High Court Kerala High Court

Sanoj vs State Of Kerala Rep. By Secretary on 19 November, 2007

Kerala High Court
Sanoj vs State Of Kerala Rep. By Secretary on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31141 of 2007(G)


1. SANOJ,S/O.SADANANDAHAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY SECRETARY
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE,

3. THE ASSISTANT EXCISE COMMISSIONER,

4. THE EXCISE RANGE INSPECTOR ,

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/11/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.31141 OF 2007
                  -------------------------------------------
            Dated this the 19th day of November, 2007


                              JUDGMENT

The issue raised in this writ petition is covered against the

petitioner by the judgment of this Court in W.P(C).No.24408/07

and connected case, dated 31.10.2007. I am in complete

agreement with the views in that judgment. The writ petition

fails. Dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge

kkb.