IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14047 of 2010(E)
1. TOWN BRETHREN ASSEMBLY,ANGAMALY REP; BY
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY SECRETARY
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. THE JOINT EXCISE COMMISSIONER,
4. THE ASSISTANT EXCISE COMMISSIONER,
5. HE CIRCLE INSPECTOR OF EXCISE,ALUVA.
6. HOTEL PALACE INN,ANGAMALY,REPRESENTED
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/04/2010
O R D E R
K.SURENDRA MOHAN,J.
-------------------------
W.P (C) No.14047 of 2010
--------------------------
Dated this the 30th April, 2010
J U D G M E N T
The complaint of the petitioner is that pursuant to
Ext.P9 judgment of this Court, though the 1st respondent
has heard the petitioner on 24.3.2010, the matter has been
posted for hearing the other side on another day.
Therefore, the petitioner has filed Ext.P11 requesting that
both the parties be heard on the same day. But no orders
have been passed by the 1st respondent thereon, till date.
In the above circumstances, this writ petition is
disposed of directing the 1st respondent to conduct the
hearing, as directed in Ex.P9 judgment, by hearing the
petitioner as well as the 6th respondent together, on the
same day, so that the petitioner gets a chance to listen the
contentions of the opposite parties and to reply to such
contentions effectively.
K.SURENDRA MOHAN,
JUDGE
ma
2
3