High Court Kerala High Court

M/S.Malanad Trade Links vs The Divisional Forest Officer on 2 April, 2007

Kerala High Court
M/S.Malanad Trade Links vs The Divisional Forest Officer on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13369 of 2004(N)


1. M/S.MALANAD TRADE LINKS,
                      ...  Petitioner

                        Vs



1. THE DIVISIONAL FOREST OFFICER,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/04/2007

 O R D E R
                               KURIAN JOSEPH, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)NO.13369 OF 2004

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 2nd day of April 2007


                                     JUDGMENT

Prayer is for refund of the Forest development Tax

recovered from the petitioner. Petitioner is entitled to

succeed in the light of the decision of this court reported in

D.F.O., South Wyanad V. Aravindan [2000 (1) KLT 621].

2. Writ petition is hence allowed directing the first

respondent to refund the amount collected from the petitioner

towards Forest Development Tax within a period of three

months from the date of production of a copy of this

judgment.

Writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

jes