IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 250 of 2007()
1. SANTHI KANNAN,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.A.KRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :26/02/2009
O R D E R
C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
------------------------------------------------------------------------------------
S.T.R.V NO:250 OF 2007
-----------------------------------------------------------------------------------
Dated this the 26th February, 2009.
JUDGMENT
RAMACHANDRAN NAIR, J.
The question raised in this case is whether cotton tape
answers the description of cotton fabric, which is entitled to
exemption from sales tax was decided by this Court vide judgment
in STRV 241/2007. Since exemption is eligible only on payment of
additional duties of excise under the special statute this Court
directed the assessing officer to verify the same and consider
exemption after giving opportunity to the assessee. Following the
said judgment this S.T.Revision is also disposed of directing the
assessing officer to give opportunity to produce proof of payment
of additional duty and consider the claim.
C.N. RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: