High Court Kerala High Court

P.K.Muraleedhara Kurup vs The Commercial Tax Officer on 6 December, 2010

Kerala High Court
P.K.Muraleedhara Kurup vs The Commercial Tax Officer on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 823 of 2010(D)


1. P.K.MURALEEDHARA KURUP, SUNTECH,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/12/2010

 O R D E R
                   C.N. RAMACHANDRAN NAIR &
                          V.K. MOHANAN, JJ.
                  --------------------------------------------
              R.P. NO. 823/2010 in W. A No. 936/2007 &
              R.P. No. 869/2010 in W.A. No. 1597/2008
                  --------------------------------------------
               Dated this the 6th day of December, 2010

                                 O R D E R

Ramachandran Nair, J.

Even though we do not find any ground to interfere with the

judgment in review petitions, counsel for the review petitioner

submitted that this Court has not considered the other issue, namely,

review petitioner’s entitlement for input tax credit on materials locally

purchased. According to counsel, since assessment was challenged on

the ground of constitutional validity, petitioner has not filed appeal

against assessment for getting input tax credit. We feel, if petitioner is

entitled to input tax credit for raw materials sourced from Kerala, then

the same should not be declined merely because appeal is not filed and

the matter was directly taken to this Court by filing Writ Petition. We

therefore dispose of the review petitions by directing the assessing

officer to consider eligibility of the review petitioner for input tax

credit and allow the same in respect of tax paid on locally purchased

2

inputs if petitioner is otherwise eligible under the provisions of the Act

and Rules.

Sd/-

(C.N. RAMACHANDRAN NAIR)
Judge

Sd/-

(V.K. MOHANAN)
Judge.

kk

True copy

PS to Judge

3