1998 INSC 0722 SUPREME COURT OF INDIA Salim & Co. Vs. State of Orissa C.A.No.5315 of 1995 (S.P.Bharucha and V.N.Khare JJ.) 16.09.1998 ORDER The Text below is only a summarized version of the order pronounced Assessee purchases pulses and produces dal therefrom. Assessee enjoys exemption from tax on purchase of pulse. Whether assessee entitled to benefit of exemption granted under notification issued under 1947 Act. Supreme Court held that exemption was only available when pulses from which dal was obtained have met tax under said Act.