High Court Kerala High Court

Mr.K.K.Viswanathan vs The Commissioner For Excise on 29 September, 2009

Kerala High Court
Mr.K.K.Viswanathan vs The Commissioner For Excise on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27225 of 2009(W)


1. MR.K.K.VISWANATHAN, S/O.KALLAYIL
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR EXCISE
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/09/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.27225 of 2009-W

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 29th day of September, 2009.

                     JUDGMENT

The petitioner states that Ext.P3 complaint made

against the functioning of a bar is not being

considered and is pending.

Without expressing anything on merits, this writ

petition is ordered directing that if Ext.P3 is

received and pending, the same shall be taken up,

considered and disposed of in accordance with law

after hearing the necessary parties. Let this be

done within one month from the date of receipt of

a copy of this judgment.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/031009