High Court Kerala High Court

Sujith Soman vs State Of Kerala on 12 March, 2010

Kerala High Court
Sujith Soman vs State Of Kerala on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8270 of 2010(G)


1. SUJITH SOMAN, DIRECTOR,
                      ...  Petitioner

                        Vs



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

2. THE EXCISE COMMISSIONER,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/03/2010

 O R D E R
                        ANTONY DOMINIC, J.

              ```````````````````````````````````````````````````````
                       W.P.(C) No. 8270 of 2010
              ```````````````````````````````````````````````````````
                Dated this the 12th day of March, 2010

                             J U D G M E N T

Prayer sought for in the writ petition is to direct the 2nd

respondent to pass orders on Ext.P3, an application made by the

petitioner for grant of FL-3 licence.

2. Without expressing anything on the merits of the claim

of the petitioner, it is directed that if Ext.P3 application has been

received and is pending, the 2nd respondent shall consider the

same and pass orders thereon, within two months of production of

a copy of this judgment by the petitioner.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)

aks