IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7267 of 2006(M)
1. RAJAGIRI JEWELLERS, MANANTHAVADY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE APPELLANTE ASSISTANT COMMISSIONER,
3. THE AGRICULTURAL INCOME TAX AND SALES
For Petitioner :SRI.ABRAHAM MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/02/2011
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P (C) No. 7267 OF 2006
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 8th day of February, 2011
JUDGMENT
Pursuant to Ext. P3 revised assessment order, the petitioner is
stated as entitled to get refund of ` 1,77,044/- being the excess amount
collected towards tax, registration charges and interest from the
petitioner in respect of the assessment year 2002 -’03.
2. Heard the learned Government Pleader as well.
3. No counter affidavit has been filed by the respondents
disputing the claim.
In the above circumstance, the 3rd respondent (whose
designation is stated as changed as the Commercial Tax Officer,
Manathawady) is directed to consider the matter and to pass
appropriate orders, causing the due amount, to be disbursed to the
petitioner with interest as provided under the Statute. The proceedings
in this regard shall be finalized and the disbursement shall be effected,
as expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment.
The Writ Petition is disposed of.
P. R. RAMACHANDRA MENON, JUDGE
kmd