Kerala High Court
Kochi Refineries Ltd vs The Assistant Commission Of … on 20 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15166 of 2006(E)
1. KOCHI REFINERIES LTD, POST BAX NO.2.
... Petitioner
Vs
1. THE ASSISTANT COMMISSION OF COMMERCIAL
... Respondent
2. THE SALES TAX INSPECTOR,]
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.ANTONY DOMINIC
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. 15166 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