Kerala High Court
P.K.Soman vs The Asst. Excise Commissioner on 18 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1890 of 2003()
1. P.K.SOMAN, S/O. KRISHNAN,
... Petitioner
Vs
1. THE ASST. EXCISE COMMISSIONER,
... Respondent
2. THE CIRCLE INSPECTOR OF EXCISE,
3. SWANESH K.MOHAN, S/O. K.K.MOHAN,
For Petitioner :SRI.C.C.THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.A. NO. 1890 OF 2003
----------------------------------------------------
Dated this the 18th June, 2007
JUDGMENT
H.L.DATTU, C.J.
Sri.Binoy Vasudevan, learned counsel appearing for the
appellant’s learned counsel, states that as on today, the relief sought for
by the appellant in this appeal would not survive for consideration of
this Court.
2. Taking note of the submission made by the learned counsel,
the appeal is disposed of as having become infructuous.
C.M.APPL.NO.1198 of 2003 is also dismissed.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/