IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34685 of 2004(D)
1. M/S.HITEC CERAMICS, I.D.PLOT NO.60,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. THE SALES TAX OFFICER,
4. M/S.BHARAT PETROLEUMM CORPORATION
For Petitioner :SRI.A.KUMAR
For Respondent :SRI.N.N.SUGUNAPALAN, SC, BPC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :29/05/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.34685 of 2004
....................................................................
Dated this the 29th day of May, 2008.
JUDGMENT
The W.P. is filed for direction to the third respondent to permit the
petitioner to issue Form 18 to avail concessional rate for purchase of
furnace oil for use in manufacture of ceramic tiles. Form 18 prescribed
under Section 5(3) of the KGST Act is only for purchase of raw material,
packing material etc., and not for fuel. Individual concession cannot be
granted to the petitioner in deviation of the statutory provisions. The W.P.
therefore fails and is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms