High Court Kerala High Court

P.R. Pavithran vs State Of Kerala on 11 March, 2009

Kerala High Court
P.R. Pavithran vs State Of Kerala on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4945 of 2009(L)


1. P.R. PAVITHRAN, AGED 75 YEARS,
                      ...  Petitioner
2. P.N. SASI, AGED 55 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE EXCISE COMMISSIONER, COMMISSIONERATE

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. THE EXCISE INSPECTOR, EXCISE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/03/2009

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                       W.P(C).No.4945 of 2009

                     ==================

               Dated this the 11th day of March, 2009

                            J U D G M E N T

Since, during the pendency of this writ petition, an order has

been passed on Ext.P2 show cause notice and the petitioners have

already challenged that order in W.P.(C).No.7077/2009, the petitioners

seek permission to withdraw this writ petition without prejudice to the

right of the petitioners to pursue that writ petition. Permission is

granted and this writ petition is dismissed as withdrawn with the above

liberty.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge