IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 939 of 2011(N)
1. M/S. K.K.BUILDERS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. THE EXCISE COMMISSIONER,
3. THE DEPUTY COMMISSIONER OF EXCISE,
4. THE CIRCLE INSPECTOR OF EXCISE,
5. KANNUR MUNICIPALITY,
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :19/01/2011
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.939 OF 2011
--------------------------------------------
Dated this the 19th day of January, 2011
JUDGMENT
The petitioner had applied for bar licence under Rule 13(3) of the
Foreign Liquor Rules. Ext.P2 dated 7.12.2009 is the application submitted
for that purpose. The petitioner is aggrieved by the inordinate delay in the
matter of disposal of the said application. The learned counsel for the
petitioner submitted that pursuant to the receipt of Ext.P2 application, the
second respondent has already forwarded the same to the first respondent
for consideration and now it is virtually pending before the first
respondent. However, the learned Government Pleader, upon instructions,
submitted that as evident from Ext.P10, instructions have already been
issued to the second respondent to take appropriate decision on Ext.P2. In
the circumstances, without making any observation to the merits of the
contentions raised in this Writ Petition, it is disposed of with a direction to
the second respondent to consider and pass orders on Ext.P2 application
filed under Rule 13(3) of the Foreign Liquor Rules expeditiously, at any
rate, within a period of one month from the date of receipt of a copy of this
judgment with notice to other parties.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3