Kerala High Court
Sterling Gases Limited vs The Assistant Commissioner … on 26 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4992 of 2008(T)
1. STERLING GASES LIMITED, 39/3480
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (ASSESSMENT)
... Respondent
2. THE DEPUTY COMMISSIONER
3. THE COMMISSIONER OF COMMERCIAL TAXES
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/06/2008
O R D E R
K.M. JOSEPH, J.
““““““““““““““““““““““““““
W.P.(C) No. 4992 OF 2008 T
““““““““““““““““““““““““““
Dated this the 26th day of June, 2008
J U D G M E N T
Learned counsel for petitioner seeks permission to
withdraw the writ petition. Accordingly, the writ petition is
dismissed as withdrawn.
(K.M.JOSEPH, JUDGE)
aks