Karnataka High Court
Faldu Minerals And Chemicals Pvt … vs State Of Karnataka on 4 August, 2008
IN TEE HIGH COURT OF KARNATAKA AT 2ANeALoRE_
mares THIS THE 4"ieAy CF AUGUS?, 2008f-fwe"_
PRESENT: 4$mH i
TEE HON'BLE MR. JUsT:cE_5,Lf MANJufiA:§\:ie
ANQ V . , _._ _
THE HON'BLE MR. JUSTI§E A:S,PACHHA§§BEh E
SALES TAx_AppaA§N§§ 5'§§ zodaweex
BETWEEN:
Faldu Minerals & Chemicals Pvt: ite.[
Hosahaili Road, e"'V .* 1* A. ' ""
Hunasamaranahaili;Jg ,gn*. " i_.e
Bangalore NC£t§f562.15?:J'fia"' } ... APPELLANT/S
{By SriiM§iN;§§ifii§ae§¢Rae,.fi§v.]
AND:
State ef'Karnataké;
_r?hrough.theVCommiseiener
E of Commercial Taxes,
'Gandhinagar,yV'
eap§;i¢z§:g.~"f"; ... RESPONDENTfS
4:46-J:
xVThis STA is filed u/Sec. 66(1) of the Karnataka
"vague Added Tax Act, 2903 [See Rule 153(3)] against
'the' Order dt. 12.3.08 passed in Clarification Ne.
E"CLR,CR.2?4/O?~O8 on the file of the Commissioner of
V._ "€ommereial Taxes, {Kaxnataka], Bangalore,
"»_qlarification u/S. 59(4) of the Karnataka Value
Added Tax Act that 'Amonium Nitrate' is taxable at
12.5% ufS. 4(1}(b} of the Karnataka Value Added Tax
Act, 2003.
This ST% coming an for Grders, thiSFȎay
Manfiunath J., delivered the following: "~T
JUDGMENT
In View of the memo filed jb§1′:he *lear§ed
counsel for the appellant¢_the afi§ealTié,§iémiééed*L
as withdrawn.
Ksm* ‘:2