High Court Kerala High Court

Gunasingh vs State Of Kerala on 9 December, 2009

Kerala High Court
Gunasingh vs State Of Kerala on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36065 of 2008(R)


1. GUNASINGH, S/O.RAMAN, KURUMATH HOUSE
                      ...  Petitioner
2. V.A.JAYARAM,.AGED 50 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE

3. THE ASST.EXCISE COMMISSIONER

4. THE EXCISE INSPECTOR, EXCISE RANGE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :09/12/2009

 O R D E R
     K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                   ------------------------------
                W.P.(C) Nos.36065, 36066, 36067
                        and 36068 of 2008
                   ------------------------------

             Dated this, the 9th day of December, 2009

                            JUDGMENT

Balakrishnan Nair, J.

The point raised by the writ petitioners is covered

against them by the decision of the Division Bench of this Court

in Komalan v. State of Kerala, 2009(2) KLT 744. Accordingly,

these Writ Petitions are dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Bhavadasan,
Judge.

DK.

(True copy)