High Court Kerala High Court

Mohanan Nair.M vs State Of Kerala on 26 October, 2010

Kerala High Court
Mohanan Nair.M vs State Of Kerala on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32584 of 2010(W)


1. MOHANAN NAIR.M,
                      ...  Petitioner
2. PUSHPARAJAN LOPPUS S,

                        Vs



1.  STATE OF KERALA,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASSISTANT EXCISE COMMISSIONER,

4. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/10/2010

 O R D E R
                          P.N. RAVINDRAN, J.
                       -------------------------------
                      W.P.(C) No.32584 of 2010
                       -------------------------------
            Dated this the 26th day of October, 2010

                             J U D G M E N T

The issue raised in this writ petition is covered against the

petitioners by the decision of this Court in Komalam v. State of

Kerala (2009 (2) KLT 744). In the light of the aforesaid decision, no

relief can be granted to the petitioners in this writ petition. The writ

petition fails and it is accordingly dismissed.

P.N. RAVINDRAN,
JUDGE.

nj.