High Court Kerala High Court

Messrs United Distillery vs State Of Kerala on 6 March, 2009

Kerala High Court
Messrs United Distillery vs State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2317 of 2006(B)


1. MESSRS UNITED DISTILLERY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE ASST. COMMISSIONER OF SALES TAX

3. DY. COMMISSIONER (APPEALS),

4. KERALA STATE BEVERAGES (MANUFACTURING &

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  :SRI.K.P.DANDAPANI (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :06/03/2009

 O R D E R
      C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                      W.A NOS: 2317/2006 & 18/2007
        -----------------------------------------------------------------------------------
                        Dated this the 6th March, 2009.

                                        JUDGMENT

RAMACHANDRAN NAIR, J.

Since writ appeals are filed against interim orders and writ

petitions in which impugned interim orders are passed are disposed

of, these writ appeals are dismissed as infructuous.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: