IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36414 of 2010(B)
1. M/S.GAYATHRI PROJECTS LTD., 6-3-1090,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (WC & LT),
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/12/2010
O R D E R
C.K.ABDUL REHIM, J.
-------------------------------------------
W.P.(C).No.36414 of 2010
-------------------------------------------
Dated this the 20th day of December, 2010
J U D G M E N T
———————-
Petitioner is aggrieved by Ext.P5, wherein an
application put forth by the petitioner to avail benefit of
Amnesty Scheme 2010 was rejected. On a perusal of
Ext.P5, it is evident that the application was rejected
solely on the ground that on an earlier occasion the
petitioner was granted with the benefit of Amnesty
Scheme 2008, and that he had failed to make payment
of the entire amounts due under the order.
2. It is evident from the provisions contained in
Section 23B of the Kerala General Sales Tax Act (KGST
Act) that the reason mentioned in Ext.P5 is not valid for
excluding the petitioner from the eligibility for benefit of
the Amnesty Scheme. Therefore I am of the view that
the reason stated in Ext.P5 to reject the application is
not sustainable. It is evident from the Scheme that if
W.P.(C).36414/10-B -2-
any amount is due from an assessee, he is entitled to seek
benefit of the Amnesty Scheme. So also it is evident that
amount if any paid even on the basis of an earlier order
need be adjusted against the amount payable under the new
Scheme.
3. Accordingly the writ petition is allowed and
Ext.P5 is hereby quashed. The 1st respondent is directed to
issue fresh orders on Ext.P3 application in view of the
observations contained herein above.
4. In order to facilitate the petitioner to pay off the
liability before expiry of the Amnesty Scheme, orders in this
regard shall be issued at the earliest possible, at any rate
within three days from the date of receipt of a copy of this
judgment.
C.K.ABDUL REHIM, JUDGE.
okb