Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Zoom-16 Colour Film vs State Of Odisha
2022 Latest Caselaw 7339 Ori

Citation : 2022 Latest Caselaw 7339 Ori
Judgement Date : 13 December, 2022

Orissa High Court
M/S. Zoom-16 Colour Film vs State Of Odisha on 13 December, 2022
                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                                 STREV No.112 of 2008


            M/s. Zoom-16 Colour Film                  ....               Petitioner
            Laboratory
                                        Mr. Jagabandhu Sahoo, Senior Advocate
                                         assisted by Ms. Kajal Sahoo, Advocate
                                         -versus-
            State of Odisha, represented by ....                 Opposite Party
            Commissioner of Sales Tax, Cuttack-1
                                Mr. Sunil Mishra, Additional Standing Counsel

            CORAM:
            THE CHIEF JUSTICE
            JUSTICE M.S. RAMAN
                                          ORDER
Order No.                                13.12.2022
 08.        1. Heard.

            2. Admit.

3. The following two questions are framed for consideration:

"(i) Whether the activity of photography constitutes works contract involving deemed sale of goods under the Orissa Sales Tax Act, 1947 or the same constitutes a contract of work and labour?

(ii) Whether in the facts and circumstances of the case, the order passed by the Orissa Sales Tax Tribunal holding the photography business constitutes the works contract can be sustained in law in view of judgment of this Court in the case of M/s. Studio Sujata v. Commissioner of Sales Tax, 106 (2008) CLT 317?"

4. In light of the order passed today in the connected STREV No.353 of 2008 (M/s. Kalinga Colour Systems Pvt. Ltd., Sundergarh v. State of Odisha, represented by Commissioner of Sales Tax, Cuttack-1), while setting aside the impugned order of the learned Tribunal and the corresponding orders of the ACST and STO, this Court remands the matter to the State Tax Officer, Rourkela-1 Circle for redetermination of the issue for the year 1991-1992. The matter will now be listed before the State Tax Officer on 1st February, 2023 on which date the Petitioner will remain present through an authorized representative.

5. The petition is disposed of in the above terms.

(Dr. S. Muralidhar) Chief Justice

(M.S. Raman) Judge M. Panda

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter