Kerala High Court
K.C.Johnson vs State Of Kerala on 5 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7205 of 2009(U)
1. K.C.JOHNSON,S/O.CHACKO,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT MAGISTRATE,
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/03/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.7205 OF 2009
------------------------
Dated this the 5th day of March, 2009.
JUDGMENT
Challenge in this writ petition is against Ext.P17, an order
passed by the District Magistrate on 1.8.2007, exercising the
powers under the Explosive Acts and Rules.
Having regard to the fact that the petitioner has an
alternate effective remedy of appeal, without expressing
anything on merits and without prejudice to the petitioner to
invoke the remedy available, the writ petition is closed.
(ANTONY DOMINIC)
JUDGE
vi/