IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 804 of 2007()
1. M.H.AHAMED KUNJU,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE SALES TAX OFFICER,
3. THE DIVISIONAL FOREST OFFICER,
4. DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.V.J.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :24/09/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
--------------------------------------
R.P.No.804 of 2007 in
W.A.No.730 of 2006
-------------------------------------
Dated 24th September, 2007
ORDER
Koshy,J.
In the judgment under review it was held that since the
petitioner did not submit Form No.25A on purchase of timber, he is
bound to pay 8% tax (sales tax) collected by the forest officials. Now,
the only point pressed in this review petition is that for the previous
years refunds are due to the petitioner for excess tax paid. We are of
the opinion that instead of filing a review petition, it is for the petitioner
to file a petition before the Government. We see nothing wrong in the
judgment under review. With regard to refund of the excess tax paid, on
filing the petition within one month, the Government shall consider
whether any refund can be granted and whether that can be adjusted
against the dues of the petitioner.
The review petition is disposed of accordingly.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks