IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 110 of 2007()
1. M/S.CHAYA INDUSTRIES LTD.,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES
3. INSPECTING ASST. COMMISSIONER OF
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :30/07/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.A. No. 110 of 2007
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 30th day of July, 2008
Judgment
H.L. Dattu, C. J:
Sri.Harisankar, learned counsel appearing for the appellant submits that as
on today nothing survives in this writ appeal for our consideration and decision.
2. Taking note of the submission made by the learned counsel for the
appellant, this writ appeal is closed as having become unnecessary.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.