IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24093 of 2008(R)
1. VINNY.P.K., PROPRIETOR, CHATHANCAVU
... Petitioner
Vs
1. SALES TAX OFFICER, IVTH CIRCLE,
... Respondent
2. DEPUTY COMMISSIONER AIT & ST (APPEAL),
3. TAHSILDAR (RR), KOZHIKODE TALUK,
4. VILLAGE OFFICER, KUNNAMANGALAM VILLAGE
5. INTELLIGENCE OFFICER(IB) DEPARTMENT OF
6. GENERAL MANAGER, DISTRICT INDUSTRIES
For Petitioner :SRI.JOSEPH SEBASTIAN PURAYIDAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :14/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 24093 OF 2008 R
--------------------------------------
Dated this the 14th August, 2008
JUDGMENT
Learned counsel appearing for the petitioner seeks
permission to withdraw the Writ Petition with liberty to file
fresh Writ Petition if so required. Learned Government Pleader
points out that the Appeal itself has been disposed of. It is
submitted by counsel for petitioner that the order has not been
communicated to the petitioner. Anyway, petitioner is
permitted to withdraw the Writ Petition with liberty to file fresh
Writ Petition if so advised.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge