IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8588 of 2008(V)
1. M/S. FATHIMA PERFUMERY INDUSTRIES,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER-II, KASARGOD.
... Respondent
2. TAHSILDAR (R.R), KASARGOD.
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/03/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 8588 OF 2008 V
= = = = = = = = = = = = = = = =
Dated this the 13th March, 2008
J U D G M E N T
In this writ petition, petitioner has filed Ext. P6 application
before the 1st respondent seeking rectification of Ext. P3 modified
assessment order. It is stated that out of the amount due in terms
of Ext. P3, petitioner has already paid Rs.1.50 lakhs, covered by
Exts. P4 and P5 receipts. During the pendency of the rectification
application petitioner apprehends recovery and hence this writ
petition.
2. In view of the facts as noticed above, I direct that the 1st
respondent shall dispose of Ext. P6 rectification application with
notice to the petitioner and as expeditiously as possible, at any rate
within 6 weeks of production of a copy of this judgment. In the
meantime, further proceedings for the recovery of the balance
amount due in terms of Ext. P3 modified assessment order will
stand deferred for a period of 8 weeks from today.
W.P.(C) No. 8588 OF 2008 -2-
3. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-