High Court Kerala High Court

P.M.Mohammed Kasim vs State Of Kerala on 27 January, 2011

Kerala High Court
P.M.Mohammed Kasim vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33599 of 2003(Y)



1. P.M.MOHAMMED KASIM
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.RAJU JOSEPH, ADDL.SC.,KSFE LTD.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2011

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                       W.P.(C)No.33599 Of 2003
              -----------------------------------------------------
       DATED THIS THE 27th DAY OF JANUARY, 2011

                                J U D G M E N T

The petitioner has approached this Court challenging the

imposition of certain items of liabilities.

The learned Government Pleader on instructions submitted

that non-liability certificate has already been issued on to the

petitioner 16.1.2004. Since the non-liability certificate has

already been issued, no further orders are called for in the Writ

Petition and the same is accordingly closed.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn
True copy

P.A.to Judge