Kerala High Court
S.Priya vs The Deputy Commissioner Of Excise on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24349 of 2009(K)
1. S.PRIYA, AGED 49 YEARS,
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER OF EXCISE,
... Respondent
2. THE EXCISE COMMISSIONER,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
````````````````````````````````````````````````````
W.P(C) No. 24349 OF 2009 K
````````````````````````````````````````````````````
Dated this the 25th day of August, 2009
J U D G M E N T
Having heard the learned counsel for the petitioner and
learned Government Pleader, it is ordered that the 2nd respondent
will take up Ext.P4 and issue a decision thereon in accordance
with law, within a period of four weeks from the date of receipt of a
copy of this judgment.
Sd/-
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
aks
// True Copy //
P.A. to Judge