High Court Kerala High Court

Baburaj vs State Of Kerala on 11 March, 2010

Kerala High Court
Baburaj vs State Of Kerala on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38315 of 2007(J)


1. BABURAJ, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASST. EXCISE COMMISSIONER,

4. THE EXCISE INSPECTOR,

                For Petitioner  :SRI.C.C.THOMAS (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2010

 O R D E R

ANTONY DOMINIC, J.

—————————————————————
W.P.(C) Nos.38315/07,889,9009&15923/2008

—————————————————————–

Dated this the 11th day of March, 2010

J U D G M E N T

Issue raised in these writ petitions is covered against the

petitioners by the judgment in Komalan V. State of Kerala

(2009(2)KLT 744). Therefore, these writ petitions are dismissed.

(ANTONY DOMINIC)
JUDGE
vi/