High Court Kerala High Court

Gafoor vs State Of Kerala on 21 December, 2010

Kerala High Court
Gafoor vs State Of Kerala on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20264 of 2008(K)


1. GAFOOR, S/O CHERIYA BAVA,
                      ...  Petitioner

                        Vs



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

2. THE CIRLCE INSPECTOR OF EXCISE,

3. SUB INSPECTOR OF EXCISE,

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.20264/2008-K
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
        Dated this the 21st day of December, 2010

                   J U D G M E N T

The learned counsel for the petitioner submitted

that the writ petition has become infructuous.

Therefore, the writ petition is dismissed as

infructuous.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE