Kerala High Court
M/S.Trinetra Constructions vs State Of Kerala on 15 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12281 of 2009(E)
1. M/S.TRINETRA CONSTRUCTIONS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMERCIAL TAX INSPECTOR,
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/04/2009
O R D E R
S. SIRI JAGAN, J.
--------------------------------------
W.P.(C).No.12281 of 2009
--------------------------------------
Dated: APRIL 15, 2009
JUDGMENT
The learned Government Pleader submits that pursuant
to the interim order dated 8.4.2009, Ext.P6 has been duly
considered and the vehicle in question has been released on
furnishing bank guarantee. As such no further orders are
necessary in this writ petition. Accordingly the same is
closed.
S. SIRI JAGAN
JUDGE
mt/-
2