IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10207 of 2009(U)
1. K.V.JOHNY,PROPRIETOR,M/S.JWALA DIAMONDS,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER,DEPARTMENT
3. THE COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/04/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 10207 OF 2009 U
````````````````````````````````````````````````````
Dated this the 3rd day of April, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
Government Pleader.
2. The order under challenge is the order of the Deputy
Commissioner under section 56 of the KVAT Act cancelling the
compounding order on the ground that the application of the
petitioner for compounding could not have been accepted in view
of the fact that the petitioner had started business only on
24.3.2008. Learned Government Pleader points out that the
impugned order can be revised under section 59 of the Act.
In such circumstances, writ petition is disposed of relegating
the petitioner to seek revision of the order under section 59 before
the Commissioner. For this purpose, Ext.P9 will be kept in
abeyance for a period of one month from today.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE