High Court Kerala High Court

Dr.Santhosh Bharathan vs State Of Kerala on 27 June, 2008

Kerala High Court
Dr.Santhosh Bharathan vs State Of Kerala on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7722 of 2005(T)


1. DR.SANTHOSH BHARATHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SALES TAX OFFICER, OFFICE OF

3. REGIONAL TRANSPORT OFFICER,

4. REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :27/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
              -----------------------------------------
                    W.P(C) No. 7722 of 2005
              -----------------------------------------
             Dated this the 27th day of June, 2008

                             JUDGMENT

In the matter of entry tax there is already an interim order

which reads as follows:-

“The vehicle of the petitioner shall be
registered by the third respondent on simple bond
without sureties being furnished by the petitioner
for the amount claimed by way of entry tax.”

The learned Government Pleader submits that the appeal filed

against the decision of this court reported in Thressiamma

L.Chirayil v. State of Kerala, 2007 (1) KLT 303, is pending before

the Supreme Court. It is made clear that the parties shall be

bound by the decision of the Supreme Court.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.7722 of 2005

———————————–

JUDGMENT

27th June, 2008