Kerala High Court
Koshy Meleveettil Koshy vs State Of Kerala on 29 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 6914 of 2000(W)
1. KOSHY MELEVEETTIL KOSHY
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/11/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
O.P. No. 6914 of 2000
---------------------------------
Dated, this the 29th day of November, 2007
J U D G M E N T
In view of the decision in Thressiamma L. Chirayil Vs. State
of Kerala, reported in 2007(1) KLT 303, the demand of entry tax
for the imported car raised against the petitioner is cancelled. If
SLP filed by the State against the above judgment is allowed by the
Supreme Court, respondents are free to recover the entry tax,
without the requirement of filing appeal in this case.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg