Kerala High Court
Jilmon John Aged 49 Years vs State Of Kerala on 22 February, 2012
Author: K.Surendra Mohan
Bench: K.Surendra Mohan
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE MR.JUSTICE K.SURENDRA MOHAN
WEDNESDAY, THE 10TH DAY OF DECEMBER 2014/19TH AGRAHAYANA, 1936
WP(C).No. 33272 of 2014 (H)
----------------------------
PETITIONER(S):
--------------------------
JILMON JOHN AGED 49 YEARS
S/O.JOHN(LATE), PROPRIETOR, HOTEL JOANCE REGENCY
THODUPUZHA, IDUKKI DISTRICT
BY ADVS.SRI.C.C.THOMAS (SR.)
SRI.M.G.KARTHIKEYAN
RESPONDENT(S):
----------------------------
1. STATE OF KERALA
REPRESENTED BY SECRETARY, TAXES(A), DEPARTMENT
GOVT. SECRETARIAT, THIRUVANANTHAPURAM-695 001.
2. THE EXCISE COMMISSIONER,
COMMISSIONERATE OF EXCISE
THIRUVANANTHAPURAM-695 001
3. THE DEPUTY COMMISSIONER OF EXCISE,
IDUKKI, OFFICE AT THODUPUZHA -685584
4. THE CIRCLE INSPECTOR OF EXCISE,
THODUPUZHA, IDUKKI DISTRICT-685584.
R BY GOVERNMENT PLEADER TOM K. THOMAS
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
10-12-2014, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
kkj
WP(C).No. 33272 of 2014 (H)
----------------------------
APPENDIX
PETITIONER(S)' EXHIBITS
-------------------------------------
EXIBIT P1: PHOTOCOPY OF THE THREE STAR CLARIFICATION ORDER DATED
22.02.2012 ISSUED BY THE INDIA TOURISM, CHENNAI
EXIBIT P2: PHOTOCOPY OF THE FOUR STAR CLASSIFICATION CERTIFICATE
DATED 04.08.204 ISSUED BY THE GOVT. OF INDIA, MINISTRY OF TOURISM,
NEW DELHI.
EXIBIT P3: PHOTOCOPY OF THE RULE, GO(P)NO.141/2014/TD DATED
27.08.2014 ISSUED BYTHE GOVT. OF KERALA.
EXIBIT P4: PHOTOCOPY OF THE APPLICATION SUBMITTED BEFORE 2ND
RESPONDENT THROUGH THE 4TH RESPONDENT, DATED 24.02.2012.
RESPONDENT(S)' EXHIBITS
------------------------------
NIL
// TRUE COPY //
PA TO JUDGE
K.SURENDRA MOHAN, J.
---------------------------------------------
W.P.(C) No.33272 of 2014-H
----------------------------------------------
Dated this the 10th day of December, 2014
J U D G M E N T
The petitioner is the proprietor of a hotel with Four Star classification issued by the Ministry of Tourism, Government of India. He has not been granted licence to conduct a Bar for the reason that, Four Star hotels are not eligible to apply for the grant of Bar licences as per the Abkari Policy, 2014-2015 of the State. Though the petitioner had tried to submit an application for the grant of a Bar licence (FL-3 licence), his application was not accepted in view of the Abkari Policy 2014-15.
2. As already noticed above, the petitioner is conducting a hotel classified as Four Star by the Ministry of Tourism, Government of India. He has obtained all the other necessary certificates from the concerned authorities and has acquired eligibility for the grant of an FL-3 licence. It is his contention that, he satisfies all the necessary -:2:- W.P.(C) No.33272 of 2014-H conditions and parameters stipulated by the Abkari Act,1077 as well as the Foreign Liquor Rules, for the purpose of being granted the privilege of conducting a Bar in his hotel. His application has not been accepted or considered for the sole reason that, he has been held to be ineligible to apply for such licences by the Abkari Policy, 2014-2015. The counsel places reliance on the decision in Xaviers Residency v. State of Kerala [2014(4) KLT 419] where a batch of writ petitions challenging the Abkari Policy 2014-2015 were disposed of with the following directions:-
"In the result, it is ordered as follows:-
1. The challenge against the Abkari Policy 2014-2015, by the hotels classified as two star, three star and by hotels having no classification fails. The writ petitions filed by them are therefore dismissed.
2) The Abkari Policy 2014-2015, to the extent, it excludes hotels having Four Star and Heritage category hotels from the eligibility to be granted FL-3 licences under the Foreign Liquor Rules is set aside, being arbitrary and violative of Art.14 of the Constitution. The consequential amendments to the Foreign Liquor -:3:- W.P.(C) No.33272 of 2014-H Rules as well as the proceedings of the Excise Commissioner cancelling the licences of such hotels are also set aside. The writ petitions filed by them are allowed as above.
3) The Abkari Policy 2014-2015 is sustained in all other respects, except to the extent indicated above."
Appeals have been filed against the said judgment by the State as well as petitioners in the said writ petitions. All the appeals are pending consideration of the Division Bench. It is submitted by Shri. M.G.Karthikeyan, the learned Counsel who appears for the petitioner that though the appeal of the State has been admitted, the prayer for stay of operation of the judgment has been declined by the Division Bench, after hearing. Therefore, according to the counsel for the petitioner, the petitioner herein is entitled to the benefit of the dictum in the judgment referred to above. In view of the above, he seeks the issue of a direction to the State as well as the Excise Commissioner to accept his applications and to consider the same in accordance with law, within a stipulated time. -:4:- W.P.(C) No.33272 of 2014-H
3. I have heard the counsel appearing for the petitioner as well as the learned Government Pleader who represents the State.
4. In view of the dictum laid down by the judgment in Xaviers Residency v. State of Kerala (supra) that exclusion of Four Star hotels from the category of hotels eligible to seek the issue of FL-3 licences by the Abkari Policy 2014-2015 is bad, the petitioner is justified in his contentions. The petitioner is certainly entitled to seek the benefit of the dictum laid down by this Court, the operative portion of which I have already extracted above. In the light of the finding that hotels with Four Star classification are also eligible to be granted FL-3 licences, it is only appropriate that the application submitted by the petitioner herein is accepted by the Excise Authorities and considered in accordance with law.
In view of the above, this writ petition is allowed. The Excise Commissioner as well as the State of Kerala are -:5:- W.P.(C) No.33272 of 2014-H directed to accept the application for FL-3 licence submitted by the petitioner in this writ petition provided, he has a subsisting Four Star classification, subject to his satisfying all other prescribed conditions of eligibility. The application shall be considered and appropriate orders shall be passed thereon in accordance with law, as expeditiously as possible and at any rate, within a period of two months from today.
Sd/-
K.SURENDRA MOHAN, JUDGE kkj