IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4673 of 2008(F)
1. M/S. E.V.RADIO ELECTRICALS
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE UNION OF INDIA REPRESENTED BY
3. THE COMMISSIONER OF CENTRAL EXCISE
4. THE COMMERCIAL TAX OFFICER
5. M/S. BHARAT SANCHAR NIGAM LTD.
For Petitioner :SRI.C.K.THANU PILLAI
For Respondent :SMT.A.SREEKALA, ADDL.CGSC
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
====================
W.P.(C) No.4673 OF 2008
====================
Dated this the 13th day of December, 2010
JUDGMENT
The petitioner has filed this writ petition challenging the
review of Value Added Tax on Recharge Coupons.
2. The learned counsel for the petitioner submitted that the
issue is covered in favour of the petitioner as per judgment in
W.P.(C) N0.27445 of 2005 and connected cases. Therefore
notices, Ext.P1 to P9 to the extent of denial of exemption towards
sales turnover of recharge coupon are set aside. The authority
competent will examine the matter and find out whether further
issues are pending and this judgment will not stand in the way of
action if any remaining, other than on the issue decided herein.
Writ petition is allowed as above.
(T.R. Ramachandran Nair, Judge.)
mns