IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13799 of 2009(T)
1. ALEX RESORTS AND HOTELS PVT LTD.,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (LT),
... Respondent
2. THE INTELLIGENCE OFFICER
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :23/05/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 13799 OF 2009
.........................................................................
Dated this the 23rd May, 2009
J U D G M E N T
The petitioner is aggrieved of Ext.P1 order passed by the
first respondent, whereby Ext.P2 order passed earlier under the
Amnesty Scheme was cancelled. The grievance of the petitioner
is that despite satisfying the entire amount payable by the
petitioner under the Scheme, remittance made earlier to an
extent of Rs.7,08,617/- pursuant to the interim order passed by
this Court, has not been reckoned or accounted, whereby the
petitioner was wrongly called upon to satisfy the said deficit as
well, so as to have the benefit, which is cited as the reason while
passing Ext.P1 order cancelling the benefit provided under
Ext.P2.
2. Heard the learned Government Pleader as well. This
Court finds that the reasoning given by the first respondent for
cancelling Ext.P2 does not appear to be correct or sustainable, in
W.P.(C) No. 13799 OF 2009
2
view of the admitted extent of liability cast upon the petitioner to
have the benefit of Amnesty Scheme as provided under Ext. P2.
3. In the said circumstances, the impugned order is set
aside. The first respondent is hereby directed to consider the
matter afresh and pass appropriate orders, of course, taking
into account the remittance already made by the petitioner as
mentioned herein before and also affording an opportunity of
hearing to the petitioner.
The Writ Petition is disposed of accordingly.
P.R. RAMACHANDRA MENON,
JUDGE.
lk