Karnataka High Court
M/S Bhukhanvala Tools (Pvt ) Ltd vs Secretaty To Govt on 19 February, 2010
-pa' .i\5
IN THE HIGH COURT OF KARNATAKA, BAN GALQRE
DATED THIS THE 19% DAY 05* F.=:B12UAm(,_ ?{(reiBBea:a R
BEFORE
THE I-ION'BLE MR. JUSTICE RAM-MOH.Ai_\;T"
WRIT PETITION N0.36368-7&5'a()i5.A_2OO9"(i'4}£ST}--:T'~..any "
BETWEEN:
M/s Bhukhanvala Tools [1{'vt.) Ltc1..,.
No.20}, 60 feet Main Road,'~~._ " '
Shankar Nagar,
Mahalakshmi Layout.
Bangalore --- 560 096
(Rep. By (3.5.
Branch Manaf.3'{é3z",."--.V '
Hindu, ..
Aged abojjf
[By Sri. A. E;'Safyaha--ray'ajf1 'Aei:ir;)
A.i§£__1Q.; .
" I to G<':VN'£';"'of'V Karnataka
' « ,'Fif1a1'1C'f; Department,
' VidAh'a4na,VSQTud«ha,
"B3I1g3»:I'(;'.1fC"é0o9 under Section 39(1)
of the the Tax period .1-442006 to
Commissioner of Commercial
after issuing notice under Section
iiagmor Act, 2003, served on the petitioner
'4 calling forth objections which when filed.
in/aas"'.cor1sidered and rejected. That order is appealabie
it Section 62(2) of the KMVAT Act, 2003. Instead of
tag"?
questioning the said order in an appeal, the petitioner
has come rushing to this Court without. exerting"
remedy of a stattltory appeal.
2. The consequent demand notice it
Annexure-"}'3" and the notice in Fo4rm._~'\(AT>3.50%intfier
Rule 57 Annexure--"E", are c'ai}«e_d in'-qtlcstioni1_in._this
petition.
3. The Iearned contends
that the petitionerii'-isa Viooiéhfiany and the
appeai filed wig-;,§1'2'-2008 before the
Board foe 3%: it Reconstru ction was
registered"' as _ /2008 by order dated
24.12.2008
, cuou.id”‘notx’be. informed to the Assessing
date ofwaissessment AnneXure~*’A”. though
the:fact’xofv4registration of the case before the BIFR was
conveyed to petitioner in the letter dated 2442-
.’N”:'”v’.442t§C$%ss_Ar1i*ie§<ure-"G" which was received late. This
__sub,m'is'sion of the learned counsel must stand rejected
Mi