Kerala High Court
Ajaikumar.P vs The Commissioner Of Excise on 25 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33887 of 2009(E)
1. AJAIKUMAR.P, S/O. KANDANKUTTY,
... Petitioner
Vs
1. THE COMMISSIONER OF EXCISE,
... Respondent
2. THE JOINT COMMISSIOINER OF EXCISE,
3. THE ASSISTANT COMMISSIONER OF EXCISE,
4. CALICUT INSPECTOR OF EXCISE,
5. SEBASTIAN GEORGE,
For Petitioner :SRI.T.C.MOHANDAS
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/11/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN , J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 33887 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of November, 2009
J U D G M E N T
Heard the learned counsel for the petitioner and the
learned Government Pleader. It is ordered that the competent
authorities will ensure that the final decision on Ext.P1 is
issued after hearing the necessary parties at the earliest, at
any rate within a period of 45 days from the date of receipt of
a copy of this judgment.
Sd/-
( THOTTATHIL B RADHAKRISHNAN, JUDGE)
//True copy//
P.A. to Judge
jma