High Court Kerala High Court

N.Sudhakaran vs State Of Kerala on 1 December, 2006

Kerala High Court
N.Sudhakaran vs State Of Kerala on 1 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14445 of 2006(T)


1. N.SUDHAKARAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER OF EXCISE COMMISSIONER,

3. THE ASST. EXCISE COMMISSIONER,

4. THE CIRCLE INSPECTOR OF EXCISE,

5. SRI. B.SURENDRADAS,

                For Petitioner  :SRI.C.C.THOMAS

                For Respondent  :SRI.K.B.PRADEEP

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :01/12/2006

 O R D E R
                      C.N. RAMACHANDRAN NAIR, J.

                    ````````````````````````````````````````````````````

                W.P. (C) Nos. 1544 H and 14445 T OF 2006

                    ````````````````````````````````````````````````````

                   Dated this the 1st day of December, 2006


                                   J U D G M E N T

The case of petitioners is that they are entitled to beer parlour

licence for their tourist resort at Kovalam. Government Pleader reported

that they had not produced certificate of approval for the restaurant by

the Classification and Approval Committee for Hotels and Restaurants

under the Tourism Department of the Government of India or of the

State Government. According to Government Pleader, certificate

produced by petitioners is a letter from the Tourism Department, which

is not sufficient to entitle them for beer parlour licence.

In the circumstances, petitioners are free to make application for

approval of the restaurant before the Classification and Approval

Committee for Hotels and Restaurants under the State Tourism

Department and if application is filed, they will conduct inspection,

enquiry and take decision thereon, within three weeks from date of filing

of application.

Writ petitions are disposed of as above.

(C.N. RAMACHANDRAN NAIR, JUDGE)

aks