IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12334 of 2007(R)
1. M.J.JOSEPH, AGED 43 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMISSIONER OF EXCISE,
3. ASST.EXCISE COMMISSIONER,
4. THE BRANCH MANAGER, STATE BANK OF
For Petitioner :SRI.P.JACOB VARGHESE (SR.)
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.12334 OF 2007
---------------------------------------
Dated this the 5th day of November, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a writ of mandamus or such other writ, order or
direction, directing the respondents to release the
petitioner’s bank guarantee and release the amount from
4th respondent bank.
Petitioner has submitted Exhibit P6 petition before the third
respondent. In case no orders have been passed on Exhibit P6,
petitioner may produce a copy of this judgment along with copy
of the writ petition before the third respondent, in which case,
appropriate action in accordance with law will be taken by the
third respondent within another three months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No.12334 OF 2007
J U D G M E N T
05.11.2008