Kerala High Court
M/S. Poduval Sons vs The Union Of India on 25 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6804 of 2005(I)
1. M/S. PODUVAL SONS, M.G.ROAD
... Petitioner
2. M/S. PODUVAL INDUSTRIES
Vs
1. THE UNION OF INDIA, REPRESENTED
... Respondent
2. THE COMMISSIONER OF CENTRAL EXCISE
For Petitioner :SRI.PREMJIT NAGENDRAN
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 6804 OF 2005
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
Whether the petitioner is liable to pay service tax during the
period from 01.01.2005 to 13.05.2005 is the question raised in
this writ petition. The same is covered in favour of the petitioner
by the decision of this Court in W.P.C. No. 4838/2005. For parity
of reasons, the writ petition is allowed declaring that there is no
liability for the petitioner to pay service tax in respect of the
above period.
KURIAN JOSEPH, JUDGE.
rv