High Court Kerala High Court

G.Ramachandran vs State Of Kerala on 22 April, 2008

Kerala High Court
G.Ramachandran vs State Of Kerala on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13274 of 2008(E)


1. G.RAMACHANDRAN,AGED 58 YEARS,
                      ...  Petitioner
2. S.SULEKHA, AGED 53 YEARS,

                        Vs



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

2. THE EXCISE COMMISSIONER

3. THE ASST. EXCISE COMMISSIONER

4. THE CIRCLE INSPECTOR OF EXCISE

5. THE DISTRICT COLLECTOR,

6. THE CIRCLE INSPECTOR OF POLICE

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/04/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 13274 OF 2008
                  --------------------------------------------
                  Dated this the 22nd day of April, 2008

                                JUDGMENT

This Writ Petition is filed on account of apprehension of the

petitioner that his bar hotel will be closed today and tomorrow because

of festival going on in the Elempalloor Devi Temple, Kundara.

However, petitioner has not received any orders imposing any

prohibition. In the circumstances, W.P. is closed as no orders are

required as of now.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2