Kerala High Court
M/S.Malabar Timber Company vs Commissioner Of Commercial Taxes on 5 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14263 of 2007(W)
1. M/S.MALABAR TIMBER COMPANY,
... Petitioner
Vs
1. COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. THE COMMERCIAL TAX OFFICER, VAT CIRCLE I
4. THE COMMERCIAL TAX INSPECTOR,
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/02/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.14263 OF 2007
-------------------------------------------
Dated this the 5th day of February, 2010
JUDGMENT
Learned counsel for the petitioner points out quite rightly
that the question raised in the writ petition stands answered
against the petitioner by the judgment reported in SPL Limited
v. Commercial Taxes Inspector [2009(4) KLT SN 25]. The
writ petition is hence dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.