High Court Kerala High Court

C.A.Unnikrishnan vs Assistant Excise Commissioner on 25 March, 2009

Kerala High Court
C.A.Unnikrishnan vs Assistant Excise Commissioner on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 335 of 2009()



1. C.A.UNNIKRISHNAN
                      ...  Petitioner

                        Vs

1. ASSISTANT EXCISE COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.JOSE PALLATTUKARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/03/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                ------------------------------------------
                       W.A.No. 335 of 2009
                ------------------------------------------
              Dated, this the 25th day of March, 2009

                           JUDGMENT

Kurian Joseph, J.

Learned counsel for the appellant submits that the

appellant intends to pursue the application already filed before the

Government under the Amnesty Scheme and hence the writ appeal

is not pressed.

Accordingly the writ appeal is dismissed as not pressed.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns