Madras High Court
M/S.Manjushree Plantation Ltd vs The Deputy Commercial Tax on 13 April, 2009
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 13-04-2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.671 of 2004 M/s.Manjushree Plantation Ltd., Ouchterlony Valley, New Hope PO., Gudalur, The Nilgiris-643 226. .. Petitioner. Versus 1.The Deputy Commercial Tax Officer, Gudalur, The Nilgiris. 2.The Appellate Assistant Commisioner (CT), Commercial Tax Building, Dr.Balasundaram Road, Coimbatore-641 018. 3.The Manager, Canara Bank, Gudalur, The Nilgiris. .. Respondents. Prayer: This petition has been filed seeking for a writ of Certiorari, to call for the records of the impugned proceedings of the first respondent in CST No.345516/1997-98, on his files, and quash the proceedings, dated 13.1.2004, issued to the third respondent herein. For Petitioner : Mr.Chandran Karuppiah For Respondents : Mr.A.C.Manibharathi Government Advocate (R1 & R2) Mr.S.Umapathy (R3) M.JAICHANDREN,J O R D E R
Today, when this writ petition was taken up for hearing, the learned counsel appearing for the petitioner had submitted that he had given change of vakalat to the petitioner.
2. From the records available, it is found that no fresh vakalat has been filed by any other counsel. In such circumstances, this writ is dismissed for non-prosecution. No costs.
Index:Yes/No 13-04-2009
Internet:Yes/No
csh
Writ Petition No.671 of 2004