IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 26 of 2007()
1. STATE OF KERALA.
... Petitioner
Vs
1. P.A.VARADA, M/S.ENGINEERING &
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :19/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
S.T. Rev. No.26 of 2007
....................................................................
Dated this the 19th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
This is a case where the Tribunal did not sustain addition to the
turnover made on the ground of low gross profit. The industry is
engaged in rubber wood processing which generally has not been
successful in the State. Therefore, low gross profit should not be the
sole ground for rejection of books of accounts and for addition or
estimation of turnover. We do not find any question of law arising
from the order of the Tribunal on this issue. Consequently revision is
dismissed.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms