Citation : 2023 Latest Caselaw 2277 Tel
Judgement Date : 12 September, 2023
THE HON'BLE SRI JUSTICE P. SAM KOSHY
AND
THE HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
T.R.E.V.C.Nos.64, 28, 74 and 77 of 2008
COMMON ORDER:(per Hon'ble Sri Justice P.SAM KOSHY)
Heard Sri K. Raji Reddy, learned Special Standing Counsel
for Commercial Taxes representing the State and Sri G.
Narendra Chetty, learned counsel appearing for the respondent
and perused the record.
2. The instant Tax Revision Cases have been filed assailing
the order dated 26.11.2007 in T.A.Nos.519/05, 275/06, 276/06
and 546/07 passed by the learned Sales Tax Appellate Tribunal,
Andhra Pradesh, Hyderabad (for short "the Tribunal").
3. Vide the impugned order dated 26.11.2007, the
learned Tribunal had allowed the appeals preferred by the
respondent - M/s Soft Foam Industries (P) Ltd, Hyderabad. The
question of law raised was whether the base turnover referred in
the definition was taking into consideration, the quantum of
production or was it the turnover of the company.
4. Today, when the matter is taken up for hearing, learned
counsel appearing for the parties has brought before this Court
a Judgment of the Hon'ble Supreme Court rendered in case of
PSK,J & LNA,J TREVC.Nos.64, 28, 74 and 77 of 2008
Assistant Commr.(Ct) Ltu And Anr vs. Amara Raja Batteries
Ltd 1. It has also been informed that along with the said SLP, a
batch of SLPs preferred by the State of Andhra Pradesh
challenging the order of the High Court of Judicature, Andhra
Pradesh in the case of Orient Cement, Devapur, Adilabad
District and others vs. State of Andhra Pradesh and others
which was decided by the Hon'ble High Court of Andhra Pradesh
on 29.11.2005 were also tagged up and decided. The Hon'ble
Supreme Court has affirmed the order of the Hon'ble High Court
of Andhra Pradesh in the case of Orient Cement, Devapur,
Adilabad District and others vs. State of Andhra Pradesh
and others, deciding the issue in favour of the assessee and it
has been categorically held that the term base turnover has to
be decided on the quantum of production and not on the
turnover thereof.
5. In view of the fact that the Hon'ble Supreme Court had
laid the issue raised in the SLP in case of Amara Raja
Batteries (Supra1) and other connected SLPs, the instant Tax
Revision Cases also stands decided in similar terms.
SLP(C) No.18795/2006
PSK,J & LNA,J TREVC.Nos.64, 28, 74 and 77 of 2008
6. Accordingly, the Tax Revision Cases preferred by the
Department, thus, fails and stands rejected affirming the order
passed by the Tribunal. There shall be no order as to costs.
Miscellaneous applications pending, if any, shall stand
closed.
_________________ P. SAM KOSHY, J
________________________________ LAXMI NARAYANA ALISHETTY, J
Date: 12.09.2023 Sai/pvt
PSK,J & LNA,J TREVC.Nos.64, 28, 74 and 77 of 2008
THE HONOURABLE SRI JUSTICE P. SAM KOSHY AND THE HONOURABLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
T.R.E.V.C.Nos.64, 28, 74 and 77 of 2008
Date: 12.09.2023 Sai/pvt
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!