IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1503 of 2003(A)
1. THE CHIEF ENGINEER, (E) BHARATH SANCHAR
... Petitioner
2. THE SUPERINTENDENT OF ENGINEER (E),
3. THE EXECUTIVE ENGINEER, BHARAT SANCHAR
4. THE EXECUTIVE ENGINEER, BHARAT SANCHAR
5. THE EXECUTIVE ENGINEER, BHARAT SANCHAR
Vs
1. RELIANCE GENERATORS PVT. LTD.
... Respondent
2. THE SECRETARY TO GOVERNMENT (TAXES),
3. UNION OF INDIA, REPRESENTED BY ITS
For Petitioner :SRI.K.SRIKUMAR
For Respondent :SRI.T.V.LAKSHMANAN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/06/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
-----------------------------------------------------------------------------------
W.A.No.1503 of 2003 & C.M.Appln.No.757 of 2003
----------------------------------------------------------------------------------
Dated, this the 22nd day of June, 2007
JUDGMENT
H.L.Dattu,C.J.
The delay in filing the appeal is condoned.
2. Sri.K.Srikumar, learned counsel appearing for the appellants
submits that as on today, the reliefs sought for by the appellants does not
survive for consideration of this court.
2. Taking note of the submission made by the learned counsel,
the writ appeal is disposed of, as having become infructuous.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-