IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22431 of 2005(U)
1. LORD KRISHNA BANK LTD.,
... Petitioner
Vs
1. CHIEF COMMISSIONER OF INCOME TAX,
... Respondent
2. DY.COMMISSIONER OF INCOME TAX,
For Petitioner :SRI.JOSEPH MARKOSE (SR.)
For Respondent :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :04/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 22431 OF 2005
.........................................................................
Dated this the 4th January, 2010
J U D G M E N T
The learned Counsel for the petitioner submits that Ext.P5
impugned order was subjected to challenge before the statutory
appellate authority wherein an order was passed in favour of
the petitioner-Bank. Though the same has been subsequently
taken up and challenged before the Income Tax Department, it
is pending consideration. In the said circumstances, the learned
Counsel submits that the Writ Petition may be permitted to be
withdrawn with liberty to challenge the proceedings as and when
necessitated .
Liberty is granted and the Writ Petition is dismissed as
withdrawn.
P.R. RAMACHANDRA MENON,
JUDGE.
lk