IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16136 of 2008(U)
1. COCHIN BRIDGE INFRASTRUCTURE COMPANY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMERCIAL TAX OFFICER,
3. GAMMON INDIA LIMITED,
4. SPECIAL TAHSILDAR (RR), KOCHI.
5. THE MANAGER, CANARA BANK, THOPPUMPADY,
6. STATE OF KERALA, REPRESENTED BY THE
7. GREATER COCHIN DEVELOPMENT AUTHORITY,
For Petitioner :SRI.A.KUMAR
For Respondent :SRI.P.R.RAMACHANDRA MENON, SC,GCDA
The Hon'ble MR. Justice K.M.JOSEPH
Dated :02/07/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 16136 OF 2008 U
--------------------------------------
Dated this the 2nd July, 2008
JUDGMENT
When the matter came up today, both the learned counsel
for the petitioners and the learned Special Government Pleader
for Taxes, submitted that pursuant to the order passed by this
Court, order has been passed withdrawing the Garnishee Order,
subject to the result of the Writ Appeal No.1023/08. I feel that
in the light of this development, it may not be necessary to
consider the questions raised in the Writ Petition for the present,
as they have become unnecessary. Accordingly, the Writ
Petition is closed. It is also unnecessary for me to state that the
petitioner will be allowed to operate the Account in view of the
fact that the order itself has been withdrawn. I leave open the
contentions of the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy// PS to Judge WPC 2