High Court Karnataka High Court

M/S Oscar Udyog Limited vs State Of Karnataka on 25 November, 2009

Karnataka High Court
M/S Oscar Udyog Limited vs State Of Karnataka on 25 November, 2009
Author: V.Gopalagowda And B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25'?" DAY OF NOVEMBER, 2009

PRESENT

THE HONBLE MR.JL¥STICE V.GOPALA    C.

AND

THE I-iON'BLE MRSJUSTICE:.E3.V;:I€.'1GARTXTHN2X'if-..__ 

w.A.No.169ra'/'QQOQEKST3 A

BETWEEN:

M/S OSCAR UDYOG LIMI'1'E_D   _  " .
No.47/3, 48/2, BYATARAYABEA PURA."v1L:;Ae-E
YELAHANKA Ho:5LI-, _SA§{-IAI{Af?.z&NAG:AR;  '
BANGALORE PfEp::;EsENimD"'BY'11S'--D'ImracToR,
SRI MADAN3-L13;L«._B1OT£jIRA.,--.$ON 012*-~ SR1 PUNAM
CHAND BO'11:IR;%x';»'_ " A     '

560092C
E ...APPELLANT

{By 314:: RAG" FOR s PART}-:AsARATH1, ADV.)

'L "-VTSTA'I--'§3---OE? KARNATAKA
 REPRESENTED BY ETS SECRETARY
' DEFARTMENT OF FINANCE
GO_'JER1KEMENT OF KARNAKA,

T ' 4_ VIDHANA SOUDHA.

-_ fag. AM-BEDKAR VEEDH-I
BANGALOER 560 001

E    THE COMMISSONER OF

COMMERCIAL TAXES

VANIJYA THERIGE KARYALAYA
GANDHINAGAR

BANGALORE 560 009

\\u/



3 THE ASST. COMMISSIONER OF
COMMERCLAL TAXES
LVO £50, LAKSHMI COMPLEX.
SESHADRIPURAM
BANGALORE 560 020

{By Sri: T P SRINIVASA, AGA.}

WRIT APPEAL FILED U/'s_'4 OF T15-IE-KARNATAKA
HEGH COURT ACT PRAYING  _S.E'F.._ASIDE .f1fHI«:_? ORDER
PASSED IN THE WRFr'~~1I§E'1'1'r1oN---_1~io;'3778/2009 DATED
16/03/2009.  - 2   

This WA. on  this day, GOPALA
GOWDA J, de.1i--iJer--:§d_--the foiioyvin_g:--f&* . V

 appeai vVise'Vic1iree.t;ed.against the order of the learned

single 2    16.3.2009 passed in

 .,W.P.._fi~0.;3?'f8/20A09('Fe----E%es} deciaring to exercise discretion of

 y_'pr1:\«2{re':r., the order dated 14.5.2008 passed by the 3"?'

resp0ndent'V'..i;n:der Section 25(2) KVAT Act read with Rules

 136 ua;icit..13'7 of KVAT Ruies, 2007 dated 15.3.2008 with an

A '1~.0j"ohsewation appiying the circular to the earlier order of

'  registration passed by the 3rd respondent in exercise of its

0′ wjoower after giving effect to the registration w.e.f 1.4.2005 is

reviewed by its order dated 14.5.2008 by giving its effect

from 10.3.2006 not earlier from the eariier date appiying the

\/

circular issued by the Commissioner of Sales Tax in exercise

of power under Section 59 of the KVAT Act with retrospective

effect.

2. The learned Single Judge

legal contentions urged’ on behalffpthefappellant ‘him ” C

to avail the .alterna.tilvif3–. remedy under
Section KVAT Act. No alteiiiatixre available against
the order dated order giving
effect to establishment
from lay the 3rd respondent
giving ifeglstifettvioll of the appellant dealer with
effect with the provision of

secticgn”25{2} lofthe in exercise of discretionary power

no.3. Giving effect to the circular dated

by the Commissioner of Commercial Tax

Dflpartnlfifitpllliiftth retrospective effect, by respondent no 3 is

“laad in On this ground alone the impugned order is

giliiableiito be quashed.

” Accordingly, the appeal is allowed by setting aside the

\»»/

order of the Eearned single Judge. The impugned order dated

14.5.2008 is quashed. Issue Rule.

KVN*