IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 195 of 2010()
1. M/S.SILK CITY, CITY CENTRE, THRISSUR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.N.DAMODARAN NAMBOODIRI
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :07/09/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
S. T. Rev. No. 195 of 2010
--------------------------------------------
Dated this the 7th day of September, 2010
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the petitioner and Government Pleader
appearing for the respondent. The only question raised pertains to
addition of gross profit to the turnover of ready-made garments. While
the petitioner conceded 15% the assessing officer estimated it at 22%
which is confirmed by the Tribunal. We notice that there were as many
as three cases of irregularities detected in the accounts and in all cases
the assessee conceded mistake in the accounts by making payment of
compounding fee which is as much as Rs. 13,000/-. Consequently
accounts are rightly rejected and gross profit was estimated. The
addition of gross profit in effect is only 7% over and above the rate of
gross profit conceded by the petitioner. Consequently Sales Tax
Revision is dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2