Kerala High Court
K. Venugopalan Nambiar vs The Additional Sales Tax Officer- on 6 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32360 of 2003(B)
1. K. VENUGOPALAN NAMBIAR,
... Petitioner
Vs
1. THE ADDITIONAL SALES TAX OFFICER-1
... Respondent
2. THE APPELLATE ASST.COMMISSIONER
3. STATE OF KERALA.
For Petitioner :SRI.SREEPRAKASH K.NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/12/2006
O R D E R
KURIAN JOSEPH, J.
--------------------------
W.P. (C). NO. 32360 OF 2003
---------------------
Dated this the 6th day of December, 2006
J U D G M E N T
The claim for refund as per Ext.P2 is covered against the petitioner
by the decision of this Court in Federal Bank Ltd. v. State of Kerala [2003
(2) KLT 347]. The writ petition is accordingly dismissed.
KURIAN JOSEPH, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
6th DECEMBER, 2006