IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 5422 of 2001(U)
1. DR.KEZIA SASI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/05/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 5422 OF 2001
--------------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
Since the issue raised is covered in favour of the petitioner vide
decision reported in THRESSIAMMA L. CHIRAYIL V. STATE OF
KERALA, (2007) 1 K.L.T. 303, this O.P. is allowed quashing the
impugned proceedings demanding entry tax. Government Pleader
submitted that State has filed appeal before the Supreme Court against
the said judgment. Since State has filed appeal, respondents are
directed to continue the proceedings and recover the amount, if the
judgment of the Supreme Court in the appeal is in favour of the State.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2