High Court Kerala High Court

V.K. Asokan vs State Of Kerala Represented By The on 7 August, 2008

Kerala High Court
V.K. Asokan vs State Of Kerala Represented By The on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 966 of 2005(B)


1. V.K. ASOKAN, S/O. KUNJIKITTAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE ASST. EXCISE COMMISSIONER, THRISSUR.

3. THE EXCISE CIRCLE INSPECTOR,

4. THE EXCISE CIRCLE INSPECTOR,

5. DEPUTY TAHSILDAR, THRISSUR.

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :07/08/2008

 O R D E R
             J.B. KOSHY & K.P. BALACHANDRAN, JJ.
         -----------------------------------------------------------------
                       Writ Appeal No 966 of 2005
          ----------------------------------------------------------------
                    Dated this the 7th August 2008


                                 JUDGMENT

Koshy, J.

Appellant has filed I.A. No 672 of 2008 seeking permission to

withdraw the writ appeal. Permission granted and the I.A stands

allowed. Consequently the writ appeal is dismissed as withdrawn.

Sd/-

J.B. KOSHY
Judge

Sd/-

K.P. BALACHANDRAN
Judge

07/08/2008
en

[true copy]