Karnataka High Court
The Karnataka Metal Merchants And vs The State Of Karnataka on 8 June, 2009
IN ma HIGII com: or" KARNATAKA
BMGALGR5
mcrm 'mars THE 3'?" DAY 09* ?l?\§§f&
rim HQNBLE MR. P.D,,DmAK.5R.AN, Ciimamsrzca %
='<E§'@&"¥'A%A H1354 CGURT 0F §(fiRNATAKA 3-HG!-I COURT
THE HON'Bi E'j}:1R«;;1fi;fi'§T1€?;"é';"%*¢G. swam}?
BE'§"}£mN€ A?§fA , % j A
ma KARNAIAK.£'ME;IAL_ I«.53aCH51s?rs &
MANUFACTURER_§3.,AS}S(}*Z?gIA.TION (REGISTEREB)
Na. 92, Bmadema
Baxxgalare-s5:;: 953, Ms, Pfmlchmd,
Prefidmt cf the wmmm; "
; x y " % P3'r1Tz<::1~aER
[ T3wash&:he?mzmpa1§wrm;
" u _1?'1z1m€:s-;':_}Z)@une2mt, Vzdhma Soudha,
'
'3'.'h:MCa:m::is§iem at: Taxes,
-~--~'V.'I'.I<'., Baum' ' 3 Ihlviakzkw
£$Bmdm.
RESPQNDENTS
~ (by am Nileufaz ma, gag.)
JMUKEG UP" a-mmmmmkm mm wux'ms_:mRNA"rAm may mam' W mwwmm mes-2 coma' €f}§3
'I'}1is mam is alga grfim' g £0 gm}: §;e":§§§iér:.V"éatzd
£9.1L2$Q8 by the raspanéent rm. 2 viée R6.
6% ETQ.
THIS WK}? mrrzzmrs c':m;'SA'D_A:{i_'?,"'3§é§_E}§.';§£-ivzibf: gig
Mmg 'i'§IRF€)LLQ\\?I?wIG::w O
0 I~1'U£§.";l;Z__;R;_ A
1. This was Pe§i:i»$¥n- KAREATAKA
swag; ,' zséawmcmxms
a.ss0as2;&;'r:Oa%;§§%% which is an mmiamon
= ."":5&§gg?% ggggmwfgm Ag'
ifiéfiy is fmzed by me small mfi pat}!
was gag -mO:a%»:m-1: absufi 334 memhers £31 Ehe
~ ' mmnkfis ma rsgisiemd
Ovpagtbiis iii:eres§1i:i:ga§is:: is filefi ham
LEQQ3 vifégaéém the I
Vslag finddeé. ?s5:'.§ 2&3" W3
:2 .
'ea 'ey ordm dmé.
af issszim éeiiwry
." - O ' ff __r:.飣é,§ éi%éfi*§3a*caEy§
O 21k :2. 323 am-;~e& :2: am am ?e§Zfimz, gm seam: 53(2) eféhe
Uififléé 0? KARNAVAKA MG!-E $OURTxfGF;-_:KARNATAKA HSGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
¥2&ue mag fax 53:: 23%;
x?'
;»1"%J§T§NA"i"AKA MGM CGUR'? C? §(fiRNATAKA MGM €053?'
the K;V.A.T. Aat) prescribes cmying of whilx:
H-mzspcrmm geods by a claim in the State.
K.V.A.T. Ru}.-,3 2395 prm-mas M
Farm VAT $95 ea' Fem: VAT SIVZ5 égf "
txmzsacfims and by mgjLJ%%i% by
Ceznmissicam azadvthg by order
ma asmzm ma exgory of
dealers note in mm was:
595 as local V.A.'I. em: or
~m.: fee, the Form. VAT
s1s¢m§:%b§ g«;m.aby the deem bexongmg to 9. mama
_ are :9 keep smeunzs af meek and
dsiivmy mates. \VI1mevm' the dealers
505, they have te fumish the detfl of
cfthe toms med cashier but the dealers mum
" I Fem VAT 515; as such 'mfazmafien is needed ta be
tbs Eepmznent 1: is mm avermé. mm
"Wm war mmam-«mama-um mum WW"! Af.é£"'.,-:K£\RNATAKfii M16?! CGUM" W? W@aWVEfiT'AKfi HQGH COKFEW
have , in . E I
933595 Fmmaadchmere w-ithaviwta wave aamge
Q
3
§
:
.5
¢
2
K
E
3&2
3
Q
3
3
$
2
E
:
§
§
:
a
K
§
In
3
E
2
3
2
:
.5;
:
5
E
2
2
§
E
2
§
3
5
§
§
wwnwm 'W'! filkmrmawwwww ifllwflflfl WWW"! Mflfiv. GE; '\g::V' 'z-s"\%:
md effecfive seheme 111% wculd ma ms difiultiw sf
dealers and , the maxim has % I f % _
dimniinme the prwenl. whaznc cf _ u
delivexy nmes and Emrduce 11.1;
electzmaicafiy to the mam.
as befcm: 15.12.2908 new syamn gr
aommmg will be in placs am
we af in commsienfien of the
Rmea mid would mm penal
a represfizitmiozz clued
Ja%§,12,2a§s gespandmz no. 2. Comnusm' Emma" cf
Tam expIaim'11g 3 bang faced by the
r in cm they as forced to fcllew new
af downleading invmiee mm the Rat. Th: mam
its the Hezfble Cbiaf of the Sta:
Kmam an 15* Dwmba mm mm» an 22" Dccmnbm;
2oas,whmm:1m&ir5cumam'ng fiwdhythepaiiy daalms
have Rm cxp3a5n& It is fmfim gvmcd. M an 29.i2.2§98
J
$11: affiae 'sewers cf sh: peéiiazsex a5sa:ciai$I?A..{}?§fi§*ff*a:"}j::§:éi. file
raspsnficni 2w. 2 --- Canzmgiazzm' af
exprags £1: §ersm mg *a;y%%:::gA
switchirg 635% $0 the
frram 112: fiié afiefr this issued
a clfiificmery in §'»§fich use ef
elémmiiealigi ham: exestiptaé is':
case :3? mm} map an émaé
leads, smfi arda has rm
e-mea theZvgzgsbigfiéfv§}§§:§=':_d.
% sa/..
A Chief Justice
Sd/-3
% V V_ judge
..Eé;&z§g:L"§'es!bE¢V " V
.....
.
V: