High Court Kerala High Court

State Of Kerala Rep. By vs M/S. P.V.H. Castings on 4 June, 2010

Kerala High Court
State Of Kerala Rep. By vs M/S. P.V.H. Castings on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 43 of 2008()


1. STATE OF KERALA REP. BY
                      ...  Petitioner

                        Vs



1. M/S. P.V.H. CASTINGS, KUTTIKATTOOR
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.RAGHUNATH

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :04/06/2010

 O R D E R
        C.N.RAMACHANDRAN NAIR & P.S.GOPINATHAN, JJ.
                         ---------------------------
                       S.T.Rev. No. 43 OF 2008
                         --------------------------
                 Dated this the 4th day of June, 2010

                           J U D G M E N T

Ramachandran Nair, J.

The question raised is whether the respondent is liable to pay

purchase tax under Section 5A of Sales Tax Act on the consumption

of raw material (silicon metal) which was purchased from exempted

units. The Tribunal following the decision of the Supreme Court in

Peekay Re-rolling Mills (P) Ltd. v. Assistant Commissioner and

Another (6 VST 541) allowed the claim. However in a similar case

in S.T.Rev No.97 of 2003, we have held that when purchase of

goods by industrial unit is from exempted units, they are liable to

pay tax under Section 5A of the Act. IN R.P. No.993 of 2007 in

S.T.Rev No.97 of 2003 this Court held that the decision of the

Supreme Court applies only to declared goods.

We are therefore in full agreement with the same view and

therefore allow the S.T.Rev. case filed by the State in reversing the

order of the Tribunal and by restoring the assessment confirmed in

first appeal.

C.N.RAMACHANDRAN NAIR
(JUDGE )

P.S.GOPINATHAN
(JUDGE )
vps

Crl. R.P..No.

2

Crl. R.P..No.

3