High Court Kerala High Court

M/S.K.M.J.Rice Mill vs State Of Kerala on 27 August, 2008

Kerala High Court
M/S.K.M.J.Rice Mill vs State Of Kerala on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 319 of 2007()


1. M/S.K.M.J.RICE MILL, KADAVOOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :27/08/2008

 O R D E R
       C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
                      -------------------------
                   ST(Rev.) Nos. 319 of 2007,
               110, 133, 141, 143 & 171 of 2008
                  ---------------------------------
            Dated, this the 27th day of August, 2008

                             O R D E R

Ramachandran Nair, J.

Since the issue raised is covered in favour of the assessees

vide decision of the Supreme Court in Peekay Re-Rolling Mills

(P) Ltd. Vs. Asstt. Commissioner & Another, reported in 2007

(4) SCC 30, these revision petitions are allowed quashing the

impugned order of the Tribunal and subsequent orders of the

subordinate officers with direction to the Assessing Officer to modify

the assessments in terms of the judgment of the Supreme Court

above referred.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(V.K.MOHANAN, JUDGE)

jg