High Court Karnataka High Court

Faldu Minerals And Chemicals Pvt … vs State Of Karnataka on 4 August, 2008

Karnataka High Court
Faldu Minerals And Chemicals Pvt … vs State Of Karnataka on 4 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
IN TEE HIGH COURT OF KARNATAKA AT 2ANeALoRE_
mares THIS THE 4"ieAy CF AUGUS?, 2008f-fwe"_
PRESENT: 4$mH i
TEE HON'BLE MR. JUsT:cE_5,Lf MANJufiA:§\:ie
ANQ V . , _._ _

THE HON'BLE MR. JUSTI§E A:S,PACHHA§§BEh E

SALES TAx_AppaA§N§§ 5'§§ zodaweex

BETWEEN:

Faldu Minerals & Chemicals Pvt: ite.[

Hosahaili Road, e"'V .* 1* A. ' ""
Hunasamaranahaili;Jg ,gn*. " i_.e

Bangalore NC£t§f562.15?:J'fia"' } ... APPELLANT/S

{By SriiM§iN;§§ifii§ae§¢Rae,.fi§v.]

AND:

State ef'Karnataké;

_r?hrough.theVCommiseiener
E of Commercial Taxes,
'Gandhinagar,yV'

eap§;i¢z§:g.~"f"; ... RESPONDENTfS

4:46-J:

xVThis STA is filed u/Sec. 66(1) of the Karnataka

"vague Added Tax Act, 2903 [See Rule 153(3)] against

'the' Order dt. 12.3.08 passed in Clarification Ne.

E"CLR,CR.2?4/O?~O8 on the file of the Commissioner of
V._ "€ommereial Taxes, {Kaxnataka], Bangalore,
"»_qlarification u/S. 59(4) of the Karnataka Value

Added Tax Act that 'Amonium Nitrate' is taxable at
12.5% ufS. 4(1}(b} of the Karnataka Value Added Tax
Act, 2003.



This ST% coming an for Grders, thiSFȎay
Manfiunath J., delivered the following: "~T

JUDGMENT

In View of the memo filed jb§1′:he *lear§ed

counsel for the appellant¢_the afi§ealTié,§iémiééed*L

as withdrawn.

Ksm* ‘:2