High Court Kerala High Court

M/S. Prima Beverages (P) Ltd vs The Sales Tax Officer on 23 July, 2008

Kerala High Court
M/S. Prima Beverages (P) Ltd vs The Sales Tax Officer on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16414 of 2006(D)


1. M/S. PRIMA BEVERAGES (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (R.R.)

3. STATE OF KERAL, REPRESENTED BY

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/07/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 16414 OF 2006 D
                  --------------------------------------
                  Dated this the 23rd July, 2008

                            JUDGMENT

Petitioner challenges Ext.P7. Ext.P7 is a revenue recovery

notice, calling upon the petitioner to pay sales tax, surcharge and

penal interest in a total sum of Rs.28,57,729/= for the

assessment year 1998 – 1999. For the assessment 1998 – 1999,

petitioner carried the matter in appeal against the assessment

both under the KGST Act as also the CST Act. As far as the

Appeal relating to KGST Act for the assessment year 1998 –

1999, going by Ext.P2 appellate order, the Appeal was allowed

and the assessing authority was directed to allow exemption to

the petitioner from sales tax under the KGST Act since the

petitioner being a small scale industrial unit. Regarding Central

Sales Tax, the petitioner’s Appeal was dismissed. There is no

dispute that Ext.P2 order has become final. If that be so, if

Ext.P7 is understood as a demand for payment of sales tax under

the KGST Act for the assessment year 1998 – 1999, Ext.P7 is

WPC.16414/06 D 2

clearly unsustainable. Treating Ext.P7 as a notice to recover the

amount due under the KGST Act with Surcharge and penal

interest, Ext.P7 is quashed. However, I make it clear that this

will not stand in the way of recovery of the amount due from the

petitioner under the assessment under the CST Act for the

assessment year 1998 – 1999, if the amount has already not been

paid.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.