IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1278 of 2007(B)
1. K.R. VIJAYA, W/O. KOCHUMON,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE COMMISSIONER,
3. JOINT EXCISE COMMISSIONER,
For Petitioner :SRI.RENJITH THAMPAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.1278 of 2007
----------------------------------------------
Dated 5th November, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ in the nature of mandamus
commanding the first respondent to consider Ext.P4
recommendations and pass appropriate orders after affording an
opportunity of hearing to the petitioner.”
In case no orders have been passed on Ext.P4, petitioner may
produce a copy of this judgment along with a copy of the writ
petition before the first respondent, in which case, appropriate
action in accordance with law will be taken thereon expeditiously.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.1278 of 2007
———————————————-
J U D G M E N T
Dated 5th November, 2008.