High Court Kerala High Court

A.G.Premachandran vs State Of Kerala on 25 May, 2009

Kerala High Court
A.G.Premachandran vs State Of Kerala on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 99 of 2009()



1. A.G.PREMACHANDRAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/05/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                        C. K. ABDUL REHIM, JJ.
                -------------------------------------------------
                 S. T. Rev. No. 99,100 &101 OF 2009
                ------------------------------------------------
                  Dated this the 25th day of May, 2009

                                JUDGMENT

Ramachandran Nair,J.

The issue raised that is liability for tax on the items sold, namely,

recorded cassettes under brand name, is covered by Division Bench

decision of this Court in S.T. Rev. Nos. 62 of 2007. Following the said

judgment, we dismiss the revision petitions confirming the orders of

the Tribunal. However, at the request of counsel for the petitioner, we

grant six equal monthly instalments for the petitioner to clear the

balance arrears, first of which will be paid on or before 25th of June,

2009 and the balance on or before 25th of five succeeding months.

Instalment is granted subject to liability for interest at statutory rate.

(C.N.RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk

2