Kerala High Court
Desai Distributors vs The State Of Kerala on 16 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 6119 of 2003(C)
1. DESAI DISTRIBUTORS, 40/7430,
... Petitioner
2. DESAI PAPERS, XL/1736,
3. DESAI AGENCIES, XL/1736,
4. PURNIMA DISTRIBUTORS, XL/1736,
5. G.V.G.PAPER MILLS LTD.,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. SALES TAX OFFICER,
4. ADDITIONAL SALES TAX OFFICER-II,
5. ASSISTANT COMMISSIONER,
6. THE ASSISTANT COMMISSIONER (ASSMT) II,
7. ASST. COMMISSIONER (ASSMT),
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
T.R.RAMACHANDRAN NAIR, JJ.
....................................................................
O.P. No.6119 of 2003
....................................................................
Dated this the 16th day of January, 2008.
JUDGMENT
C.N.Ramachandran Nair, J.
Since the issue raised is covered against the assessee by judgment of
this court in DESAI BROTHERS PAPERS(P) LTD. V. STATE OF
KERALA (2003(2) KLT 837), this O.P. is dismissed following the said
judgment.
C.N.RAMACHANDRAN NAIR
Judge
T.R.RAMACHANDRAN NAIR
Judge
pms