IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 40 of 2008()
1. SMT.KAVERI VISWANATHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.E.P.GOVINDAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :03/06/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
S.T. Rev. Nos.40 & 55 of 2008
....................................................................
Dated this the 3rd day of June, 2009.
ORDER
Ramachandran Nair, J.
Following Division Bench judgment of this court in S.T.Rev.
No.307 of 2008 these revision cases are allowed vacating the orders of
assessment confirmed in appeals by the Tribunal with direction to the
Assessing Officer to assess feeding bottle as an unclassified item at the
rate applicable under the residuary entry of the First Schedule to the
KGST Act. The Assessing Officer will grant refund of excess tax paid,
if any, after verifying whether the same is collected or not.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms