Kerala High Court
T.N.Ashok Kumar vs State Of Kerala on 19 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 29353 of 1999(T)
1. T.N.ASHOK KUMAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.N.K.KARNIS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :19/12/2006
O R D E R
J.B.KOSHY & K.PADMANABHAN NAIR,JJ.
------------------------------
O.P.NO.29353 OF 1999
------------------------------
Dated 19th December, 2006
JUDGMENT
Koshy,J
.
This writ petition was filed challenging Rule 2 of
Foreign Liquor Rules introduced on 29.3.1996 and amended on
5.3.1998. When the petitioner pointed out that the above Rule
was struck out in another case, the learned single Judge
referred the matter as the same question was pending in
W.A.Nos.583 of 2002 & 1715 of 2002. The above writ appeals
were disposed of by judgment dated 16.2.2006 upholding the
Rule, but, giving some beneficial directions. So, this writ
petition is also disposed of in terms of the judgment dated
16.2.2006 in W.A.No.583 of 2002 and connected cases.
J.B.KOSHY
JUDGE
K.PADMANABHAN NAIR
JUDGE
tks