IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24252 of 2007(K)
1. K.SADASIVAN,
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. STATE OF KERALA - REPRESENTED BY
4. THE KERALA MUSLIM JAMAATH COUNCIL,
For Petitioner :SRI.N.N.SUGUNAPALAN(SR.)
For Respondent : No Appearance
Dated :17/08/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.24252 OF 2007
-------------------------------------------
Dated this the 17th day of August, 2007
JUDGMENT
Having heard learned counsel for the petitioner and
learned Government Pleader, this writ petition is disposed of
directing that Ext.P5 shall be taken up by the appropriate
authority, having regard to Ext.P1 and final decision be rendered
after hearing all necessary parties, in accordance with law. This
shall be done by treating Ext.P5 as a review petition. Final
decision shall be taken as aforesaid as expeditiously as possible.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.