Kerala High Court
Kalyan Silks Trichur Pvt.Ltd vs The State Of Kerala on 20 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5074 of 2006(D)
1. KALYAN SILKS TRICHUR PVT.LTD.,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. ADDITIONAL SALES TAX OFFICER,
3. INTELLIGENCE INSPECTOR,
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :20/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 5074 OF 2006
```````````````````````````
Dated this the 20th day of December, 2006
J U D G M E N T
In the light of the decision of the Division Bench in
Thressiama v. State of Kerala & Another (O.P. No.434/1996)
and connected cases, it has to be held that levy of Entry Tax is
illegal and unconstitutional. In view of the above decision, this
writ petition is allowed declaring that the petitioner is not liable
for payment of Entry Tax.
The writ petition is allowed as above.
P.R.RAMAN, JUDGE
Rp