Kerala High Court
M/S. Embire Distributors vs State Of Kerala on 25 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 364 of 2006()
1. M/S. EMBIRE DISTRIBUTORS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.ANIL D. NAIR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :25/11/2010
O R D E R
J. CHELAMESWAR, C.J. &
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
S. T. Rev. No. 364 Of 2006
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 25th day of November, 2010
JUDGMENT
J. Chelameswar, C.J.
When the matter is taken up, Mr. Kurian Thomas – the learned
counsel appearing for the petitioner, submits that, the matter has become
infructuous. Accordingly the Sales Tax Revision is dismissed as
infructuous.
J. CHELAMESWAR, CHIEF JUSTICE
P. R. RAMACHANDRA MENON, JUDGE
kmd