Kerala High Court
Kmc Constructions Ltd vs The Commercial Tax Officer (Wc & … on 20 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24420 of 2006(F)
1. KMC CONSTRUCTIONS LTD.,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (WC & LT)
... Respondent
2. SALES TAX INSPECTOR,
3. STATE OF KERALA, REP. BY
For Petitioner :SRI.JOMY GEORGE
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) NO. 24420 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, this
writ petition is allowed declaring that the petitioner is not liable
for payment of Entry Tax.
The writ petition is allowed as above.
P.R.RAMAN, JUDGE
Rp