High Court Kerala High Court

M/S.Pallikkal Agro Mills vs State Of Kerala on 2 September, 2010

Kerala High Court
M/S.Pallikkal Agro Mills vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13601 of 2007(T)


1. M/S.PALLIKKAL AGRO MILLS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

3. THE DEPUTY COMMISSIONER OF COMMERCIAL

4. THE DISTRICT COLELCTOR,

5. THE SPECIAL TAHSILDAR (RR),

6. THE MANAGER, STATE BANK OF TRAVANCORE,

                For Petitioner  :SRI.KURIAN GEORGE KANNANTHANAM (SR.)

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/09/2010

 O R D E R

P.R.RAMACHANDRA MENON, J.

—————————
W.P.(C) No. 13601 OF 2007

————————–
Dated this the 2ndday of September, 2010

J U D G M E N T

Learned counsel for the petitioner submits that the matter

has become infructuous. Accordingly the writ petition is dismissed

as infructuous.

P.R.RAMACHANDRA MENON,
(JUDGE)
vps

Crl. M.C. No.
Page numbers

Crl. M.C. No.
Page numbers