High Court Kerala High Court

Sreekumar vs State Of Kerala on 21 December, 2009

Kerala High Court
Sreekumar vs State Of Kerala on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37005 of 2009(U)


1. SREEKUMAR, AGED 52 YEARS,
                      ...  Petitioner
2. RADHAKRISHNAN, S/O.DIVAKARAN,
3. KRISHNANKUTTY, S/O.MADHAVAN,
4. PRADEEPKUMAR, S/O.SAHADEVAN,
5. RAJAN, S/O.THOMAS,
6. MANOHARAN, CHARUVILAKATHU HOUSE,
7. SREEKUTTAN, S/O.SRINIVASAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE DEPUTY COMMISSIONER OF EXCISE,

4. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/12/2009

 O R D E R

THOTTATHIL B. RADHAKRISHNAN, J
…………………………………….

WP(C).NOs.37005, 37016 &
37020 OF 2009
……………………………………..
DATED THIS THE 21st DAY OF DECEMBER, 2009

JUDGMENT

The question raised by the petitioners in

these cases is covered against them in the

decision reported in Komalan V.State of Kerala

(2008(1) KLT 340). Hence the writ petitions are

dismissed.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/22/12