IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32912 of 2006(R)
1. SHANKAR CONDUCTORS (P) LTD.,
... Petitioner
Vs
1. SALES TAX OFFICER,
... Respondent
2. THE GENERAL MANAGER,
3. DEPUTY COMMISSIONER OF COMMERCIAL
4. DIRECTOR OF INDUSTRIES AND COMMERCE,
5. COMMISSIONER OF COMMERCIAL TAXES &
6. DEPUTY TAHSILDAR (RR), QUILON.
7. STATE OF KERALA,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 32912 OF 2006
--------------------------------------------
Dated this the 21st day of November, 2008
JUDGMENT
Sales tax exemption claimed by the petitioner before the District
Level Committee was turned down. Thereafter petitioner filed appeal
before the State Level Committee and the W.P.C. was filed during the
pendency of the appeal. This Coiurt vide interim order dated 6.12.2006
granted stay till disposal of the appeal by the concerned authority.
There was direction to consider petitioner’s request for issue of C
forms. In view of the interim order, no further order is required in the
W.P. W.P. is disposed of directing the respondents to follow the
interim order.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2