Citation : 2025 Latest Caselaw 5108 Tel
Judgement Date : 25 April, 2025
THE HONOURABLE SRI JUSTICE P.SAM KOSHY
AND
THE HONOURABLE SRI JUSTICE NARSING RAO
NANDIKONDA
TREVC No.5 OF 2009
JUDGMENT:
(Per Hon'ble Sri Justice P.Sam Koshy)
Heard Mr. Swaroop Oorilla, learned Special Standing
Counsel for the State Tax for the petitioner and Mr.Karthik
Ramana Puttamreddy, learned counsel for the respondent. Perused
the record.
2. The present tax revision case has been filed by the State
under Section 22(1) read with Rule 10 of the APGST Act, 1957
and the Rules.
3. The question of law which was agitated in the instant case
was whether the dealer who purchased raw hides and skins pays
tax under the Central Sales Act, 1956 need to pay tax under the
Andhra Pradesh General Sales Tax, 1957 also and whether the
Sales Tax Appellate Tribunal (STAT) was justified in allowing
the appeal setting aside the order of the Additional Commissioner
(CT) (Legal).
4. Today, when the matter is taken up for hearing, it has been
contended by the learned counsel appearing on both sides that the
issue involved in the instant tax revision case stands squarely
covered by the decision of the Hon'ble Supreme Court in the case
of TVL K.A.K. ANWAR & Co. ETC vs STATE OF TAMIL
NADU 1 where it has been held that even if the assessee was
purchasing raw hides and skins by paying CST, they still need to
pay the tax under the TNGST Act.
5. In view of the contentions by the counsels appearing on
either sides that the issue stands covered by the aforesaid
judgment of the Hon'ble Supreme Court, we are of the considered
opinion that the impugned order of the Tribunal, therefore, would
not be sustainable and the tax revision case stands allowed.
The impugned order passed by the Tribunal in T.A.No.825 of
2003 decided on 21.08.2008 stands set aside/quashed with
consequences to follow.
(1998) 1 SCC 437
6. The tax revision case, accordingly, stands allowed.
There shall be no order as to costs.
Consequently, miscellaneous petitions pending, if any, shall
stand closed.
__________________ P.SAM KOSHY, J
_______________________________ NARSING RAO NANDIKONDA, J
25.04.2025 AQS
THE HONOURABLE SRI JUSTICE P.SAM KOSHY AND THE HONOURABLE SRI JUSTICE NARSING RAO NANDIKONDA
TREVC No.5 OF 2009
25.04.2025 AQS
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!