IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2317 of 2006(B)
1. MESSRS UNITED DISTILLERY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE ASST. COMMISSIONER OF SALES TAX
3. DY. COMMISSIONER (APPEALS),
4. KERALA STATE BEVERAGES (MANUFACTURING &
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :06/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
W.A NOS: 2317/2006 & 18/2007
-----------------------------------------------------------------------------------
Dated this the 6th March, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
Since writ appeals are filed against interim orders and writ
petitions in which impugned interim orders are passed are disposed
of, these writ appeals are dismissed as infructuous.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: