High Court Kerala High Court

Ramanan vs State Of Kerala on 29 September, 2008

Kerala High Court
Ramanan vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1020 of 2008(W)


1. RAMANAN, S/O. RAGHAVAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, KOLLAM.

3. SUB INSPECTOR OF PULICE, OACHIRA

4. THE EXCISE COMMISSIONER, KOLLAM

5. THE EXCISE CIRCLE INSPECTOR,

6. PRASANNAKUMAR, S/O. VASUDEVAN,

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :29/09/2008

 O R D E R

K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.

—————————————————–

R.P.NO.1020 OF 2008
IN
W.P.(C)No.26441 OF 2008

—————————————————–

DATED THIS THE 29th DAY OF SEPTEMBER, 2008

O R D E R

Balakrishnan Nair, J.

Heard. It is clarified that the dismissal of the Writ Petition will

not affect the right of petitioner to file a fresh Writ Petition based on

the same cause of action with additional pleadings.

The Review Petition is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

dsn