IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 1782 of 2000(K)
1. C.K.GOPINATHAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.JOE JOSEPH KOCHIKUNNEL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.1782 of 2000
----------------------------------------------
Dated 15th February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “To declare that Rule 2 of the Foreign Liquor Rules
introduced on 29.3.1996 and amended on 5.3.1998 is
unconstitutional and unenforceable;
(ii) To call for the records leading to Exts.P4 and P5 notices
and quash the same.”
Since the occurrence is on 11.9.1997, Ext.P5 is quashed, in the
light of the judgment in Sunil v. State of Kerala (2006(2) KLT
851) and the writ petition is allowed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.1782 of 2000 (K)
———————————————-
J U D G M E N T
Dated 15th February, 2007.