IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 75 of 2008()
1. P.HAMEED, P.H.TRADERS,
... 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 K.SURENDRA MOHAN
Dated :13/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
S.T.Rev. NO: 75 OF 2008
-----------------------------------------------------------------------------------
Dated this the 13th March, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
Heard counsel for the petitioner and Govt. Pleader for the
respondent.
2. On going through the Tribunal’s order we find that
appellant admitted manipulation of accounts but has attributed it
to his accountant. Further it is to be seen from the order of the
Deputy Commissioner that the appellant has used one delivery note
each for transport of one ton of rubber each. Normally dealers do
not engage in retail sale of rubber in such small quantities. This
when coupled with the manipulation noticed, we do not find any
justification to interfere with the findings of fact by the lower
authorities in revision. Sales tax revision is accordingly dismissed.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
2
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: