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