High Court Kerala High Court

C.K.Gopinathan vs State Of Kerala on 15 February, 2007

Kerala High Court
C.K.Gopinathan vs State Of Kerala on 15 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 1782 of 2000(K)



1. C.K.GOPINATHAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JOE JOSEPH KOCHIKUNNEL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/02/2007

 O R D E R
                                 KURIAN JOSEPH, J.

                      ----------------------------------------------

                             O.P.No.1782  of  2000

                      ----------------------------------------------

                          Dated 15th February,  2007.


                                    J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “To declare that Rule 2 of the Foreign Liquor Rules

introduced on 29.3.1996 and amended on 5.3.1998 is

unconstitutional and unenforceable;

(ii) To call for the records leading to Exts.P4 and P5 notices

and quash the same.”

Since the occurrence is on 11.9.1997, Ext.P5 is quashed, in the

light of the judgment in Sunil v. State of Kerala (2006(2) KLT

851) and the writ petition is allowed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.1782 of 2000 (K)

———————————————-

J U D G M E N T

Dated 15th February, 2007.