Kerala High Court
Mohanan Nair.M vs State Of Kerala on 26 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32584 of 2010(W)
1. MOHANAN NAIR.M,
... Petitioner
2. PUSHPARAJAN LOPPUS S,
Vs
1. STATE OF KERALA,
... Respondent
2. THE EXCISE COMMISSIONER,
3. THE ASSISTANT EXCISE COMMISSIONER,
4. THE EXCISE INSPECTOR,
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/10/2010
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.32584 of 2010
-------------------------------
Dated this the 26th day of October, 2010
J U D G M E N T
The issue raised in this writ petition is covered against the
petitioners by the decision of this Court in Komalam v. State of
Kerala (2009 (2) KLT 744). In the light of the aforesaid decision, no
relief can be granted to the petitioners in this writ petition. The writ
petition fails and it is accordingly dismissed.
P.N. RAVINDRAN,
JUDGE.
nj.