Kerala High Court
M/S I.F.B Industries vs The State Of Kerala on 9 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34585 of 2008(P)
1. M/S I.F.B INDUSTRIES, 36/1923,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY CHIEF
... Respondent
2. ASST. COMMISSIONER (ASSMT.) SPECIAL
3. THE SALE TAX APPELLATE TRIBUNAL,
4. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34585 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of December, 2008
JUDGMENT
After arguing the matter for quite some time, learned counsel
for the petitioner seeks permission to withdraw the writ petition without
prejudice to the right to file revision. Permission granted and the writ
petition is dismissed as withdrawn without prejudice to the right to file
revision.
(K.M. JOSEPH, JUDGE)
sb