Kerala High Court
E.K.George vs The State Of Kerala on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3644 of 2005(H)
1. E.K.GEORGE, FL-1/48, MAHARAJA WINES,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY ITS
... Respondent
2. THE EXCISE COMMISSIONER,
3. THE ASSISTANT EXCISE COMMISSIONER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.3644 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of consideration of Ext.P2 application there is
already an interim order dated 1-2-2005. Therefore, the writ
petition is disposed of in terms of the said interim order.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.3644 of 2005
———————————–
JUDGMENT
11th July, 2008