High Court Kerala High Court

G.Sreekala vs Kerala Financial Corporation on 26 November, 2008

Kerala High Court
G.Sreekala vs Kerala Financial Corporation on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2922 of 2005(W)


1. G.SREEKALA, SREENILAYAM,
                      ...  Petitioner

                        Vs



1. KERALA FINANCIAL CORPORATION
                       ...       Respondent

2. THE SALES TAX OFFICER, 2ND CIRCLE,

3. THE ADDITIONAL TAHASILDAR,

4. THE VILLAGE OFFICER,

5. SRI.V.N.KARUNAKARA PANICKER

                For Petitioner  :SRI.FEBIN J.VELUKARAN

                For Respondent  :SRI.JAMES KURIAN, SC, KFC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                    W.P.(C) No.2922 of 2005
               ----------------------------------------------
                  Dated 26th November, 2008.

                           J U D G M E N T

Petitioner approached this court since respondents 3

and 4 are not taking steps to effect mutation in respect of the

property obtained by the petitioner as per Ext.P4 sale deed. It is

seen from the statement filed on behalf of the second respondent

that prior to the transfer of the property as per Ext.P4, the vendor

was a defaulter of arrears of tax under the provisions of KGST Act

and CST Act. The issue is covered against the petitioner by the

bench decision of this court in K.S.I.D.C.Ltd. v. Parisons

Milling Co.Pvt.Ltd. 2006(3) KLT 287. The writ petition is hence

dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.2922 of 2005

———————————————-

J U D G M E N T

Dated 26th November, 2008.