High Court Kerala High Court

State Of Kerala vs Smt.Sheena J.Mamparambil on 23 September, 2009

Kerala High Court
State Of Kerala vs Smt.Sheena J.Mamparambil on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 104 of 2009()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. SMT.SHEENA J.MAMPARAMBIL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.S.ANIL KUMAR (TRIVANDRUM)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :23/09/2009

 O R D E R
                                                   (C.R)

            C.N. RAMACHANDRAN NAIR &
                  V.K.MOHANAN, JJ.
       ---------------------------------------------
        STRV Nos. No.104, 140 & 141 of 2009
       ---------------------------------------------
       Dated, the 23rd day of September, 2009

                         ORDER

Ramachandran Nair, J.

Revisions are filed by the State against the orders

of the Tribunal declaring eligibility for concessional rate

of tax on the respondent on the sale of rubber products

under notification G.O(MS) 124/88/ID dated 31.8.1988.

The Tribunal allowed the claim based on judgment of this

court reported in All Kerala S.S. Tread Rubber

Manufacturers Association v. State of Kerala {(2000)

8 KTR 361). However, the Government Pleader referred

to the judgment of this Court in S.T.Rev. Nos. 360, 361

and 367 of 2008 dated 6th March, 2009 wherein this

Court held that by virtue of subsequent notifications,

benefit of G.O.(MS) 124/88/ID is not available to the

party in that case. Notification G.O.(MS) 124/88/ID

ST.Rev.104,140 &141/09
-:2:-

issued by the Government on 31.8.1988 is the notification

issued by the industries department granting certain

concessions to new industrial units and for continuation of

the same. However, Section 2 (xvA) was introduced in

KGST Act, with effect from 1.4.1998 declaring notifications

referred to in the Act are those issued only under section

10 of the KGST Act. In other words, subsequent to the

introduction of the above provisions, general notifications

issued by other Government departments, cannot be

relied on for the purpose of tax exemption or concession.

The assessments in all these cases are for the years

1998-99; 1999-2000 and 2000-2001. Therefore,

notification relied on by the Tribunal for granting

concession to the respondent has no application. In fact,

under notification 1090/99, all previous notifications

issued even under Section 10 of the KGST Act are

superseded. Since the Tribunal has allowed the appeal

without reference to the amendment to the statute and

the relevant notifications including the one referred

ST.Rev.104,140 &141/09
-:3:-

above, we set aside the order of the Tribunal and that of

the first appellate authority and remand the matter to the

assessing officer for applying the correct rate of tax based

on notifications issued under section 10 of the KGST Act.

It is for the assessee to rely on any notification other

than the G.O(MS) 124/88 of the KGST Act to claim

concessional rate of tax.

C.N.RAMACHANDRAN NAIR
JUDGE

V.K.MOHANAN,
JUDGE

kvm/-

ST.Rev.104,140 &141/09
-:4:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..