High Court Kerala High Court

M/S.J&J Timbers vs The Commercial Tax Officer on 14 October, 2008

Kerala High Court
M/S.J&J Timbers vs The Commercial Tax Officer on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30105 of 2008(H)


1. M/S.J&J TIMBERS, 23/418, MAIN ROAD,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER(ASSESSMENT)

3. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :14/10/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 30105 OF 2008 H
             ````````````````````````````````````````````````````
            Dated this the 14th day of October, 2008

                           J U D G M E N T

Petitioner challenges Ext.P1. Ext.P1 is a notice

issued under section 19C of the KGST Act read with section

17(3) of the Act. Petitioner has already submitted Ext.P2

reply.

2. I heard learned counsel for the petitioner

Sri.T.M.Sreedharan and the learned Government Pleader.

Learned counsel for the petitioner would contend that there is

no basis for invoking section 19C of the Act and it is without

jurisdiction. He also contends that section 19C of the Act

cannot be invoked beyond five years.

3. After having heard the learned counsel for the

petitioner, I am not satisfied that the question raised by the

petitioner need be considered under Article 226 of the

Constitution at this stage. I feel that the authority which has

issued Ext.P1 notice is duty bound to consider each and every

contentions raised by the petitioner. When a notice is issued

WPC.30105/08
: 2 :

and the party raises objections including objections relating to

jurisdiction, that it is barred by time, the statutory authority

should apply its mind and will not take a decision on the basis

that the notice is already issued. In other words, the statutory

authority must have an open mind and must be prepared to

correct itself if he has erred in the first place in issuing the

notice and the mistake is pointed out to it.

4. Accordingly, the writ petition is disposed of as

follows:

The 1st respondent will apply its mind to every

contentions raised before it and take a decision in the matter

in accordance with law, after affording an opportunity for

hearing to the petitioner. I feel that this will suffice in the

interest of justice. The 1st respondent is duty bound to

support whatever conclusions he may arrive at with proper

reasons.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE