High Court Kerala High Court

Kamasu Exports vs State Of Kerala on 29 March, 2010

Kerala High Court
Kamasu Exports vs State Of Kerala on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 86 of 2010()


1. KAMASU EXPORTS, VENNALA P.O.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.RAVINDRA NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/03/2010

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                         P.S. GOPINATHAN, JJ.
                  --------------------------------------------
                       S. T. Rev. No. 86 OF 2010
                  --------------------------------------------
                 Dated this the 29th day of March, 2010

                               JUDGMENT

Ramachandran Nair, J.

Heard counsel for the review petitioner and Government Pleader.

The dispute raised is against assessment of tax on purchase turnover

under Section 5A of the Act and also against assessment of drawback.

After hearing both sides and after going through the orders impugned

we find force in the contention of counsel for the petitioner that

drawback is not turnover assessable under the KGST Act because it is

refund of excise duty paid on the goods exported. Purchases for export

are entitled to exemption and in fact levy under Section 5A is limited to

purchases from unregistered dealers. However, drawback claimed

represents excise duty paid on goods purchased from registered dealers,

which were exported. There is no assessment of purchase turnover

from registered dealers who would have claimed exemption based on

Form 18A issued by the petitioner. So much so there is no case for

assessment of drawback received as turnover. We therefore allow the

2

revision partly by reversing the order of the Tribunal and that of the

lower authorities and direct the assessing officer to exclude Rs.

3,19,233/- from the taxable turnover.

2. So far as assessee’s challenge against assessment under

Section 5A on purchases from unregistered dealers is concerned,

inspite of one round of remand, assessee could not prove that suppliers

had taxable turnover entitling the assessee for exemption. Since details

of purchases were not furnished assessment under Section 5A is

tenable, particularly when the assessee has not only exports but has

local sales as well. We therefore decline to interfere with the

Tribunal’s order on this issue.

Revision stands allowed to the limited extent stated above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(P.S. GOPINATHAN)
Judge.

kk