nd respondent that if what the
petitioner submits is factually correct, orders on Ext.P4 shall be
passed. This shall be done as expeditiously as possible on the
production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp