High Court Kerala High Court

R.Dinakaran vs State Of Kerala on 22 August, 2007

Kerala High Court
R.Dinakaran vs State Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2075 of 2007()


1. R.DINAKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/08/2007

 O R D E R
               K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ.
                     ----------------------------------------
                            W.A.No.2075 of 2007
                    ------------------------------------------
                 Dated, this the 22nd day of August, 2007

                                 JUDGMENT

Radhakrishnan, J.

Heard learned counsel on either side.

2. We find no reason to interfere with the interim order passed by

the learned Single Judge. Let the writ petition be posted for early hearing

after holidays.

Writ appeal is disposed of as above.

K.S.RADHAKRISHNAN, JUDGE

V.K.MOHANAN, JUDGE
vns