High Court Kerala High Court

Shankar Conductors (P) Ltd vs Sales Tax Officer on 28 November, 2008

Kerala High Court
Shankar Conductors (P) Ltd vs Sales Tax Officer on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32912 of 2006(R)


1. SHANKAR CONDUCTORS (P) LTD.,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER,
                       ...       Respondent

2. THE GENERAL MANAGER,

3. DEPUTY COMMISSIONER OF COMMERCIAL

4. DIRECTOR OF INDUSTRIES AND COMMERCE,

5. COMMISSIONER OF COMMERCIAL TAXES &

6. DEPUTY TAHSILDAR (RR), QUILON.

7. STATE OF KERALA,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

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

 Dated :28/11/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                      W.P.C. NO. 32912 OF 2006
                 --------------------------------------------
              Dated this the 21st day of November, 2008

                               JUDGMENT

Sales tax exemption claimed by the petitioner before the District

Level Committee was turned down. Thereafter petitioner filed appeal

before the State Level Committee and the W.P.C. was filed during the

pendency of the appeal. This Coiurt vide interim order dated 6.12.2006

granted stay till disposal of the appeal by the concerned authority.

There was direction to consider petitioner’s request for issue of C

forms. In view of the interim order, no further order is required in the

W.P. W.P. is disposed of directing the respondents to follow the

interim order.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2