High Court Kerala High Court

N.U. John vs State Of Kerala on 11 October, 2007

Kerala High Court
N.U. John vs State Of Kerala on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26138 of 2007(J)


1. N.U. JOHN, S/O. ULAHANNAN,
                      ...  Petitioner
2. MARY JOHN, W/O. JOHN,
3. SIBI JOHN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. COMMISSIONER OF COMMERCIAL TAXES,

3. SALE TAX OFFICER,

4. TAHSILDAR, MUVATTUPUZHA.

5. RENJU K.MATHAI, S/O. N.K. MATHAI,

6. M/S. TRIPTHI LIQUORS,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 26138 OF 2007 J
            = = = = = = = = = = = = = = = =

           Dated this the 11th October, 2007

                    J U D G M E N T

The prayer in the writ petition is to quash Ext.

P2 order of attachment. It is now submitted by the

learned Govt. Pleader that pursuant to Ext. P3 judgment

of this Court attachment ordered as per Ext. P2 has

since been lifted. In view of this no further orders

are necessary in this writ petition. The writ petition

is closed.

ANTONY DOMINIC
JUDGE
jan/-