High Court Kerala High Court

State Of Kerala vs Sri.K.Chellappan Pillai on 19 June, 2007

Kerala High Court
State Of Kerala vs Sri.K.Chellappan Pillai on 19 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

TRC No. 341 of 2002()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. SRI.K.CHELLAPPAN PILLAI,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.CHELLAPPAN PILLAI

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/06/2007

 O R D E R
                            H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                                  ------------------------------------------

                                        T.R.C.Nos.341 & 371 of 2002

                                  ------------------------------------------

                            Dated, this the   19th  day of June,  2007


                                             ORDER

H.L.Dattu, C.J.

These revision petitions are directed against the common order passed

by the Kerala Sales Tax Appellate Tribunal, Thiruvananthapuram in

T.A.Nos.391 and 392 of 1997 dated 22nd February, 2001 for the assessment

years 1994-95 and 1995-96.

2. The revenue has raised the following questions of law for our

consideration and decision. They are as under:

“A. Is not the Tribunal in error in not following the

decision of the Supreme Court reported in 124 STC 233 which

upheld the findings of the Tribunal that “What has been given

exemption in SRO 499/90 is the turnover of goods taxable at the

point of last purchase in the State?

B. Were not the decisions of the Tribunal and the 1st

appellate authority in determining the turn over of bricks and

estimation in error as they have not properly applied the mind in

these findings.”

3. The Tribunal while disposing of the appeals filed by the assessee had

relied upon a decision of this Court in the case of Vattukulam Chemical

Industries v. State of Kerala.

4. The view expressed by this Court in the aforesaid decision is now

reversed by the apex Court in the case of State of Kerala v. M/s.Vattukulam

Chemicals Industries (124 STC 233).

5. In view of the orders passed by the Supreme Court, the revision

petitions filed by the revenue requires to be allowed and accordingly they are

allowed. The questions of law raised by the revenue are answered in favour of

T.R.C.Nos.341 & 371/2002 2

the revenue and against the assessee.

6. The Registry is directed to send a certified copy of the orders passed

by this Court promptly to the respondent. The respondent is at liberty to

approach this Court, if for any reason he is aggrieved by the orders passed by

this Court. Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns