Kerala High Court
State Of Kerala vs M.Mohammed Sakkaria on 15 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 330 of 2008()
1. STATE OF KERALA
... Petitioner
Vs
1. M.MOHAMMED SAKKARIA, SHAJAHAN TRADERS,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ARIKKAT VIJAYAN MENON
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :15/06/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
S.T. Rev. No.330 of 2008
....................................................................
Dated this the 15th day of June, 2009.
ORDER
Ramachandran Nair, J.
The question raised pertains to the mortality and weight loss of
live chicken allowed by the Tribunal. We have vide judgment in
STATE OF KERALA V. P.VINOD & OTHERS & ABDUL WAHAB
V. STATE OF KERALA (18 VST 4) reversed the order of the Tribunal
allowing the claim. Following the said judgment we allow this revision
also by reversing the order of the Tribunal and by restoring the
assessment disallowing exemption claimed on weight loss and
mortality.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms