Kerala High Court
S.Suresh vs The Assistant Excise … on 11 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17017 of 2007(A)
1. S.SURESH, CHARUVILA VEEDU, VADAKKEVILA,
... Petitioner
2. V.KRISHNANKUTTY, INDU BHAVANAM,
3. V.KUNJUMON, THUNDAZHIKATH HOUSE,
4. SARANGADHARAN, THOPPIL VEEDU,
5. GOPINATHAN, ANIL VILASOM, EZHUCON,
Vs
1. THE ASSISTANT EXCISE COMMISSIONER,
... Respondent
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.17017 OF 2007
==================
Dated this the 11th day of August, 2009
J U D G M E N T
Learned counsel for the petitioners submits that this writ petition
has become infructuous. Accordingly, this writ petition is dismissed as
infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge