Kerala High Court
K.M.Stephen vs State Of Kerala on 24 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10080 of 2009(D)
1. K.M.STEPHEN, S/O.MANI,KAIPUZHA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE CIRCLE INSPECTOR OF EXCISE,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
--------------------------------------
W.P.(C) No. 10080 OF 2009
--------------------------------------
Dated this the 24th day of November, 2009
J U D G M E N T
~~~~~~~~~~~~~
In view of the contents of the letter No.ID 5-3159/94 dated
23.10.2009 issued by the Deputy Excise Commissioner, Idukki to
the petitioner, followed by letter of even number dated 5.11.2009
issued by the Deputy Excise Commissioner to the petitioner, the
learned counsel for the petitioner states that the Writ Petition may
be closed since no further reliefs are sought for.
The Writ Petition is ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
Judge
ps