High Court Kerala High Court

Sankaran.K. vs The Deputy Excise Commissioner on 8 February, 2011

Kerala High Court
Sankaran.K. vs The Deputy Excise Commissioner on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 687 of 2010()


1. SANKARAN.K., AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY EXCISE COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.C.N.PRABHAKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/02/2011

 O R D E R
                       THOMAS P.JOSEPH, J.

               ----------------------------------------------

                      Crl.M.C.No. 687 2010

               ----------------------------------------------

            Dated this the 8th day of February, 2011

                               O R D E R

There is no representation for the petitioner.

Learned Public Prosecutor submitted that in respect of

the vehicle involved the authorised officer has passed order of

confiscation on 28.9.2010.

This petition is dismissed for default.

THOMAS P.JOSEPH,
JUDGE

vgs