IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24645 of 2005(H)
1. THOMAS SEBASTIAN,
... Petitioner
Vs
1. ADDITIONAL SALES TAX OFFICER IV,
... Respondent
2. THE DEPUTY TAHSILDAR (R.R.), KOTTAYAM.
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :13/06/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 24645 OF 2005
--------------------------------------------
Dated this the 13th day of June, 2008
JUDGMENT
While the case of the petitioner is that petitioner is not served
with any notice for fresh assessment pursuant to Ext.P1 order in appeal
issued for the assessment years 1978-79 to 1991-92, Government
Pleader produced instructions from the Assessing Officer to the effect
that several notices sent to the petitioner were returned unserved and
therefore original assessment was restored after serving notice through
affixture. Even though petitioner claims not to have received any
notice, petitioner does not appear to have contacted the first respondent
to find out the outcome of Ext.P1. Not even a single letter is even
addressed by the petitioner to the first respondent. In the
circumstances, I feel that petitioner can be given one more opportunity
to produce books of accounts for fresh assessment in accordance with
Ext.P1. W.P. is accordingly disposed of directing the petitioner to
approach the first respondent with a copy of this judgment and as and
when petitioner approaches the first respondent, first respondent will
2
give posting notice to the petitioner for the petitioner to produce books
of accounts for verification and completion of assessment. There will
be direction to first respondent to give continous posting dates to the
petitioner and complete the assessments and issue revised orders for all
the years referred above within a period of two months from today.
Petitioner will produce a copy of this judgment before the first
respondent for compliance. Recovery proceedings will continue to
ramain stayed for another three months. Recovery thereafter will be
based on revised orders to be issued by the first respondent. As and
when revised orders are issued, exparte orders issued should be recalled
by the Officer.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3