IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5584 of 2009(P)
1. LUXURY SAND KERALAL PVT.LTD, C.B.122/G13
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,KVAT CIRCLE-
... Respondent
2. THE COMMISSIONER,COMMERCIAL TAXES,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 5584 OF 2009 P
--------------------------------------
Dated this the 13th March, 2009
JUDGMENT
I heard the learned counsel for the petitioner and the
learned Government Pleader. It is common case that a batch of
similar Writ Petitions stands allowed. Following the same, this
Writ Petition is allowed and Ext.P4 Circular is quashed. There
will be a direction restraining the first respondent from
confirming the proposals in Ext.P3 notice to the extent to which
it relates to the implementation of the Circular.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge