IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 7784 of 2003(B)
1. B.SREENIVASAN, PRESIDENT, PRANAVAM,
... Petitioner
Vs
1. THE SECRETARY KERALA KHADI AND VILLAGE
... Respondent
2. SALES TAX OFFICER, OFFICE OF THE SALES
For Petitioner :SRI.N.DHARMADAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :20/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
O.P. No. 7784 of 2003
---------------------------------
Dated, this the 20th day of November, 2007
J U D G M E N T
Petitioner’s grievance is that his application for sales tax
exemption is not granted by the Khadi Board for the reason that the
original petition filed by the petitioner against the Khadi Board was
pending in this Court. It is seen that O.P.No.23593/2002 was
disposed of by this Court on 13/07/2006, wherein, the dispute on
petitioner’s challenge against rate of interest is referred back to the
Khadi Board for their decision. In view of this judgment, the Khadi
Board can no longer withhold petitioner’s application for sales tax
exemption. This original petition is, accordingly, disposed of
directing the 1st respondent to consider petitioner’s application and
pass orders, based on relevant notifications, within a period of two
months from the date of receipt of a copy of this judgment.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg