High Court Kerala High Court

T.C.Shaji vs Addl.Sales Tax Officer on 13 June, 2008

Kerala High Court
T.C.Shaji vs Addl.Sales Tax Officer on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17622 of 2008(W)



1. T.C.SHAJI
                      ...  Petitioner

                        Vs

1. ADDL.SALES TAX OFFICER
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/06/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 17622 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 13th day of June, 2008

                                      JUDGMENT

Petitioner is aggrieved by the proceedings taken against him

under the Sales Tax Act for recovery of the amount due pursuant to Exts.P2

to P7. Apparently the petitioner claimed the benefit of exemption. But the

petitioner was unsuccessful when he filed a writ petition challenging the

denial of exemption. The rejection of the writ petition was confirmed in

writ appeal. Though he filed a review petition, it was also dismissed.

According to the petitioner, pursuant to the judgments, the respondent is

proceeding against the petitioner to recover the amount due under Exts.P2

to P7. According to the learned counsel for the petitioner, the petitioner is

entitled to claim the benefit of amnesty scheme, for which, the last date to

apply is 30.6.2008.

2. Heard learned Government Pleader also.

In the circumstances, the writ petition is disposed of without

prejudice to the right of the petitioner to claim the benefit of amnesty

scheme. It is further directed that recovery steps against the petitioner will

be kept in abeyance till 30.6.2008.

(K.M. JOSEPH, JUDGE)

sb