High Court Kerala High Court

K.M.Dasan vs Appellate Assistant … on 2 February, 2009

Kerala High Court
K.M.Dasan vs Appellate Assistant … on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2406 of 2009(J)


1. K.M.DASAN, FORMERLY, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. APPELLATE ASSISTANT COMMISSIONER- II,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. INTELLIGENCE OFFICER (IB)

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/02/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 2406 OF 2009 J
                 --------------------------------------
                Dated this the 2nd February, 2009

                           JUDGMENT

Petitioner challenges Exts.P5 to P11. These are appellate

orders passed in First Appeals filed by the petitioner. The

Appeals have been dismissed. The principal complaint is one of

violation of natural justice. It is pointed out that the Appeals

were posted for hearing on 12.12.2008. It is also pointed out

that the petitioner had filed Appeals in all the cases through

Advocate Shri P .V. Surendran. Shri P .V. Surendran,

unfortunately expired on 7.12.2008 after short illness. It is

stated in the orders that the hearing notice was duly served and

the authorized representative did not appear. Again, a notice

was sent to the appellant which was returned with the

endorsement “could not locate the addressee”. Thereafter,

noting that the appellant or the authorized representative failed

to appear and produce the Books of Accounts and other

WPC.2406/09 J 2

evidence before him, the Appellate Authority has dismissed the

Appeals. Of course, learned Government Pleader would point

out that the subsequent notice issued to the appellant may be

treated as hearing notice.

2. Having regard to the facts, I think that apparently this

is a matter where it has civil consequences in the light of the

death of the Advocate of the appellant who was appearing, on

7.12.2008. It would promote the interest of justice that an

opportunity being granted to the petitioner to make good his

contentions in the Appeals. Accordingly, only on the ground

that the Appeals were disposed of without hearing the petitioner,

the impugned orders are quashed. Petitioner will be present

before the Appellate Authority on 16.02.2009 on which day the

Appeals will be called and a decision will be taken in

accordance with law, within two weeks from the date of hearing.

It is made clear that no notice need be issued to the petitioner for

WPC.2406/09 J 3

his appearance on 16.02.2009.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge