High Court Kerala High Court

Y2Dulla vs The Addl.Sales Tax Officer-Iii on 7 June, 2007

Kerala High Court
Y2Dulla vs The Addl.Sales Tax Officer-Iii on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 20910 of 2001(L)



1. Y2DULLA
                      ...  Petitioner

                        Vs

1. THE ADDL.SALES TAX OFFICER-III
                       ...       Respondent

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/06/2007

 O R D E R
                                KURIAN JOSEPH J.

                     ----------------------------------------------

                           O.P. NO.20910  OF  2001

                     ----------------------------------------------

                             Dated 7th  June,  2007.

                                  J U D G M E N T

Challenge is on Ext.P5 assessment order and

consequential demands as per Exts.P6 to P8. Learned Government

Pleader for Taxes submits that in case the petitioner is aggrieved by

Ext.P6, it is open to him to pursue his statutory remedy and there is no

extra-ordinary reason to bypass such a remedy in this case. Prima

facie, I am also convinced that the petitioner should pursue his

statutory remedy and only after exhausting such remedy, the matter

need be considered by this Court, particularly in view of the fact that

verification of records are also necessary in this case. In the event of

the petitioner pursuing the said remedy within two months from today,

the same shall be treated to have been filed in time and thereafter, the

matter will be duly dealt with by the authority, within another four

months. The interim order passed by this Court in C.M.P.No.33910/01

will continue till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO.20910 OF 2001

———————————————-

J U D G M E N T

Dated 7th June, 2007.