Kerala High Court
K.C.Francis vs The Commissioner Of Excise on 9 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 933 of 2011(N)
1. K.C.FRANCIS, AGED 43 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER OF EXCISE,
... Respondent
2. THE EXCISE INSPECTOR,
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/02/2011
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 933 OF 2011
--------------------------------------------
Dated this the 9th day of February, 2011
JUDGMENT
When this matter is taken up for consideration today, the learned
counsel for the petitioner sought permission to withdraw the Writ Petition
with liberty to challenge Annexure R1(b) in appropriate proceedings. The
learned counsel for the petitioner also submitted that the contentions raised
in this Writ Petition may be left open to be pursued in appropriate
proceedings. Accordingly, this Writ Petition is dismissed as withdrawn
with the aforesaid liberty.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3