High Court Kerala High Court

M/S.Polsons Distillery vs Assistant Commissioner … on 5 August, 2008

Kerala High Court
M/S.Polsons Distillery vs Assistant Commissioner … on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22773 of 2008(J)


1. M/S.POLSONS DISTILLERY
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER ASSESSMENT-11,
                       ...       Respondent

2. DEPUTY COMMISSIONER APPEALS,

3. STATE OF KERALA, REP. BY THRE CHIEF

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :05/08/2008

 O R D E R
                              K.M. JOSEPH, J.

                ````````````````````````````````````````````````````
                     W.P.(C) No. 22773 OF 2008 J
                ````````````````````````````````````````````````````
                 Dated this the 5th day of August, 2008

                              J U D G M E N T

I heard learned senior counsel Sri.N.N.Sugunapalan and

learned Government Pleader. Petitioner challenges Exts.P14 and

P15 which are interim orders passed for the assessment years

2003-04 & 2004-05 and 2002-03 respectively. The petitioner

confines the challenge to Ext.P14. It is stated that the amount of

50% of the tax comes to Rs.2,25,000/-. Learned senior counsel for

the petitioner points out that the assessing authority has erred in not

excluding the sales of bottles. It is also pointed out that the sales

are all second sales and that the water is demineralized water and,

therefore, it cannot be assessed as mineral water.

2. Having heard both parties, in the interests of justice,

Ext.P14 is modified and the petitioner is permitted to pay a sum of

Rs.2 lakhs in substitution of the condition stated in Ext.P14 and also

furnish security for the balance amount. Ten days’ time from today

is granted to the petitioner to comply with the condition as modified.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks