IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14070 of 2008(Y)
1. M/S.ABT TEXTILES PVT.LIMITED,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,CHITTUR.
... Respondent
2. THE ASSISTANT COMMISSIONER (ASSMT),
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/05/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.14070 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of May, 2008
JUDGMENT
Petitioner calls in question Exts.P4 to P12. Exts.P4 to P12 are
provisional assessment orders passed in relation to the petitioner. By Ext.P1
the petitioner was issued with pre-assessment notice. Petitioner challenges
the impugned orders on the ground inter alia that the petitioner was not
given sufficient time to respond properly to the notices. It is also its case
that the petitioner had time to produce C Forms and F Forms till the
completion of the assessment and the hasty culmination of the assessment
proceedings has visited the petitioner with injustice. He also relies on the
Circular, which enjoins that the assessee must be given sufficient time. It is
also pointed out that this court has held that atleast two weeks time should
be granted. In this case it is common case that except in relation to the two
notices even the time which was allowed under the notices was not actually
allowed to the petitioner as the assessment orders came to be passed prior to
the expiry of the period. Learned counsel for the petitioner would submit
that they are all provisional assessment orders and having regard to the
lapse of time this court may direct the authority to pass final assessment
WPC. 14070/2008. 2
order for the year in question rather than setting aside the impugned orders
and directing fresh orders to be passed.
2. Learned Government Pleader on instructions does not
seriously oppose the request of the petitioner. He would also submit that
hearing is over and further hearing is posted to today and tomorrow.
Having regard to the facts, Exts.P4 to P12 are quashed and the
first respondent is directed to complete the assessment within two weeks
from the date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb