Shajumon vs Assistant Excise Commissioner on 10 February, 2011

0
24
Kerala High Court
Shajumon vs Assistant Excise Commissioner on 10 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29241 of 2008(F)


1. SHAJUMON, S/O.INDUJAN PILLAI,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXCISE COMMISSIONER, OFFICE
                       ...       Respondent

2. THE EXCISE INSPECTOR, EXCISE RANGE

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :10/02/2011

 O R D E R

THOMAS P.JOSEPH, J.

====================================
W.P(C) No.29241 of 2008
====================================
Dated this the 10th day of February, 2011

J U D G M E N T

Learned counsel for petitioner submitted that since the matter

has become infructuous petition is not pressed. Submission is

recorded.

Writ Petition is dismissed as infructuous.

THOMAS P. JOSEPH, JUDGE.

vsv

LEAVE A REPLY

Please enter your comment!
Please enter your name here