Kerala High Court
P.Ravikumar vs The Assistant Excise … on 24 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15349 of 2007(B)
1. P.RAVIKUMAR, S/O.VASUDEVAN PILLAI,
... Petitioner
Vs
1. THE ASSISTANT EXCISE COMMISSIONER,
... Respondent
2. THE EXCISE CIRCLE INSPECTOR,
3. THE DISTRICT COLLECTOR, KOLLAM.
4. THULASEEDHARAN PILLAI,
For Petitioner :SRI.C.PRABIN BENNY
For Respondent :SRI.C.C.THOMAS (SR.)
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :24/11/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 15349 OF 2007
--------------------------
Dated this the 24th day of November, 2010
J U D G M E N T
Sri. Prabin Benny, learned counsel for the petitioner submits
that the relief prayed in this writ petition has become infructuous by
efflux of time. In the light of the said submission, this writ petition is
dismissed as infructuous.
P.N.RAVINDRAN,
(JUDGE)
vps
WPC No. 2
WPC No. 3