High Court Kerala High Court

M/S.Sadguru Marbles And Granites vs The State Of Kerala on 19 March, 2007

Kerala High Court
M/S.Sadguru Marbles And Granites vs The State Of Kerala on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 6248 of 2003(R)


1. M/S.SADGURU MARBLES AND GRANITES,
                      ...  Petitioner
2. M/S.KAMMATH MARBLES, NEAR

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER (COMMERCIAL TAXES),

                For Petitioner  :SRI.R.RAMADAS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :19/03/2007

 O R D E R
                        K.BALAKRISHNAN NAIR, J.

                           ---------------------------

                            O.P.No.6248 of 2003

                           --------------------------

                Dated this the 19th day of  March, 2007.


                                   JUDGMENT

The point raised by the petitioner is covered by the judgment of

this Court in O.P.No.434 of 1996 and connected cases. Accordingly

the writ petition is allowed. Demand for entry tax is quashed.

K.BALAKRISHNAN NAIR,

Judge.

vns.