High Court Kerala High Court

Johny Joseph vs Inspecting Asst.Commissioner on 18 January, 2011

Kerala High Court
Johny Joseph vs Inspecting Asst.Commissioner on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38618 of 2010(B)


1. JOHNY JOSEPH, MANAGING PARTNER,
                      ...  Petitioner

                        Vs



1. INSPECTING ASST.COMMISSIONER,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER, FIRST CIRCLE,

3. DEPUTY COMMISSIONER (APPEALS),

4. STATE OF KERALA- REPRESENTED BY

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/01/2011

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No.38618 of 2010

                     ==================

              Dated this the 18th day of January, 2011

                            J U D G M E N T

After arguing for some time, the learned counsel for the

petitioner seeks permission to withdraw this writ petition without

prejudice to the right of the petitioner to file another writ petition

producing the appeal memorandum and the stay petition filed by the

petitioner. Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge