IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 331 of 2006()
1. KURIAN ABRAHAM,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :DR.K.B.MOHAMMEDKUTTY (SR)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/08/2010
O R D E R
C.R.
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
S. T. Rev. No. 331 of 2006
--------------------------------------------
Dated this the 30th day of August, 2010
JUDGMENT
Ramachandran Nair, J.
Heard senior counsel Dr. K.B. Mohamedkutty appearing for the
petitioner and Government Pleader Sri. Mohammed Rafeeq appearing
for the respondent. The question raised is whether the Tribunal was
justified in holding that petitioner-assessee is liable to pay tax on the
last purchase of ginger which is exported in powdered form.
Exemption under Section 5(3) of the CST Act was declined for the
reason that the commodity purchased on which tax is payable at the
point of last purchase in the State under the KGST Act is not exported
in the same form. We notice from the order of the Tribunal that they
have only followed Full Bench decision of this Court in R. SURESH
KUMAR V. STATE OF KERALA, 13 KTR 70 which is in respect of
conversion of tamarind seed into tamarind seed powder which this
Court held amounts to manufacture. The Tribunal has also relied on the
STRV 331/2006 2
decision of the Supreme Court in RAJASTHAN ROLLER FLOUR
MILLS ASSN. V. STATE OF RAJASTHAN, 91 STC 408, wherein the
Supreme Court held that atta, maida, etc. are different commercial
products with different identity and use. It is also seen that Tribunal
has relied on decision of this Court in TATSON FOOD INDUSTRIES
V. STATE OF KERALA, (1999) 3 K.L.T. 174 (FB) wherein this Court
held that turmeric and turmeric powder are not the same goods. So
much so, the Tribunal has held that ginger powder is a manufactured
product obtained from ginger and therefore petitioner is liable to pay
tax on the ginger in terms of scheduled entry which provides for tax at
the point of last purchase in the State, no matter the assessee has
powdered and exported the ginger. Since the Tribunal decided the
issue based on several decisions of this Court and that of the Supreme
Court, which are squarely applicable to the facts of this case, we
dismiss the Sales Tax Revision Case.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk STRV 331/2006 3 kk