IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22835 of 2005(R)
1. ZUHARA HARIS, MANAGING PARTNER,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE APPELLATE ASSISTANT COMMISSIONER,
3. STATE OF KERALA,
For Petitioner :SRI.S.RAMESH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :31/10/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.22835 of 2005
....................................................................
Dated this the 31st day of October, 2008.
JUDGMENT
The order under challenge is the one issued by the appellate authority
modifying luxury tax assessment in respect of the lodge building of the
petitioner. I heard counsel appearing for the petitioner and Government
Pleader appearing for the respondents.
2. The petitioner did not maintain proper books of accounts and
consequently collected rent was not bifurcated between collection from air
conditioned rooms and from non-air conditioned rooms. When the matter
was taken up in appeal, the appellate authority granted modification by
allowing 25% of the collection as exempted from 7.5% turnover. I do not
think there is any scope for modification by this court because in the
absence of proper books of accounts, statutory authorities could make only
estimate on a rational basis. The W.P. is therefore devoid of any merit and
is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms