High Court Kerala High Court

K. Venugopalan Nambiar vs The Additional Sales Tax Officer- on 6 December, 2006

Kerala High Court
K. Venugopalan Nambiar vs The Additional Sales Tax Officer- on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32360 of 2003(B)


1. K. VENUGOPALAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL SALES TAX OFFICER-1
                       ...       Respondent

2. THE APPELLATE ASST.COMMISSIONER

3. STATE OF KERALA.

                For Petitioner  :SRI.SREEPRAKASH K.NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/12/2006

 O R D E R
                         KURIAN JOSEPH, J.

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

                 W.P. (C).  NO. 32360  OF 2003

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


            Dated this the 6th day of December, 2006


                            J U D G M E N T

The claim for refund as per Ext.P2 is covered against the petitioner

by the decision of this Court in Federal Bank Ltd. v. State of Kerala [2003

(2) KLT 347]. The writ petition is accordingly dismissed.

KURIAN JOSEPH, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

6th DECEMBER, 2006