Kerala High Court
A.V.Thomas & Co. Ltd vs The Union Of India on 25 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1342 of 2005(I)
1. A.V.THOMAS & CO. LTD.,
... Petitioner
Vs
1. THE UNION OF INDIA, REP. BY
... Respondent
2. THE COMMISSIONER OF CENTRAL EXCISE,
For Petitioner :SRI.ANTONY DOMINIC
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 1342 OF 2005
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
Whether the petitioner is liable to pay service tax during the
period from 01.01.2005 to 13.05.2005 is the question raised in this
writ petition. The same is covered in favour of the petitioner by the
decision of this Court in W.P.C. No. 4838/2005. For parity of reasons,
the writ petition is allowed declaring that there is no liability for the
petitioner to pay service tax in respect of the above period.
KURIAN JOSEPH, JUDGE.
rv