IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITA No. 184 of 2000()
1. M/S.SEASON RUBBER PVT. LIMITED
... Petitioner
Vs
1. COMMISSIONER OF INCOME TAX, TRIVANDRUM
... Respondent
For Petitioner :SRI.M.PATHROSE MATHAI
For Respondent :SRI.P.K.R.MENON(SR.),SC FOR IT
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :07/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
I.T.Appeal No.184 of 2000
------------------------------------------
Dated, this the 7th day of August, 2007
JUDGMENT
H.L.Dattu, C.J.
Sri.John Ramesh K.I.John, learned counsel appearing for the appellant,
states that in view of the subsequent developments that have taken place
during the pendency of this appeal, the relief sought in the appeal does not
survive for consideration of this Court. Therefore, this appeal is disposed of as
having become unnecessary.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns