IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 241 of 2010()
1. K.T.BABY, MUTTATH STARCH PRODUCTS,
... Petitioner
Vs
1. STATE OF KERALA .
... Respondent
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :12/01/2011
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
S.T. Rev. Nos.241, 243 & 244 of 2010
....................................................................
Dated this the 12th day of January, 2011.
JUDGMENT
Ramachandran Nair, J.
The petitioner was granted sales tax exemption for seven years
treating the activity i.e. powdering of tamarind seed, as a
manufacturing activity. After availing exemption for several years, the
General Manager, District Industries Centre, recalled the exemption
order towards the fag end of the period for which exemption was
allowed. Since certificate of exemption was withdrawn, assessments
were made for the three years 1997-98 to 1999-2000. Appeals at two
levels were unsuccessful and hence these S.T. Revisions are filed
before us. We have heard counsel for the petitioner and Government
Pleader for the respondent.
2. During hearing counsel for the petitioner submitted that
assessee was under a bonafide mistake that correction of the
cancellation order could be challenged before the appellate authorities
under the KGST Act and in turn before this court in revision
S.T.Rev.241/10 & conn. 2
proceedings and, therefore, no Writ Petition was filed independently
challenging the order cancelling exemption granted earlier. He has also
relied on decision of this court in R.SURESHKUMAR VS. STATE OF
KERALA reported in (2005) 140 STC 228 wherein this court held that
conversion of tamarind seed into powder amounts to manufacture or
production of an article entitling the industrial unit to claim sales tax
exemption. Counsel contended that since tax is still due, petitioner
continues to have grievance and can still file Writ Petition. We do not
want to decide this issue as of now because independent of the
challenge against Tribunal’s orders, petitioner is free to challenge the
order of the General Manager withdrawing exemption. So far as the
sales tax authorities are concerned, when the source of exemption
disappears, they are free to levy and demand tax. The appellate
authorities were only considering the correctness of the assessments
and not correctness of the order of the General Manager withdrawing
S.T.Rev.241/10 & conn. 3
exemption. So much so, we do not find any merit in the S.T. Revision
cases and the same are dismissed. However, it would be open to the
petitioner to seek all other remedies available to him.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms