Kerala High Court
N.U. John vs State Of Kerala on 11 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26138 of 2007(J)
1. N.U. JOHN, S/O. ULAHANNAN,
... Petitioner
2. MARY JOHN, W/O. JOHN,
3. SIBI JOHN,
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER OF COMMERCIAL TAXES,
3. SALE TAX OFFICER,
4. TAHSILDAR, MUVATTUPUZHA.
5. RENJU K.MATHAI, S/O. N.K. MATHAI,
6. M/S. TRIPTHI LIQUORS,
For Petitioner :SRI.P.V.SURENDRANATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/10/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 26138 OF 2007 J
= = = = = = = = = = = = = = = =
Dated this the 11th October, 2007
J U D G M E N T
The prayer in the writ petition is to quash Ext.
P2 order of attachment. It is now submitted by the
learned Govt. Pleader that pursuant to Ext. P3 judgment
of this Court attachment ordered as per Ext. P2 has
since been lifted. In view of this no further orders
are necessary in this writ petition. The writ petition
is closed.
ANTONY DOMINIC
JUDGE
jan/-