High Court Kerala High Court

Cochin Bridge Infrastructure … vs State Of Kerala on 2 July, 2008

Kerala High Court
Cochin Bridge Infrastructure … vs State Of Kerala on 2 July, 2008
       

  

  

 
 
  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fact that the order itself has been withdrawn.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