IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1504 of 2007()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. THE COMMERCIAL TAX OFFICER,
4. THE COMMERCIAL TAX OFFICER, (ASSESSMENT)
Vs
1. V.KANNAN, S/O. CHANDRAN, AGED 53 YEARS,
... Respondent
2. V.K.MUHAMMED, S/O. M.KHADER,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.V.RAMKUMAR NAMBIAR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
-------------------------------------------------------------
W.A.Nos.1504 of 2007
------------------------------------------------------------
Dated, this the 26th day of June, 2007
JUDGMENT
H.L.Dattu, C.J.
This writ appeal is filed by the State against the orders passed by the
learned Single Judge in W.P.(C) No.5308 of 2007 dated 16th March, 2007.
2. We find no merit in the writ appeal. The order passed by the
learned Single judge is in consonance with the Constitution Bench decision of
the Hon’ble Supreme Court in Sunrise Associates v. Government of NCT of
Delhi & Ors. [(2006) 5 SCC 603]. Accordingly, the writ appeal requires to be
rejected and it is rejected. Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
mt/-