IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 341 of 2008()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/12/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
S.T.Rev. No. 341 OF 2008
and
C.M. Appln. No. 1043 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of December, 2008
ORDER
H.L.DATTU, C.J.
The delay in filing the revision petition is condoned.
(2) This appeal is directed against the orders passed by the Sales
Tax Appellate Tribunal in TA No.246 of 2005 dated 31.07.07.
(3) The subject matter is under the provisions of Kerala Tax on
Entry of Goods into Local Areas Act, 1994. A Division Bench of this
Court, in the case of Thressiamma L.Chirayil v. State of Kerala [2007 (1)
KLT 303], has strucked down the charging provisions of the Act itself.
(3) In that view of the matter, in our view, we have no other
alternative but to uphold the view taken by the Tribunal. We do so.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
ttb
S.T.Rev. No. 341 of 2008
-:2:-
ttb