High Court Kerala High Court

M/S. Casino Hotel vs The State Of Kerala on 23 October, 2008

Kerala High Court
M/S. Casino Hotel vs The State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29945 of 2008(M)


1. M/S. CASINO HOTEL,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER (WC & T),

                For Petitioner  :SRI.JOSEPH KODIANTHARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/10/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 29945 OF 2008 M
            ````````````````````````````````````````````````````
            Dated this the 23rd day of October, 2008

                          J U D G M E N T

I heard learned senior counsel for the petitioner

and learned government pleader. Both counsel do not

dispute that the questions raised in this writ petition are

covered by the virtue of the judgment of a learned single

Judge in Casino Hotel Vs. State of Kerala [2007 (15) KTR

485 (Ker)]. In the light of this, I follow the said judgment and

dismiss the writ petition in regard to the merits of the

substantial claims raised by the petitioner. However, I also

follow the learned single Judge and direct that interest can be

demanded only in terms of the said judgment. Accordingly,

while rejecting the claims relating to the merits in the matter, it

is directed that as regards demand for interest, the officer will

follow the aforesaid judgment of the learned single Judge.

According to the petitioner, the petitioner has paid the entire

tax due under Exts.P1 to P4 but full credit has not been given.

WPC.29945/08
: 2 :

This court, by interim order dated 16.10.2008, directed the 2nd

respondent to receive an amount of Rs.2,55,400/-. The

petitioner has already filed Exts.P6 and P7. Learned

Government Pleader submits that due credit will be given for

the payment made by the petitioner towards tax. I record the

submission and close the writ petition.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE