High Court Karnataka High Court

State Of Karnataka vs M/S Anjana Zarda Agencies on 25 February, 2010

Karnataka High Court
State Of Karnataka vs M/S Anjana Zarda Agencies on 25 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna
E
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25" DAY or FEBRUARY, 2010
?RESENT
THE HON'BLE MR. JUSTICE K.L. MANJUNAT§H 
AND .._...
THE HON'BLE MRS. JUSTICE B.V. NA§AAAigfiA'

BETWEEN:

State of Karnataka, AWd'D
R/by the Secretary}d V d
Finance Departménfi§*V
Vidhana Soudh?;da:rA¥
Bangalorewl. dd

PETITIONER

(By sr:,T.KfVedg@u;uAyg_Heap)
AND:

M/s Anjana zardadAgéndieS,
362{4, Shiyaygna Math Road,

Devaraj"Mohalla, Mysore~24.
R/by'thaDGene;a;xManager. .. RESPONDENT

(By.Advo¢a£¢fsri.B.p.Gandhi)

mAAThiédSTRP is filed under Sec 23(1) of the KST

RDfA§t[l957*~against the judgment and order dated
H =;d3Ig5E2OQ5 passed in STA. Nos.l601, 1602, 1603 &
“~-_16c4=nof 2004 on the file of the Karnataka

)3,

5′

afhaa attained finality and it was thereafter that

z'” Products Ltdfi that the State did not have power to
~r1falevy tax Lon the said. product. Therefore in the
‘«¢3tterE of considering ‘the exemption front levying

ud”Qf_sales tax, assessing authority is justified in

under Sec.l8~AA of the KST Act in the
absence of the dealer not establishing the
passing of the burden of tax to the
customers?

2. Whether in the facts and circumstafices of
the case, the sale price includes the tax
element warranting” the forfeiture” of Vtax
collected? d r” I ” if

3. Whether in the facts ahd’circumstances”ofh
the case, the Appellate ‘Tribunal_ was
justified in not following the law declared
by the Apex Court ifi- Mafatlalfsf case
reported in 111 sTC~_4″67? ‘ ” 1

3. We have heard the learned saga. Pleader for
the State and them learned icohnsel for the

re5P0ndent”aSSe§§$e.h I

4. It is ‘–submitt’ed”~._on.”behalf of the State that

the assesseént »for’»fifi§ years 1994»95 to 1997~98

the Apes Qoert had ruled in the matter of Kothari

/a

our View the same cannot be held to be just and
proper as the said order is based on mere surmises

and conjectures.

7. when such was the basis for the order eassed

by the Deputy Commissioner of Qommercial fares, itht

is not known as to under what basis the tribunal.

came to the conclusion that there has to he refund

of tax paid by the respondent for all the four
years. There was ‘no_ material« even before the

tribunal with regard to the question as to whether

there had» been gany rcollection of tax by the
assessee or as to whether it was entitled to any

refund. finder the_cifcumstances, we think it is

sjgst aha groper to remand the entire matter to the

‘assessing a”offiicer reserving liberty to the

resgonéentt to’ furnish all relevant materials

‘before , the assessing officer so that on

*2 consideration of the same appropriate order can bet

hV_yfiassed under Sec.18AA of the Act in accordance

“with law.

23/.

i’=._”a/110310

H}

8. Therefore, without answering the questions of
law raised. in ‘this revision. petition, matter is
remanded to the assessing officer and the petition

is allowed accordingly.