High Court Karnataka High Court

Poetic Interiors And … vs The State Of Karnataka on 1 October, 2010

Karnataka High Court
Poetic Interiors And … vs The State Of Karnataka on 1 October, 2010
Author: Manjula Chellur K.Govindarajulu
 

HQTHE}fiC%ICOURT(fl?KARNATAKAAflW&MNGALORE

DATED THIS THE I51' DAY OF' OCTOBER 20

PRESENT

THE HONBLE MRS. JUSTICE MA1\fJULA'C'I:4::ELLVI.JvRV I u  

AND

THE HONELE MR. JUSTICE K.OOV7NDAIP§AJIj*LIji; 

S.T.A I06'/'A009
BETWEEN: " M. ' % %

POETIC INTERIORS & CON_STRUCTfIO--N.  _ 
PVT. LTD.,     1 
NO.1889,8'1'*'*CR0?5E3'   
HALIIISTAOE  = A _   .

T}IIPPASAIID'I§A.' " 
BANGPLLORE.   
 = A * " ...APPELLANT

{BY SR1. M'/S_4KI'¥IIV§AI14I'9i.'.8:  SRLARAVIND KAMATH,
J.BENO,,ADV'S.)V  * '

  THE  KARNATAK A

~. TITROIUGII: 'THE SEC RETARY
FI4NANVCE'L)EPARTMENT
VIDIIAN SOUDHA

 BANGALORE W 1.

 .,_TI5-TE ADDITIONAL COMMISSIONER OF

 COMMERCIAL TAXES, ZONE-I
GANDHINAGAR
" BANGALORE W 560 009.



 

t\)

3. THE DEPUTY COMMESSIONER 0?
COMMERCIAL TAXIES (RICCOVERY - '13)
SRINIVASA COM¥"'I,I£X
SI-1ESI'"£ADRI} 'URf\M
BANGALORE.

[BY SRI.S.SUJATHA. AGA)

>ll==£=

 RES;>oN1§§:N'rg *7  _  "

THIS STA FILED U/S' 24(1)     

AGAINST THE .RI3\/ISION O'mj£:.R DATED..V.12.77:1IV;2OO8
PASSED IN NO.ZAC~l/DVO»1R-~~--é£; _'8/S.MRA6§"81 .250/0e»07
T7778/08~09 ON THE=.%'1LE._L C.)F   COMMISSEONER
TAXES, BANGLAORE,  ORDER OF
ASSESSMENT_, x.V;1'rH  REVISING THE
AI«'oRESA1D___    A<:_e'eRD:._N(;:LY_ . EEONCLUDE '1'm«:
REVISION RRQe.E»§;;3i'1\:§;«SI77.* 'a  V

"1*R_I1S--_ S.TflA.. 7 FOR ADMISSION BEFORE
THE COURT 'arm-3-  D1{W; MANJULA CHELLUR. J
DEL1v_1~:RED"TH13:.RQ1,1;Qw1'Ne: -

JUDGMENT

Rearmed eeunsel for the appellant and

Cpvernrneni Advocate representing Revenue.

2. The appeilamt is a proprietorship (?(JI’1CE’I”I]

engagged in the business of interior dectoratiorl work on

1.1

assessee in his monthly reports as well as revised

returns and also the turn over estimated

Intelligence Wing of the Department is substahutially—itliel _

same. if at all the purchase billsHoutside”thie» ll ‘*

Karnataka are part of t.he reetorclg” ..unlress~ l”the:f’e-._

material to show that t.hose_”goodsA’~W:ere_ into

local area, opinion of that
for the contract appellant»
assessee outside must have
been used-.”‘ l’ the contract
agreem.cnt~ is just and proper.

Sirnilarly, lsrrihaterial to show that the

goods purehas’edVViu3fA’–the°:appellant were used resulting

‘win addifferent forrr1’;””the appellanbassessee was entitled

the cost of the material as per the

to Rule 6(4) of the KST Rules of 1957.

the reasons above, we are of the opinion that

_ ‘the. Revisionexl Authority was incorrect in setting aside

orders of the first Appellate Authority. Accordingly,

the appeal is allowed confirming the orders of the First

— “””””m->–‘v>-wwow<»»w.4 W Wm" W

Appellate Autho1"ity~J0'1n1i Commisz-3i0ne"r of Commerciai

Taxes.

SS/–