Kerala High Court
Bibin.A.G. vs The Excise Commissioner on 19 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33045 of 2009(A)
1. BIBIN.A.G., PRAMURIPARAMBIL HOUSE,
... Petitioner
Vs
1. THE EXCISE COMMISSIONER,
... Respondent
2. THE COMMANDANT, KERALA ARMED
3. EXCISE INSPECTOR,
4. THE DEPUTY COMMISSIONSER OF EXCISE,
For Petitioner :SRI.MANSOOR.B.H.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/11/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 33045 OF 2009 (A)
=====================
Dated this the 19th day of November, 2009
J U D G M E N T
The prayer sought in this writ petition is to require the 2nd
respondent to relieve the petitioner in order to enable him to join
as Excise Guard.
2. Learned Government Pleader has obtained instructions
and it is submitted that orders are being issued today relieving
the petitioner.
The above submission is recorded and the writ petition is
closed.
ANTONY DOMINIC, JUDGE
Rp