High Court Kerala High Court

Senior Divisional Commercial … vs Intelligence Officer(Ib) on 19 February, 2010

Kerala High Court
Senior Divisional Commercial … vs Intelligence Officer(Ib) on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26040 of 2008(Y)


1. SENIOR DIVISIONAL COMMERCIAL MANAGER
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER(IB)
                       ...       Respondent

2. DEPUTY COMMISSIONER (INTELLIGENCE)

3. COMMISSIONER, COMMERCIAL TAXES

4. SECRETARY TO GOVERNMENT

5. GOVERNMENT OF KERALA, REP. BY CHIEF

6. THAHASILDAR (RR), PALAKKAD, PALAKKAD.

7. DISTRICT COLLECTOR, PALAKKAD.

                For Petitioner  :SRI.M.C.CHERIAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :19/02/2010

 O R D E R
                P.R. RAMACHANDRA MENON, J.
           - - - - - - - - - - - - - -- - - - - - - - - - - - -
                    W.P.(C)No. 26040 OF 2008
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 19th day of February, 2010

                             JUDGMENT

This writ petition is filed challenging orders imposing luxury

tax on the Railways. It is stated by the learned senior counsel for

the Railways that the Government has now issued orders

withdrawing tax on Railways and accordingly the matter has

become infructuous. A memo has also been filed in this regard.

In the said circumstances, the Writ Petition is disposed of as

infructuous.

P.R. RAMACHANDRA MENON, JUDGE
ttb