Kerala High Court
C.D.Joshy vs State Of Kerala on 6 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7407 of 2009(U)
1. C.D.JOSHY, AGED 48 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER OF EXCISE,
3. DISTRICT COLLECTOR/DISTRICT MAGISTRATE,
4. SUPERINTENDENT OF POLICE, PALAKKAD.
5. ASST.EXCISE COMMISSIONER, PALAKKAD.
6. CIRCLE INSPECTOR OF POLICE, CHITTUR.
For Petitioner :SMT.P.DEEPTHI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).Nos.7407 & 7426 of 2009
==================
Dated this the 6th day of March, 2009
J U D G M E N T
Learned Government Pleader submits that in both these cases no
orders have been passed under section 54 of the Abkari Act and there
is no proposal for issue of the same. In th above circumstances, no
further orders are necessary in these writ petitions and accordingly,
the same are closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge