IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 333 of 2008()
1. RUBY SURESH
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :.
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/09/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
S.T. Rev. No.333 of 2008
....................................................................
Dated this the 16th day of September, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for revision petitioner and Government Pleader
appearing for the respondent. Challenge is against addition sustained
by the Tribunal on account of variation of stock noticed during
inspection. Even though counsel for the petitioner contended that stock
variation noticed is very insignificant and the addition sustained is
disproportionate to the minor irregularity, we do not find any ground to
interfere because addition under this count is only Rs.1 lakh. The
petitioner admitted the offence by remitting compounding fee and
therefore, no modification is called for on this account. So far as the
addition on account of undervaluation is concerned, we do not find any
substance in the contention because stock inventory value was much
higher than the sale price disclosed which obviously means
underpricing of the goods in the invoices. In the circumstances, no
interference is called for on the addition sustained by the Tribunal on
2
this count also. However, we find force in the contention of the
assessee that deduction should have been granted for the materials used
in the construction of the house of the petitioner. Even though
Government Pleader pointed out that raw materials have been
purchased by availing concessional rate and the same could not have
been used for own purpose, we feel a reduced amount on estimation
basis can be granted to meet the ends of justice. Consequently we fix
the value of the goods attributable to the construction of house of the
petitioner at Rs.1 lakh and direct the Assessing Officer to reduce the
turnover of Rs.1 lakh from the taxable turnover fixed in assessment and
grant consequential benefit. The S.T. Revision case is allowed to the
above extent.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms