Citation : 2023 Latest Caselaw 969 AP
Judgement Date : 20 February, 2023
1
THE HON'BLE SRI JUSTICE A.V. SESHA SAI
&
THE HON'BLE SRI JUSTICE VENUTHURUMALLI GOPALA
KRISHNA RAO
T.R.C. No. 63 OF 2005
ORDER:
Heard Sri S.A.V. Sai Kumar, learned Assistant
Government Pleader and Sri A. Sarveswara Rao, learned
counsel for the respondent-assessee.
In the present Tax Revision Case, challenge is to the
order dated 27.01.2005 passed by the Sales Tax Appellate
Tribunal, Andhra Pradesh in T.A.No.1471 of 2003.
During the course of hearing, it is brought to the
notice of this Court that the judgment of the Hon'ble
Supreme Court in the case of State of Andhra Pradesh
Vs., Kone Elevators (India) Ltd.,1 came to be over-ruled
by a larger Bench of the Hon'ble Supreme Court in the case
of Kone Elavator India Pvt., Ltd., Vs., State of
Tamilnadu and others2.
In view of the above, the Tax Revision Case is
dismissed. No order as to costs.
[2005] 140 STC 22(SC)
[2014]71 VST 1 (SC)
Miscellaneous petitions, if any, pending in this case,
shall stand closed.
___________________ A.V. SESHA SAI, J
____________________________________________ VENUTHURUMALLI GOPALA KRISHNA RAO, J
Date: 20.02.2023 Ks
THE HON'BLE SRI JUSTICE A.V. SESHA SAI & THE HON'BLE SRI JUSTICE VENUTHURUMALLI GOPALA KRISHNA RAO
T.R.C. No.63 OF 2005 (per A.V. Sesha Sai, J)
Date: 20.02.2023
Ks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!