Kerala High Court
M/S.Sadguru Marbles And Granites vs The State Of Kerala on 19 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6248 of 2003(R)
1. M/S.SADGURU MARBLES AND GRANITES,
... Petitioner
2. M/S.KAMMATH MARBLES, NEAR
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER (COMMERCIAL TAXES),
For Petitioner :SRI.R.RAMADAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :19/03/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
---------------------------
O.P.No.6248 of 2003
--------------------------
Dated this the 19th day of March, 2007.
JUDGMENT
The point raised by the petitioner is covered by the judgment of
this Court in O.P.No.434 of 1996 and connected cases. Accordingly
the writ petition is allowed. Demand for entry tax is quashed.
K.BALAKRISHNAN NAIR,
Judge.
vns.