IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17653 of 2004(B)
1. M. MARIADAS, SHANTI NIVAS,
... Petitioner
2. M.M. CHERIYAN, MANEHUVATTIKALAYIL,
3. N.C. ISSAC, NEDUMATTATHIL,
4. K.V. BABY, K.P. HOUSE,
5. K.R. KRISHNANKUTTY, KUZHAKKAMAYALAN,
6. K.C. JOSEPH, KORAVELIKUZHIYIL,
7. SCARIA. M.T., MOLEL HOUSE,
8. SHMIJO K.S., KUTTIKATTIL HOUSE,
9. K.S. SHIJI, KUTTIKKATTIL,
10. SHIJI. A.S., KUTTIKKATTIL,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE COMMISSIONER OF SALES TAX,
3. THE ASSISTANT COMMISSIONER (ASSESSMENT)
4. SALES TAX OFFICER, VAIKOM.
5. INTELLIGENCE OFFICER,
6. HINDUSTAN NEWSPRINT LTD.,
For Petitioner :SRI.B.GOPAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/03/2007
O R D E R
KURIAN JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)NO.17653 OF 2004
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 28th day of March 2007
JUDGMENT
In view of the intervening developments, it is submitted
that the writ petition can be closed without prejudice to the
liberty to the petitioners to move the appropriate authority in
case they have any surviving grievance. Ordered accordingly
and writ petition is closed.
KURIAN JOSEPH, JUDGE
jes