Kerala High Court
Elgees vs Sales Tax Inspector on 20 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21685 of 2004(F)
1. ELGEES, 44/1066, L.F.C. ROAD,
... Petitioner
Vs
1. SALES TAX INSPECTOR, COMMERCIAL TAXES,
... Respondent
2. SALES TAX OFFICER, SPECIAL CIRCLE-III,
3. SECRETARY, MINISTRY OF FINANCE,
4. STATE OF KERALA, REP. BY ITS CHIEF
For Petitioner :SMT.C.G.BINDU
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :20/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NOs. 21685 of 2004, 34666, 27317, 14118, 13066,
4442, 11660, 13963 of 2005, 29047, 17859, 17794, 27194,
22157, 16277, 15439, 23833, 22993, 27895, 29046, 25947,
21304, 31399, 26894, 26916 & 21386 OF 2006
```````````````````````````
Dated this the 20th day of December, 2006
J U D G M E N T
In the light of the decision of the Division Bench in
Thressiama v. State of Kerala & Another (O.P. No.434/1996)
and connected cases, it has to be held that levy of Entry Tax is
illegal and unconstitutional. In view of the above decision, these
writ petitions are allowed declaring that the petitioners are not
liable for payment of Entry Tax.
The writ petitions are allowed as above.
P.R.RAMAN, JUDGE
Rp