IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1324 of 2009(K)
1. K.G SATHYANANDAN,POOVANTHURUTHU
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. ASST. EXCISE COMMISSIONER, KOTTAKAKAM,
3. EXCISE CIRCLE INSPECTOR,
For Petitioner :SRI.N.DHARMADAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :25/06/2009
O R D E R
K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.
````````````````````````````````````````````````````
W.A. No. 1324 OF 2009
````````````````````````````````````````````````````
Dated this the 25th day of June, 2009
J U D G M E N T
Balakrishnan Nair, J.
The Writ Appeal is filed against an interim order dated
22.6.2009 passed by the learned single Judge in WP(C) No.16992/09.
In the said interim order, no final decision has been taken on the
contentions of the appellant. The learned Judge has only noticed his
contentions. It is true no interim order has been granted in the writ
petition. Having regard to the principles laid down by this court in
K.S.Das Vs. State of Kerala [1992 (2) KLT 358(FB)], no appeal will lie
against the order impugned in this case. Accordingly, the appeal is
dismissed without prejudice to the contentions of the appellant and his
right to pursue them before the learned single Judge.
Sd/-
(K. BALAKRISHNAN NAIR, JUDGE)
Sd/-
(C.T. RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. to Judge