IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1738 of 2005(F)
1. MESSRS.MALABAR WIRE CUT BRICK
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER, DEPARTMENT OF
3. DY. COMMISSIONER, COMMERCIAL TAXES,
4. SALES TAX OFFICER, IV CIRCLE,
For Petitioner :SRI.P.R.VENKETESH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :19/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.1738 of 2005
....................................................................
Dated this the 19th day of June, 2008.
JUDGMENT
The petitioner is challenging Ext.P4 notification whereunder bricks
and wirecut bricks are treated differently for the purpose of levy of sales tax.
I do not think the clarification has any significance after the commencement
of the KVAT Act under which bricks are taxable. So far as the cases prior
to that is concerned, there was no stay against implementation of the
clarification and so much so, parties would have collected tax and remitted
the same. However, I do not want to pronounce on the merits of the case
and it will be open to any member of the petitioner-Association or any
aggrieved person to approach this court, if there is any individual grievance.
The W.P. is closed as above.
C.N.RAMACHANDRAN NAIR
Judge
pms