IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 195 of 2009()
1. STATE OF KERALA REP. BY JOINT
... Petitioner
Vs
1. SRI.T.R.RAVIPRASAD,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/10/2009
O R D E R
C.N. RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
----------------------------------------
STRV. No. 195 OF 2009
----------------------------------------
Dated, the 22nd day of October, 2009
ORDER
Ramachandran Nair, J.
Even after service of notice, there is no appearance
for the respondent. However, since the Tribunal has
followed the Division Bench judgment in Thresiamma
L.Chirayil v. State of Kerala (2007(1) KLT 303) and
allowed the appeal, the only matter to be considered is
the case of the State that appeal is pending against the
judgment of the Division Bench before the Supreme
Court.
2. In the circumstances, we dispose of this S.T
Revision by holding that the order of the Tribunal
impugned in this STRV will be subject to the result of the
appeal pending before the Supreme Court. In other
words, if the said appeal is allowed, then the assessing
officer will make assessment and demand tax consistent
STRV 195/09
-:2:-
with the Supreme Court judgment in appeal, after notice
to the assessee. In view of the direction above referred,
there is no need for the State to file another appeal
against this judgment which is made subject to the
judgment of the Supreme Court in the appeal pending
before it.
C.N.RAMACHANDRAN NAIR
JUDGE
V.K.MOHANAN,
JUDGE
kvm/-
STRV 195/09
-:3:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..