Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Kerala High Court

Shoe Club vs State Of Kerala on 21 December, 2012

Author: Thottathil B.Radhakrishnan

Bench: Thottathil B.Radhakrishnan

        

 
IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT:

         THE HONOURABLE MR.JUSTICE THOTTATHIL  B.RADHAKRISHNAN
                                   &
               THE HONOURABLE MRS. JUSTICE ANU SIVARAMAN

          MONDAY, THE 31ST DAY OF AUGUST 2015/9TH BHADRA, 1937

                       OT.Rev.No. 39 of 2013 ()
                       -------------------------


  AGAINST THE ORDER IN TA (VAT) No.616/2012 of KERALA VALUE ADDED TAX
             APPELLATE TRIBUNAL, ERNAKULAM DATED 21-12-2012


PETITIONER/APPELLANT:
----------------------

       SHOE CLUB
       QUEEN'S BANK, VATAKARA

       BY ADVS.SRI.K.P.ABDUL AZEES
                        SMT.C.AMRITA
                        SMT.T.ARCHANA
                        SMT.SHRUTHI MANOHAR

RESPONDENT/RESPONDENT:
-------------------------

       STATE OF KERALA
       REP. BY DEPUTY COMMISSIONER (LAW),
       COMMERCIAL TAXES
       ERNAKULAM - 682 030.

       BY SENIOR GOVERNMENT PLEADER SMT. SHOBA ANNAMMA EAPEN

       THIS OTHER TAX REVISION (VAT)  HAVING BEEN FINALLY HEARD  ON
31-08-2015, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:


AL/-



                THOTTATHIL B. RADHAKRISHNAN &
                           ANU SIVARAMAN, JJ.
             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         O.T.Rev. No. 39 of 2013
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

               Dated this the 31st day of August 2015

                                   JUDGMENT

Thottathil B.Radhakrishnan, J.

Heard the learned counsel for the revision petitioner and the learned counsel for the Revenue on the O.T Revision, filed under Section 63 of the Kerala Value Added Tax Act, 2003, for short 'K.V.A.T.Act'. At hearing, the only issue raised is that notwithstanding the findings rendered by the authorities below, the revision petitioner is entitled to the benefit of the amendment made by the Kerala Finance Act, 2014, to the extent it relates to input tax credit. It is pointed out that Section 25 C has been introduced in the K.V.A.T. Act through the Kerala Finance Act, 2014, only with effect from 1.4.2005. The relevant assessment year in so far as this revision is concerned is 2008-09. The retrospective amendment, as made by the introduction of Section 25 C, is a special provision regarding assessment of dealers paying presumptive tax. The said provision provides that notwithstanding anything contained in sub-section (4) of Section 11 or sub-section (2) of Section 12, if any assessment or other proceeding is initiated by the O.T.Rev. No. 39 of 2013 :2: assessing authority denying the eligibility of a dealer to pay presumptive tax for the violation of conditions enumerated in sub-section (5) of Section 6, such dealer shall be granted input tax credit or special rebate, as the case may be. That being so, even if the revision petitioner had violated the conditions enumerated in sub-section (5) of Section 6; that is to say, the import of goods from another State; he will continue to enjoy the benefit of input tax credit. Hence, the orders impugned have to be modified and the assessing authority is directed hereby to modify the assessment order by giving input tax credit on the basis of the aforenoted amendment; however, after verifying the invoices produced by the assessee. Such is the order which ought to have been, and, was required to be passed in this case under Section 63 of the Act. Hence, this revision is ordered directing compliance of the aforesaid in letter and spirit.

Sd/-

Thottathil B. Radhakrishnan, Judge Sd/-

Anu Sivaraman, Judge al/- 31/8 True copy P.S to Judge