High Court Kerala High Court

Raja Enterprises vs The State Of Kerala on 11 July, 2008

Kerala High Court
Raja Enterprises vs The State Of Kerala on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3643 of 2005(H)


1. RAJA ENTERPRISES, FL-1/55, DOOR NO.IV/
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REP. BY ITS
                       ...       Respondent

2. THE EXCISE COMMISSIONER,

3. THE ASSISTANT EXCISE COMMISSIONER,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.3643 of 2005
             -----------------------------------------
            Dated this the 11th day of July, 2008

                           JUDGMENT

In the matter of action on applications for transport of

liquor there is already an interim order dated 1-2-2005.

Therefore, the writ petition is disposed of in terms of the said

judgment.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.3643 of 2005

———————————–

JUDGMENT

11th July, 2008