High Court Kerala High Court

Dr.Kezia Sasi vs State Of Kerala on 29 May, 2008

Kerala High Court
Dr.Kezia Sasi vs State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 5422 of 2001(U)



1. DR.KEZIA SASI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :29/05/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                        O.P. NO. 5422 OF 2001
                 --------------------------------------------
                 Dated this the 29th day of May, 2008

                               JUDGMENT

Since the issue raised is covered in favour of the petitioner vide

decision reported in THRESSIAMMA L. CHIRAYIL V. STATE OF

KERALA, (2007) 1 K.L.T. 303, this O.P. is allowed quashing the

impugned proceedings demanding entry tax. Government Pleader

submitted that State has filed appeal before the Supreme Court against

the said judgment. Since State has filed appeal, respondents are

directed to continue the proceedings and recover the amount, if the

judgment of the Supreme Court in the appeal is in favour of the State.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2