High Court Kerala High Court

M/S.United Contruction Company vs The Assistant Commissioner Of … on 17 November, 2008

Kerala High Court
M/S.United Contruction Company vs The Assistant Commissioner Of … on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29718 of 2008(K)


1. M/S.UNITED CONTRUCTION COMPANY, A
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER OF CENTRAL
                       ...       Respondent

2. THE SUPERINTENDENT OF CENTRAL

3. THE COCHIN EVASWOM BOARD, REP.BY

4. THE UNION OF INDIA, REP. BY THE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

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

 Dated :17/11/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 29718 OF 2008 K
             ````````````````````````````````````````````````````
           Dated this the 17th day of November, 2008

                           J U D G M E N T

I heard learned counsel for the petitioner and learned

standing counsel for the 3rd respondent.

2. Case of the petitioner in brief is as follows. The

petitioner is a firm which had undertaken the work of effecting

construction for the 3rd respondent. The petitioner came to be

assessed to service tax under section 65 (25B) of Chapter 5 of the

Finance Act, 1994. According to the petitioner, it is an indirect tax

and it could be realised from the customer. Petitioner made a

representation. Ext.P12 is the order passed. In Ext.P12, it is

stated as follows.

” As per the papers cited above it is

decided that the application from the contractor

for reimbursing the service tax need not be

considered.”

3. I would think that the decision does not address any of

the issues raised and accordingly the matter is to be reconsidered.

Ext.P12 is quashed. The 3rd respondent will take a fresh decision

WPC.29718/08
: 2 :

on the application filed by the petitioner adverting to the relevant

issues within two months from the date of receipt of a copy of this

judgment.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

// TRUE COPY //

P.A. TO JUDGE