IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4159 of 2009(S)
1. P.K.SHAMSUDHEEN, SECRETARY, KOORIKUZHY
... Petitioner
Vs
1. THE COMMISSIONER OF EXCISE,
... Respondent
2. THE ASSISTANT COMMISSIONER OF EXCISE,
3. T.S.JILSU, MANAGING PARTNER,
4. THE HOTEL AND RESTAURANT APPROVAL AND
For Petitioner :SRI.K.R.KURUP
For Respondent :SRI.A.SUDHI VASUDEVAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN
Dated :13/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & P.BHAVADASAN, J.
--------------------------------------
W.P(C)No.4159 of 2009
-------------------------------------
Dated 13th February, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition seeking appropriate direction to revoke
the FL3 licence granted to the third respondent in view of the
declassification of the “Naduluveettil Resorts” from the heritage
category. The question whether at the initial time alone the
classification is necessary or not is not a matter to be decided in this
petition. The present licence is only up to 31.3.2009. At the time of
renewal of licence, the Government shall consider all the objections
and decide whether renewal can be granted or not after hearing the
licencee as well as objectors.
The writ petition is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
P.BHAVADASAN
JUDGE
tks