IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22334 of 2008(H)
1. M/S.KAMALA PROVISION STORES
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER(AUDIT ASSESSMENT)
... Respondent
2. STATE OF KERALA, REP. BY THE SECRETARY
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 22334 OF 2008 H
--------------------------------------
Dated this the 4th August, 2008
JUDGMENT
Petitioner seeks modification of Ext.P1 assessment order.
Petitioner has been assessed to tax. According to petitioner,
petitioner is entitled to the benefit of the third proviso to Section
6 of the Kerala Value Added Tax Act, as the turnover had not
exceeded Rs.10 Lakhs in the earlier year, it is only for the
amount in excess of Rs.10 Lakhs that the petitioner is liable to
pay tax. Learned Government Pleader, on the other hand,
submits that the petitioner may not be entitled to the benefit of
the same in so far as the petitioner must be treated as an importer
and the benefit of the third proviso to Section 6 of the Act is not
available to an importer and having regard to the fact that the
petitioner has effected purchase from unregistered dealers, it is
liable to pay tax under Section 6(2) of the Act. Anyway, the
petitioner has preferred Ext.P2. I feel that a decision should be
taken thereon in accordance with law. Without expressing any
WPC. 22334/08 H 2
view on the merits of the matter or even regarding the
maintainability of the petition, there will be a direction to the
first respondent to consider and take a decision on Ext.P2 in
accordance with law, within a period of two weeks from the date
of receipt of a copy of this Judgment. Till such time as a
decision is taken, recovery proceedings against the petitioner
will be kept in abeyance.
The Writ Petition is disposed of as above.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
//True Copy//
PS to Judge