Kerala High Court
M/S.Gokhatak Enterprises vs The State Of Kerala Represented By on 14 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2016 of 2007()
1. M/S.GOKHATAK ENTERPRISES, OPP. NEW
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE COMMERCIAL TAX OFFICER-III,
3. THE DEPUTY COMMISSIONER (APPEALS),
4. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
-----------------------------------------------
W.A. No.2016 of 2007-C
-------------------------------------
Dated this the 14th day of August, 2007.
J U D G M E N T
H.L.Dattu, C.J.
Smt. K. Latha, learned counsel appearing for the petitioner seeks leave
of the court to withdraw the writ appeal. Permission sought for is granted and the writ
appeal is disposed of, as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS