IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 282 of 2008()
1. M/S ATHULYA LIQUORS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :05/03/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
S.T. Rev. No. 282 OF 2008
--------------------------------------------
Dated this the 5th day of March, 2009
JUDGMENT
Ramachandran Nair,J.
The question raised pertains to addition sustained for the purpose
of turnover tax assessment on sale of liquor. During inspection
conducted in the business premises of the petitioner substantial
irregularity was noticed. Consequently accounts were rejected and
additions were made. It is seen that in first appeal substantial reduction
is granted and Tribunal confirmed it. We do not find any question of
law arising from the order of the Tribunal. Consequently revision is
dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2