IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1441 of 2007()
1. THE STATE OF KERALA REPRESENTED BY
... Petitioner
2. COMMERCIAL TAX OFFICER,
3. COMMISSIONER FOR COMMERCIAL TAXES,
Vs
1. C.P.BABURAJ, S/O GOPALAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/06/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
W.A. NOs. 1441, 1448, 1453, 1457,
1458 & 1460 OF 2007
----------------------------------------------------
Dated this the 22nd June, 2007
JUDGMENT
H.L.DATTU, C.J.
Since common question of law is involved in all these writ appeals,
they are called together and disposed of by this common judgment.
2. State, being aggrieved by the orders passed by the learned single
Judge in W.P.(C) No.5578 of 2007 and connected matters, disposed of on the
same date, is before us in these writ appeals.
3. Similar issue had come before us in W.A.No.1287 of 2007. After
hearing learned counsel for the State, we have rejected that writ appeal. The
issue raised in these writ appeals also is similar to the one which was raised
and canvassed before us in the aforesaid writ appeal.
4. Following the observations made in the aforesaid writ appeal, these
writ appeals are also rejected.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/