Kerala High Court
M/S.K.M.J.Rice Mill vs State Of Kerala on 27 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 319 of 2007()
1. M/S.K.M.J.RICE MILL, KADAVOOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJU JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :27/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
-------------------------
ST(Rev.) Nos. 319 of 2007,
110, 133, 141, 143 & 171 of 2008
---------------------------------
Dated, this the 27th day of August, 2008
O R D E R
Ramachandran Nair, J.
Since the issue raised is covered in favour of the assessees
vide decision of the Supreme Court in Peekay Re-Rolling Mills
(P) Ltd. Vs. Asstt. Commissioner & Another, reported in 2007
(4) SCC 30, these revision petitions are allowed quashing the
impugned order of the Tribunal and subsequent orders of the
subordinate officers with direction to the Assessing Officer to modify
the assessments in terms of the judgment of the Supreme Court
above referred.
(C.N.RAMACHANDRAN NAIR, JUDGE)
(V.K.MOHANAN, JUDGE)
jg