High Court Kerala High Court

Mathew Thomas vs State Of Kerala on 21 August, 2009

Kerala High Court
Mathew Thomas vs State Of Kerala on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6459 of 2008(R)


1. MATHEW THOMAS, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASST.EXCISE COMMISSIONER,

4. THE EXCISE INSPECTOR, EXCISE RANGE

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/08/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN, J
                 ...........................................
                 WP(C).NO. 6459               OF 2008
                 ............................................
        DATED THIS THE 21st DAY OF AUGUST, 2009

                               JUDGMENT

The issue raised in this writ petition is covered in favour of

the petitioner by the judgment of this court in State of Kerala

V. Unni (2005(1) KLT 714). Accordingly, this writ petition is

allowed, quashing Ext.P1 and all proceedings on its basis.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/21/8