IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34060 of 2006(D)
1. M/S.GODREJ APPLIANCES LTD.,
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :20/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 34060 OF 2006
```````````````````````````
Dated this the 20th day of December, 2006
J U D G M E N T
The challenge made in this writ petition is against the
assessment order. According to the petitioner, the assessment
itself is barred by limitation. This contention may be placed
before the statutory appellate authority. Since petitioner has got
an effective remedy, he may approach the appellate authority for
necessary relief in this regard. I am not inclined to exercise the
jurisdiction under Article 226 of the Constitution of India.
2. If the petitioner prefers an appeal within three weeks
along with remittance of 25% of the assessed amount, the
appellate authority shall dispose of the same in accordance with
law. Further proceedings for recovery of the balance amount shall
be kept in abeyance until appeal is disposed of. In case petitioner
fails to comply with the condition, he will lose the benefit of this
order.
Writ petition is disposed of as above.
Issue photocopy.
P.R.RAMAN, JUDGE
Rp
WPC
: 2 :