High Court Kerala High Court

M/S.Kunhikannan Jewellery vs The Assistant Commissioner … on 2 July, 2010

Kerala High Court
M/S.Kunhikannan Jewellery vs The Assistant Commissioner … on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20653 of 2010(F)


1. M/S.KUNHIKANNAN JEWELLERY
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER (KVAT)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/07/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                        W.P(C) No.20653 of 2010-F
                  ----------------------------
                 Dated this the 2nd day of July, 2010.

                            J U D G M E N T

Being aggrieved of Ext.P8 assessment order passed by the first

respondent, the petitioner has preferred Ext.P10 and P11

submissions/representations for rectification of the errors apparent

on the face of the records, besides filing Ext.P9 appeal, along with

Ext.P9(a) petition for stay. The learned counsel for the petitioner

submits that petitioner will be satisfied, if the appropriate direction

is given to the first respondent to consider Ext.P10 and P11 in

accordance with law and pass appropriate orders therein.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the first

respondent is directed to consider and pass appropriate orders on

Ext.P10 and P11 requests for rectification, in accordance with law,

after giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate within one month from the

date of receipt of a copy of this judgment. It is made clear that, till

appropriate orders are passed on Ext.P10 and P11, all further

W.P(C) No.20653 of 2010-F 2

coercive proceedings pursuant to Ext.P8 shall be kept in abeyance.

It is further made clear that nothing is expressed with regard to the

scope of Ext.P12 and P13 orders under the Amnesty Scheme.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON
JUDGE

ab