High Court Kerala High Court

M/S.Sharon Chemicals & Solvents vs The Commercial Tax Officer on 3 October, 2007

Kerala High Court
M/S.Sharon Chemicals & Solvents vs The Commercial Tax Officer on 3 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29203 of 2007(B)


1. M/S.SHARON CHEMICALS & SOLVENTS
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/10/2007

 O R D E R
                          ANTONY DOMINIC,J.
                ------------------------------------------
                   W.P.(C).NO.29203 OF 2007-B
                ------------------------------------------
              Dated this the 3rd day October, 2007.

                              JUDGMENT

The challenge in this writ petition is against Exts.P10 and P11.

Both these orders of assessments are in relation to the assessment

year 2001-02. Ext.P10 relates to tax under the KGST Act and

Ext.P11 relates to tax under the CST Act. In relation to Ext.P10,

contention raised is that, denying an adjournment requested by the

petitioner, assessment has been completed. In support of that, the

petitioner relied on Exts.P9 and P10 application for adjournment

and medical certificate respectively. It is seen from Ext.P10

order itself that request of the petitioner for adjournment was

considered and he was given six weeks’ time to file reply. Even

thereafter since they did not file the reply, the assessment was

completed. Therefore, there is no question of violation of principles

of natural justice in so far as Ext.P10 is concerned. Hence,

challenge as against Ext.P10 will stand repelled.

2. In so far as Ext.P11 is concerned, it is seen that in the notice

issued, the balance CST due was indicated to be Rs.63,764/=. As

WPC.NO.29203/07 .

2

against this, the tax assessed under the CST Act is Rs.3,82,536/= .

Therefore, the petitioner did not have an opportunity to offer a

proper explanation regarding the tax amount, that is found to be

due. To that extent, there is denial of reasonable opportunity and

violation of the principles of natural justice. This position supported

by the decision reported in Engine Valves Limited v. Union of

India (Mad) (1990 STC 84).

3. Therefore, Ext.P11 will stand quashed for violation of

principles of natural justice with liberty to the respondent to initiate

fresh proceedings by issuing proper notice to the petitioner.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.



  cl

WPC.NO.29203/07         .
                   3