High Court Kerala High Court

K.G Sathyanandan vs State Of Kerala on 25 June, 2009

Kerala High Court
K.G Sathyanandan vs State Of Kerala on 25 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1324 of 2009(K)


1. K.G SATHYANANDAN,POOVANTHURUTHU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. ASST. EXCISE COMMISSIONER, KOTTAKAKAM,

3. EXCISE CIRCLE INSPECTOR,

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :25/06/2009

 O R D E R
       K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

              ````````````````````````````````````````````````````
                       W.A. No. 1324 OF 2009
              ````````````````````````````````````````````````````
               Dated this the 25th day of June, 2009

                            J U D G M E N T

Balakrishnan Nair, J.

The Writ Appeal is filed against an interim order dated

22.6.2009 passed by the learned single Judge in WP(C) No.16992/09.

In the said interim order, no final decision has been taken on the

contentions of the appellant. The learned Judge has only noticed his

contentions. It is true no interim order has been granted in the writ

petition. Having regard to the principles laid down by this court in

K.S.Das Vs. State of Kerala [1992 (2) KLT 358(FB)], no appeal will lie

against the order impugned in this case. Accordingly, the appeal is

dismissed without prejudice to the contentions of the appellant and his

right to pursue them before the learned single Judge.

Sd/-

(K. BALAKRISHNAN NAIR, JUDGE)

Sd/-

(C.T. RAVIKUMAR, JUDGE)
aks
// True Copy //

P.A. to Judge