Kerala High Court
Santhosh Kumar vs M.Rajan on 11 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2273 of 2005()
1. SANTHOSH KUMAR,
... Petitioner
Vs
1. M.RAJAN, S/O.NANU,
... Respondent
2. M.MANOHARAN, S/O.K.N.MADHAVAN,
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE DEPUTY COMMISSIONER OF EXCCISE,
5. THE EXCISE COMMISSIONR,
For Petitioner :SRI.M.K.DAMODARAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/03/2008
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------
W.A.No.2273 of 2005
----------------------------------------
Dated, this the 11th day of March, 2008
JUDGMENT
H.L.Dattu,C.J.
By efflux of time, the relief sought in this appeal has become
redundant. Therefore, the appeal is disposed of.
2. If there is any right for the appellant to make good the loss
sustained by him, liberty is reserved to the appellant to approach the appropriate
authority by filing appropriate application for appropriate relief.
3. In view of the orders passed in the Writ Appeal, the reliefs
sought in I.A.Nos.342 of 2006 and 344 of 2006 need not be considered by this
Court. Accordingly, the said applications are rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-