High Court Karnataka High Court

M/S Sakthi Masala (P) Ltd vs The State Of Karnataka on 17 November, 2009

Karnataka High Court
M/S Sakthi Masala (P) Ltd vs The State Of Karnataka on 17 November, 2009
Author: K.L.Manjunath And Kumar
«A .,   --   _ Shh/;  ..

This appeal is filed under Section 66(1) of Karnataka
Value Added Taxes Act, 2003 against the 0I'dCF-'-_d3.t€d
218-2006 passed in AR.CLR.CR.372/O5-O6 on thewfile of the
Authority for Clarification and Advance Rulings"... "eJ5'dering
that Channa Masala and ETC, Manufactt1re'd.[j~by the

applicant/ appellant are liable to tax at 12.50/o--jt1:nde1f E3-e'cti'(',n';

4(1)(b] of the KVAT Act 2003. p. ..  , _

This appeal coming on,'  
K.L.1\/LANJUNATH J, deliveredthe;foll.oWing':--   _ ~  

The substantial;_.guestig.n--s:A.of law raised._in_.t§his appeal
are similar to the questions  28/2006 disposed
of today. We '1':1V£'1V.E'3 ansyi}'e1*ed   against the
appellant    fiof'"~the revenue. Accordingly,
follovlfing the  dismiss this appeal.

 sa/2:.
 .....  

Séle
‘§1:ié§9