IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35265 of 2008(W)
1. T.K.BABU, MANAGING PARTNER.
... Petitioner
2. MADATHIL PARAMBIL AMBUJAM,
3. K.P.REMA, W/O.KUTTAN
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. EXCISE COMMISSIONER, COMMISSIONERATE
3. ASST.EXCISE COMMISSIONER, THRISSUR.
4. C.I. OF EXCISE,
5. BALAKRISHNA MENON, C/O.MADHAVIAMMA,
For Petitioner :SRI.A.SUDHI VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.35265 of 2008
==================
Dated this the 28th day of November, 2008
J U D G M E N T
The petitioners have applied for an FL-11 licence before the
2nd respondent by filing Ext.P4 application. The petitioners’
grievance in this writ petition is that although the same has been
filed on 5.1.2008 and recommended on 25.4.2008 by Ext.P6,
orders have not yet been passed on Ext.P4.. The petitioners seek
a direction to the 1st respondent to pass orders on Ext.P4 in
consultation with the 2nd respondent.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider and pass orders on Ext.P4 in consultation with the 2nd
respondent as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a certified copy of this
judgment. The petitioners shall produce copy of the writ petition
along with a certified copy of this judgment before the 1st
respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2