High Court Kerala High Court

K.R. Vijaya vs State Of Kerala on 5 November, 2008

Kerala High Court
K.R. Vijaya vs State Of Kerala on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1278 of 2007(B)


1. K.R. VIJAYA, W/O. KOCHUMON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. JOINT EXCISE COMMISSIONER,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.1278 of 2007
              ----------------------------------------------
                  Dated 5th November, 2008.

                           J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ in the nature of mandamus
commanding the first respondent to consider Ext.P4
recommendations and pass appropriate orders after affording an
opportunity of hearing to the petitioner.”

In case no orders have been passed on Ext.P4, petitioner may

produce a copy of this judgment along with a copy of the writ

petition before the first respondent, in which case, appropriate

action in accordance with law will be taken thereon expeditiously.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.1278 of 2007

———————————————-

J U D G M E N T

Dated 5th November, 2008.