High Court Kerala High Court

N.T.Joseph vs The General Manager on 10 August, 2009

Kerala High Court
N.T.Joseph vs The General Manager on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2219 of 2006(B)


1. N.T.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER,
                       ...       Respondent

2. THE TAHSILDR,

3. THE DISTRICT COLLECTOR,

4. THE SALES TAX OFFICER,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :10/08/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                       C. K. ABDUL REHIM, JJ.
                  --------------------------------------------
                        W. A. No. 2219 OF 2009
                  --------------------------------------------
                Dated this the 10th day of August, 2009

                               JUDGMENT

Ramachandran Nair,J.

Writ Petition was filed for a direction to the respondents to grant

the benefit of balance sales tax exemption available to constituent units

which on turning sick formed through amalgamation the appellant-

company. The case of the appellant is that company is formed by

amalgamating different sick industrial units and the scheme of

exemption from sales tax permits the appellant to get continued

exemption granted to the industrial units which formed the appellant

company through amalgamation as per the direction of the High Court.

Government Pleader submitted that appellant has not furnished any

details to the Government for them to consider continued eligibility for

exemption. Therefore, according to him, even though the scheme of

exemption provides for rehabilitation of unit, the appellant has not in

fact been able to successfully organise themselves after obtaining

orders for rehabilitation. In fact, the appellant company is stated to be

2

not functioning for the last several years. Since the appellant is not

running successfully there is no need for them to press for their sales

tax exemption on the products which are not manufactured or sold.

Consequently, the dispute raised is only academic in nature. We

therefore dismiss the appeal.

(C.N.RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk

3