High Court Karnataka High Court

Mr Sreekanth vs The State Of Karnataka on 12 August, 2009

Karnataka High Court
Mr Sreekanth vs The State Of Karnataka on 12 August, 2009
Author: Ram Mohan Reddy
-1-

IN $33 I-IIGI-I comm' or' KARNATAKA,  *

DATED THIS THE 12th DAY.:€fIF..A{}'c}i}'$'i5;.~'I:g£j0§'.T;  

BEP'0RE;§fl  ' T
THEE §~I(3N'BLE MR.J'USTif:E._RAM 
WRIT PE'fi'I'1'£()N Ne.gQ61 1'..8a'2.(}81'3.-_ :5 (#20929 (T-ET)

BETWEEN

MR s§eE§:1<AI~sfTH'li:.L»= V    f   
A{}E{) PoRi:'Y"Ir1x;«=,€<:,-i2_f1a:A§§--s  ' ' *
s/0 LATE 11 (::fi_S';i51AN'${RAPP.a " 

occ: BU.sIl;'fi:S$   
M/S '1iHEATTR*E,.Guz?u9-HREE_ --

M C RoA19,'MAN13Y.A   '

 PETITIQNER

(By ,-'511.'i ; P 'N .r:::s:G;§E;"Atj'i} )

   A.  ..... 

 ._   'I':~:TE_~v..S'1ii§*'i"'ié: OF KARNATAKA

_ ' RI::Pi3frATI'rs SECRETARY
 DEPARTMENI' OF ENFORMATAION AND
~~3R9ADcA3r1NG, VIDHANA SQUBHA,

 ..  BANGALQRE

"  'mg CC)MM£SSiONEiR OF CZGMMERCIAL TAXES

K G ROAD, GANDHINAGAR
BANGALOI-?E~56G009

3 THE COMMISSIONER C}F' §i"€F'ORMA'I"'§0N
FILM §)IV£SiON
IST FLOOR, BADAMI BUILDING
N R CHOWK, .!?3ANGALOI?E»56{}OO2

1 SK

' .



-3-

as to whether it was an original Ka1mad_a""fi1«:t;--___e; _

remake. The Committee is said to have' '* 'V

decision to the effect that the fiimz 3 11,231

remake of 'Unnanai NiI1a1't.hu__', th'ereV¥:5yV  1:he~,'

film 'Krishna' to  _f1'oz.:1'1' ~ . j_:§;.)_eLy"§V};.ient of
emenzainmem tax.   5.10.2007 :0
}.8.12.i2(}()7 \;'hVez1    exhibited,
undoubtecfgiy     payment of
   :£:'r:AI:1lj5:ViI1 the year 2009 that
the  that the flim was not

entitled ti)  tfiiexempiion.

 = I1': ..a}mos{iiientiea1 circumstances when other

 .g3jva§;,:_1-i'V?V)iE'V{V):v'IfS.v e'4p:Jeiemd Writ Petiition Nos/$113/()9 and

7:ee3/o_e,e  :1~ais com; by orders dated 24.5.2009 and

e"33;?-i3fi9§, respectively; ailowed the petitions party,

 e q§1ae}:§ed the demand notices for payment of

  -»ezi{er£e:inmemt tax for the period from 5.1{).}.€;)97' to

20.12.2007

whiie directing the petitioners to pay {he

2

mi…

mtertainment tax for the period oflm’ than _

pmod. For the V613.-* same reasons, t11e_– V

orders Annexumd series and 1316 Z-dafinéand-.. fiotiéfies :;

Am:exum–K series are quashed.’_V
The writ; goetmons

In