1996 INSC 0464 SUPREME COURT OF INDIA State Bank of Travancore Vs. Kayamkulam Municipal Council C.A.Nos.2820, 2898-2900 and 2901-03 of 1979 and 175 of 1981 (B.P.Jeevan Reddy Reddy and S.Saghir Ahmad JJ.) 12.03.1996 ORDER The Text below is only a summarized version of the order pronounced Dispute was whether Bank of Travancore was company under Travancore District Municipalities Act and governed by proviso to Rule 16. Supreme Court observed that appellant bank was not company within meaning of Act and was liable to pay tax as person. Further held that bank not liable to pay professional tax at higher rate prescribed in Proviso to Rule 16.