High Court Karnataka High Court

State Of Karnataka Rep By The … vs M/S Ratna Industries on 16 November, 2009

Karnataka High Court
State Of Karnataka Rep By The … vs M/S Ratna Industries on 16 November, 2009
Author: K.L.Manjunath And Kumar
,L
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16" DAY OF NOVEMER, 2009
PRESENT
THE HON'BLE M. JUSTICE K.L. MANJHNATH
AND H .
THE HON'BLE MR. JUSTICE AaAvi§Dj$finASl_l.
S.T.R.P.Nof25JgCS7[ofrV'l ' u
BETWEEN: I bml: 1 d
State of Karnatakael u b S ._e
R/by Commissioner of Commerciala
Taxes, VTK Buildlng,"" ' "

Gandhinagar, Banga1eree9Lg,l~o .. PETITIONER

~(By,Smt:éeeEha>Menon; Govt. Advocate)
AND:
M/s RatnaVInduStrles,

4§angalofelRoad}
§Chal1akere}~-V -----

d«,xR/by its Manager. .. RESPONDENT

:f_7ec”(Ey_id?ocate Sri.G.Rabinathan)

‘This STEP is filed under Sec.23(1) of The KST

« .Act against the judgment and order dated 18.7.2096

“.paSsed in STA No.1347/2004 on the file of The

TKarnataka Appellate Tribunal, Bangalore, allowing
‘”the appeal.

fhis ?etiti¢n is mowing an fa: fifigi fiéaring
this day! MAKJURAEH J. mafia the follgwifigz “– ”

The assessee is é”§§alef.unfie§€gfi% §%¢viéi0n3
af the KarnatakavS§1es¥Ta#Q Tag i§ &eé£er of fried
gram and based i–;1»g;’ biotificaticn
flamed 31.3_,1§s§ as fried gram
were ¢la’sfis:é;_f and accarciizzgly tax
use Em-fi&Jl§£ie&; §hé*H$n’ble Supreme Court in
= vs. srgrz $2′ 2a:ss:mA

§RA§ESfi°H§95 S§C53§§) held that fried gram is

éiffgkent §ram_MEanga1 _____ gram and the aforesaié

; §§égme$t’§é$_delivered an 23®8.1§$4. Even though

éhégjfiééggfifi wag deiivared by the Hanfble Supreme

cou§tz Qfi ’23.S.1§94 there was as aarrasyending

” g¢hamgeHia the Gvernmnt Eatificaticn in ragaré ta

}i$Qy sf tax an Sengal Gram ag wall as firieé gramk

” fé$§er sf asaessmant far the year 1§§5w§? was

pafised Eewyim tax at tha gate cf 2¢25% basaé an

tha jug: amt fif the H9§’bi& Sggrag Qaart @$%§

ffiw

& d,i;€f%Kez:t rates»

-3-

titwugh notificatian was mat withdrawn

Subsequently, an 3. ractifiaatian.W.,.é.}3*_§;§I£–i§:aa,ti§::: ~
arder of rectificatien was pa5.;sse§:fi 3}jr;*eucjif:J{:<:::.3".i1?1§'VV':.:ZI.':__ é;..,:%:.é.a;*€; "

fram 1 .25% to 1% , thereafter Jadéffiiz Co:r£éL¥,s$;:§.ez_':i;ar%

Commercial Eaxes, §ava:1age'£?é.:._V"vx*e§§riéééaéi 1 fiheivgarder of
reatificatien and "s".':a.f_'V». n.:'tffi:’!;’.:’:’_qfgvcétian was
get asidsa and §::Zr*ze c%};*:’zffi£%$ ifaurt
§¢;e3éégi»%2’AABez:ga1 gram mad fzsiesd gram aura traatezzi as

and attraats galeg tax at

ficaaréing ta the ;eame& Qmrt.

éfiémcatag mvegz tizmzgh the aariiax natificatian wag $15″;

raw

2″‘

%

5.»/’

-:§.m

withfirawmg in vigw $5 tfia law laifi d§%fi by ifi

Eimfiisla Supzraaaa Cmzrt tax has

treating fried gram as 3. dViff€:=;’€f3*f:,’A.Cfi3iT§;§i?f{;K2§.’§.;-E3?”4:”- ,__’

3. §er mantra, aauzase}. z5_a§:—._thewaa::*~;@S.é-;at2%._”«e’:;:::»:’:–%:er”;d.;*3.L’

that evazz fihcizgh tlge ggsurt has
éeciaea the issue in G%§u£g§[$£3§fi$i1; flaw? (cited
fiupra} , as thé ééazfiier’ §<fsu%;;.i.ficatian has
mat bean .._"§.?,*vr;=;«;'§i§v'§'}zQt.ifiz:atior: has
beer: is§:§i,€éL%.; éiré' gcrvernad by the
GQ%zermm2%"t:A 'fictijif not based at": the law

éeclareé. "i::s.?':§' . Afiufixiama Cmzrt in the said

: §:aa:x:%ftiz;i::.§;"§;a;;:?VA cgaaea H "~'.}.:'–*hex°e£o.z':a,, ha requestg the amzrt

té. _ 't;?:9:e_ V 1?-é»:vis3;m: petal ti on .

— ‘E§;€kiz:c3.”%§fa*sa?rd. the aaunsei fer the parties, we

nczst any qtzastiong at’ law arisa in this

a?3?’;’L.:’5$2′;~%._l» “‘A_«£3’.i?z€:;e the Gawrmmnt fiotifiaatisn fiataé;

H -;1% ir.3.f§.98«§ has ifiét. keen withérawn by Ehe Qafimmmat

33$? even thaugh Supzfezm Qmzrt had. fificlageé

” the Bengal Gram anfi Friad fixam 33 fiffarent

<53"

mfiw

cammadities. If the Gcwernmnt has cémfiifiaed a

mistaka withcut bringing ta the n§ti§¢ f¢§- flhe

assessee, Assassing Gffiaerg ~w1::-zrzntst Bdaiil. V”uipg:>z’§._V tv4.he ‘

a$sessee ta pay tax at a higher rfit¢.Whefif§é has”!

mat callected the amwufifi in view g§ g$é g%fiaxnm&§t

Ratificatian, b

5, in the circufi$£afi;¢fi;u”Q¢®.dg not see afiy

substantial _qges:i¢aCj§§Q;§$w §£ises in this

revisicn.5~§g¢%¥flifi§;§%_tfié §%£iH1on is dismissed’
3d/-es;

Tucigté

3&5
Eufige

A”‘”VRf2611G§