SB CIVIL SALES TAX REVISION PETITION NO.16/2008- ACTO V/S M/S ASIAN MARKETING : JUDGMENT DTD.
16.1.2009
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
S.B. CIVIL SALES TAX REVISION NO.16/2008
Assistant Commercial Taxes Officer, Ward-II, Circle-A, Jodhpur.
versus
M/s Asian Marketing.
PRESENT
HON'BLE Dr.JUSTICE VINEET KOTHARI
Mr.Vinit Pandya, for
Mr.Vineet Mathur, for the petitioner.
Mr.N.K.Jain, for the respondent.
DATE OF JUDGMENT : 16th January, 2009.
JUDGMENT
1. The controversy involved in the present case is covered by the
recent Supreme Court Decision in the case of Assistant Commercial
Taxes Officer V/s Bajaj Electricals Limited reported in 2008(18)
VST 436 wherein the Hon’ble Apex Court held that even prior to
amendment w.e.f. 22.3.2002 in Section 78(5), penalty could be
imposed on the owner of the goods and therefore, in view of
SB CIVIL SALES TAX REVISION PETITION NO.16/2008- ACTO V/S M/S ASIAN MARKETING : JUDGMENT DTD.
16.1.2009
2/2
aforesaid Supreme Court decision, the order of the Tax Board
dtd.8.6.2007 cannot be sustained.
2. Consequently, this revision petition is allowed and the
impugned order of the Tax Board dated 8.6.2007 is set aside and the
matter is remanded back to the Tax Board for consideration a fresh on
merits in accordance with law. No order as to costs.
(Dr.VINEET KOTHARI)J.
Item No.10
Ss/-