High Court Kerala High Court

M/S Athulya Liquors vs State Of Kerala on 5 March, 2009

Kerala High Court
M/S Athulya Liquors vs State Of Kerala on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 282 of 2008()


1. M/S ATHULYA LIQUORS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/03/2009

 O R D E R
                C .N. RAMACHANDRAN NAIR &
                   K. SURENDRA MOHAN, JJ.
                --------------------------------------------
                     S.T. Rev. No. 282 OF 2008
                --------------------------------------------
                Dated this the 5th day of March, 2009

                             JUDGMENT

Ramachandran Nair,J.

The question raised pertains to addition sustained for the purpose

of turnover tax assessment on sale of liquor. During inspection

conducted in the business premises of the petitioner substantial

irregularity was noticed. Consequently accounts were rejected and

additions were made. It is seen that in first appeal substantial reduction

is granted and Tribunal confirmed it. We do not find any question of

law arising from the order of the Tribunal. Consequently revision is

dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

kk

2