High Court Kerala High Court

Sandeep vs Asst. Excise Commissioner And … on 6 August, 2009

Kerala High Court
Sandeep vs Asst. Excise Commissioner And … on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22248 of 2009(A)



1. SANDEEP
                      ...  Petitioner

                        Vs

1. ASST. EXCISE COMMISSIONER AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/08/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
             -------------------------------------------------
                    W.P.(C)No.22248 of 2009
             -------------------------------------------------
            Dated this the 6th day of August, 2009

                             JUDGMENT

The petitioner has filed Ext.P2 application for release of a

vehicle which is allegedly involved in the commission of an

abkari offence. Without expressing anything on the merits, this

writ petition is ordered directing that the competent among the

respondents shall take up that application and issue orders

thereon within a period of four weeks from the date of receipt of

a copy of this judgment. All other issues are left open.

Application for interim custody, if made, will be decided upon

within a period of one week.

THOTTATHIL B.RADHAKRISHNAN, JUDGE

skj.