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