Kerala High Court
M/S.Speed And Safe Courier … vs Commissioner Of Central Excise on 15 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 819 of 2008()
1. M/S.SPEED AND SAFE COURIER SERVICE (P)
... Petitioner
Vs
1. COMMISSIONER OF CENTRAL EXCISE
... Respondent
2. THE CUSTOMS EXCISE AND SERVICE TAX
For Petitioner :SRI.PAUL MATHEW (PERUMPILLIL)
For Respondent :SRI.T.SANJAY, CGC
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :15/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.819 of 2008
------------------------------------------
Dated, this the 15th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
Memo filed by the learned counsel for the appellant is taken
on record.
2. In view of the memo filed, this writ appeal is disposed of
as withdrawn.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns