IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 223 of 2008()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. W. ELECTRO CHEMICALS
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :W.ELECTRO CHEMICALS,EDAYAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :06/01/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
S.T. Rev. No.223 of 2008
....................................................................
Dated this the 6th day of January, 2010.
JUDGMENT
Ramachandran Nair, J.
Question raised in the revision case pertains to respondent’s
liability for interest payable under Section 23(3A) of the KGST Act for
the assessment year 2002-2003. The issue stands now decided by Full
Bench judgment of this court in S.T. Rev. No.107/2009. We, therefore,
allow the appeal, set aside the order of the Tribunal and remand the
matter to the Assessing Officer for recomputation of liability for
interest under Section 23(3A) of the KGST Act following the Full
Bench judgment abovereferred. A proposal before recomputation of
interest should be communicated to the assessee and assessee should be
2
given an opportunity to file objection and for hearing before final
orders are passed recomputing liability.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms