Kerala High Court
George Xavier vs State Of Kerala on 29 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 25153 of 2001(T)
1. GEORGE XAVIER
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
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. 25153 OF 2001
--------------------------------------------
Dated this the 29th day of May, 2008
JUDGMENT
Since the issue raised is squarely covered by Division Bench
decision of this Court in AJANTHA COLOUR LAB V. ADDL.
SALES TAX OFFICER III, II CIRCLE, KOZHIKODE, (2000) 8 KTR
341 (Ker.), the impugned order declining amendment of certificate of
registration issued to the petitioner is cancelled with direction to the
Officer to grant amendment in terms of the judgment. Consequential
orders should be issued by the Officer within one month from the date
of production of a copy of this judgment.
O.P. is allowed as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2