High Court Kerala High Court

R.Ramachandran vs The Secretary on 2 November, 2009

Kerala High Court
R.Ramachandran vs The Secretary on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29330 of 2009(I)


1. R.RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. K.SATHIKUMAR, S/O.KRISHNAN,

3. SAYED MOHAMMED NIZAR,FLAT NO.8,EMS NAGAR

4. SHANIBA NIZAR,SAYED MOHAMMED NIZAR

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/11/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------
                  W.P(C).No.29330 OF 2009
                  -------------------------------------
          Dated this the 2nd day of November, 2009

                          J U D G M E N T

~~~~~~~~~~~

There appears to be certain disputes between the

petitioner and all or any among the private respondents. It is

stated that there is a civil case. The petitioner has filed this Writ

Petition, seeking intervention on the alleged non-grant of licence

to conduct a hotel. The learned Standing Counsel for the

Corporation states, on instruction, that the competent authority

in the Corporation has decided not to grant the licence, since the

building in question is a residential building. On being asked as

to whether the application is for renewal, it was stated on behalf

of the Corporation that there was no licence for the last two

years in relation to the building. Therefore, on production of a

copy of this judgment, the petitioner will be given the copy of the

order of the Corporation authority on the application, so that, he

can work out his remedies before the competent statutory

authorities. All other issues are left open.

THOTTATHIL B.RADHAKRISHNAN,
Judge
ps