IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 118 of 2009()
1. M/S. DAMODAR CASHEW CO.,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :09/06/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
S.T.Rev. Nos.118 & 120 of 2009
....................................................................
Dated this the 9th day of June, 2009.
ORDER
Ramachandran Nair, J.
Question raised in the connected revisions filed by the very same
assessee is whether Tribunal was justified in limiting the exemption on
Central Sales Tax payable under Notification SRO 1730/1993 subject
to the ceiling provided in the certificate of exemption issued under
SRO 1729/1993. Assessee set up a new cashew factory for processing
raw cashew nut to cashew kernel. The product is sold locally, interstate
and in export. Under SRO 1729/93 assessee was issued a certificate
granting exemption for a period of seven years subject to certain
limitations based on investment. While granting exemption for the tax
payable under the KGST Act and under CST Act, the Assessing Officer
applied the ceiling which was based on investment. Assessee’s case
was that SRO 1730/93 issued under Section 8(5) of the CST Act is an
absolute exemption under which assessee is entitled to tax exemption
under the CST Act for a period of seven years from the date of
2
commencement of production. However, the assessing authority after
referring to the notification, rejected the claim because exemption
granted under SRO 1730/93 is specifically subject to the conditions and
restrictions contained in SRO 1729/93 under which certificate of
exemption was issued to the assessee. This was confirmed by the
Tribunal against which these revisions are filed. We have heard
counsel for the petitioner and Government Pleader for the respondents.
2. We do not find any justification to interfere with the Tribunal’s
order because exemption granted under SRO 1730/93 is not absolutely
for a period of seven years as claimed by the assessee. On the other
hand, exemption granted under SRO 1730/93, though issued under
Section 8(5) of the CST Act, is subject to the restrictions contained in
SRO 1729/93 by which exemption is limited to 100% of investment in
plant and machinery and land. It is within the powers of the
Government to combine incentives both under Central Act as well as
State Act. In fact, this is exactly what is done under the two
notifications by the Government, by which exemption was limited to
the ceiling provided in the certificate issued to the assessee which is not
3
under challenge. In the circumstances, S.T. Revision cases are
dismissed.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms