IN THE HIGH COURT OF KERALA AT ERNAKULAM
OT.Rev.No. 43 of 2009()
1. M/S.SREE RANGARAJ ISPAT (P) LTD.,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :19/11/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
O.T. Rev. Nos.43 & 44 of 2009
....................................................................
Dated this the 19th day of November, 2009.
ORDER
Ramachandran Nair, J.
Heard counsel for the petitioner and Government Pleader for
respondent. Even though counsel for the petitioner raised a contention
that accounting of goods received on stock transfer at the stock transfer
value without adding freight is not a justification for making addition,
Government Pleader submitted that sister concern of the petitioner is
accounting goods despatched from the same place by adding 2%
freight. We do not find any question of law arising from the order of
the Tribunal sustaining 2% addition towards freight. Consequently
revision cases are dismissed.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms