Kerala High Court
R.Dinakaran vs State Of Kerala on 22 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2075 of 2007()
1. R.DINAKARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMISSIONER OF EXCISE,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/08/2007
O R D E R
K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ.
----------------------------------------
W.A.No.2075 of 2007
------------------------------------------
Dated, this the 22nd day of August, 2007
JUDGMENT
Radhakrishnan, J.
Heard learned counsel on either side.
2. We find no reason to interfere with the interim order passed by
the learned Single Judge. Let the writ petition be posted for early hearing
after holidays.
Writ appeal is disposed of as above.
K.S.RADHAKRISHNAN, JUDGE
V.K.MOHANAN, JUDGE
vns