Kerala High Court
Joshi Mani vs State Of Kerala on 11 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16417 of 2008(D)
1. JOSHI MANI, AGED 34 YEARS, S/O MANI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE EXCISE COMMISSIONER,
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE CIRCLE INSPECTOR OF EXCISE,
5. THE MADHYA NIRODHANA SAMITHI,
For Petitioner :SRI.C.C.THOMAS (SR.)
For Respondent :SRI.GEORGE SEBASTIAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.16417 of 2008
==================
Dated this the 11th day of August, 2009
J U D G M E N T
Learned counsel for the petitioner submits that this writ petition
has become infructuous. Accordingly, this writ petition is dismissed as
infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge