IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 314 of 2005()
1. PROMPT INDIA (NOW DEFUNCT)
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.H.RAMANAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :23/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------
S.T.Rev.Nos.314 and 315 of 2005
---------------------------------------------
Dated, this the 23rd day of July, 2008
O R D E R
H.L.Dattu, C.J.
S.T.Rev.No.314 of 2005 pertains to the assessment year
1988-1989.
2. S.T.Rev.No.315 of 2005 pertains to the assessment year
1991-1992.
3. The Sales Tax Appellate Tribunal, Ernakulam, by its
common order dated 17-2-2005 has disposed of T.A.Nos.348 and 349 of
1995. Those appeals were filed by the State Government against the
orders passed by the first appellate authority in S.T.A.Nos.799 and 815
of 1994.
4. For the assessment years 1992-1993, 1993-1994 and
1994-1995, the assessee was before this Court in S.T.Rev.Nos.498 of
2004, 499 of 2004 and 500 of 2004. By order dated Ist December 2007,
this Court has disposed of those revision petitions as under:
“i). The first question of law framed by the assessee
is answered against the assessee and in favour of the
revenue. We accord a certificate for appeal to the
Supreme Court against the orders by us asS.T.Rev.No.314,315/2005 -2-
contemplated under Article 133 read with 134A of
the Constitution of India.
ii). In so far as the second question is concerned, we
decline to answer the question, since it was not urged
and argued before the Tribunal.”
5. The legal issues involved in these revision petitions are
also identical with the legal issues involved in S.T.Rev.Nos.498 of 2004,
499 of 2004 and 500 of 2004. Therefore, following the orders and
directions issued by this Court in the aforesaid revision petitions, these
revision petitions are also disposed of, with the same observations,
conditions, orders and directions.
6. In view of the orders passed in the revision petitions, all
pending interlocutory applications are closed.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS