High Court Kerala High Court

Rameez vs State Of Kerala on 28 July, 2009

Kerala High Court
Rameez vs State Of Kerala on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 7063 of 2001(N)



1. RAMEEZ
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.D.SAIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/07/2009

 O R D E R
                       C.N.RAMACHANDRAN NAIR, J.
                  ....................................................................
                                 O.P. No.7063 of 2001
                  ....................................................................
                     Dated this the 28th day of July, 2009.

                                         JUDGMENT

Since the Entry Tax Act itself is declared invalid by Division Bench

of this court vide judgment in THRESSIAMMA L. CHIRAYIL V. STATE

OF KERALA (2007(1) KLT 303), following the said judgment O.P. is

allowed quashing the impugned notice and demand.

C.N.RAMACHANDRAN NAIR
Judge
pms