IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13601 of 2007(T)
1. M/S.PALLIKKAL AGRO MILLS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. THE DEPUTY COMMISSIONER OF COMMERCIAL
4. THE DISTRICT COLELCTOR,
5. THE SPECIAL TAHSILDAR (RR),
6. THE MANAGER, STATE BANK OF TRAVANCORE,
For Petitioner :SRI.KURIAN GEORGE KANNANTHANAM (SR.)
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/09/2010
O R D E R
P.R.RAMACHANDRA MENON, J.
—————————
W.P.(C) No. 13601 OF 2007
————————–
Dated this the 2ndday of September, 2010
J U D G M E N T
Learned counsel for the petitioner submits that the matter
has become infructuous. Accordingly the writ petition is dismissed
as infructuous.
P.R.RAMACHANDRA MENON,
(JUDGE)
vps
Crl. M.C. No.
Page numbers
Crl. M.C. No.
Page numbers