Gujarat High Court High Court

Shree vs Unknown on 27 September, 2011

Gujarat High Court
Shree vs Unknown on 27 September, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/543/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

TAX
APPEAL No. 543 of 2010
 

 
=================================================
 

SHREE
NATRAJ CERAMIC & CHEMICALS INDUSTRIES LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

================================================= 
Appearance
: 
M/S
WADIA GHANDY &CO for Appellant(s) : 1, 
None for Opponent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 25/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Assessee
seeks to challenge the judgment of the Sales Tax Tribunal dated
13.1.2009.

2. Following
substantial questions of law are sought to be raised :-

“i) Whether
on the facts and in the circumstances of the case, the repayment
schedule of loan as per the terms of contract with GIIC would prevail
over the repayment schedule under the Sales Tax Incentive scheme:

ii) Whether in
the facts and circumstances of the case, the Appellate Tribunal was
right in law in confirming the levy of interest for delayed payment
of installment on the Appellant?

iii) Whether on
the facts and circumstances of the case, the order passed by the
Appellate Tribunal was perverse in so far as it has ignored relevant
material on record?

3. From
the perusal of the orders under challenge and with the assistance of
the learned counsel for the appellant, we find that the State
Government had issued resolution dated 18.3.1982 granting certain
reliefs in payment of sales tax. The authorities as well as Tribunal
came to the conclusion that even within such extended time period,
the appellant failed to deposit the sales tax. Benefits under the
resolution were, therefore, denied.

4. We
are of the opinion that the Tribunal has examined all the aspects of
the matter and come to a conclusion which is purely factual in
nature. Such factual conclusions not being pointed out to be
perverse, no question of law much less the substantial question of
law arises. The Tribunal found that the appellant did not make
payments within extended time permitted under the Tax Deferment
Scheme. There is no merit in the appeal. Appeal is, therefore,
dismissed.

(Akil
Kureshi, J. )

(Ms.

Sonia Gokani, J. )

sudhir

   

Top