High Court Kerala High Court

M/S.Tamilnadu Ammonia Pvt. Ltd vs State Of Kerala on 1 January, 2008

Kerala High Court
M/S.Tamilnadu Ammonia Pvt. Ltd vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 455 of 2005()


1. M/S.TAMILNADU AMMONIA PVT. LTD.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.K.SRIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/01/2008

 O R D E R
                       H.L.DATTU, C.J. & K.M.JOSEPH, J.
                           ------------------------------------------
                          S.T. Rev. Nos. 455 & 471 of 2005
                           ------------------------------------------
                      Dated, this the 1st day of January, 2008

                                      ORDER

H.L.Dattu, C.J.

Since the issues involved in these two sales tax revisions are common,

they are clubbed, heard and disposed of by this common order.

(2) The assessee has presented these revision petitions, being

aggrieved by the orders passed by the Kerala Sales Tax Appellate Tribunal,

Additional Bench-II, Ernakulam in T.A.Nos.1157 and 1158 of 2003 dated 22nd

February, 2005.

(3) During the pendency of this proceedings, pursuant to the orders

passed by this Court, the Deputy Commissioner (General), Commercial Taxes,

Thiruvananthapuram, has passed an order dated 26.4.2006.

(4) Learned counsel appearing for the parties to the lis would submit

that in view of the order passed by the Deputy Commissioner (General),

Commercial Taxes, Thiruvananthapuram dated 26.4.2006, the matter requires

to be reconsidered by the assessing authority.

(5) In view of the submission made by the learned counsel appearing

for the parties, these sales tax revisions are allowed and the order passed by

the Tribunal is set aside. The matter is remanded back to the assessing

authority to redo the matter in accordance with law and in the light of the orders

passed by the Deputy Commissioner (General), Commercial Taxes,

S.T.Rev.Nos.455 & 471/2005
2

Thiruvananthapuram dated 26.4.2006, after issuing appropriate notice to the

assessee.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE
vns