High Court Kerala High Court

C.A.Mohammed vs The Sales Tax Officer on 19 December, 2006

Kerala High Court
C.A.Mohammed vs The Sales Tax Officer on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33792 of 2006(W)


1. C.A.MOHAMMED, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, KASARAGOD.
                       ...       Respondent

2. THE TAHSILDAR, KASARGOD.

3. THE GENERAL MANAGER, DISTRICT INDUSTRIES

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :19/12/2006

 O R D E R
                                P.R.RAMAN, J.

                         ```````````````````````````

                       W.P.(C) NO. 33792 OF 2006

                         ```````````````````````````

             Dated this the 19th day of December, 2006


                                J U D G M E N T

The petitioner applied for exemption before the General

Manager, District Industries Centre, Kasargod. The stay application

was processed and the petitioner was required to produce details

regarding the private goods carriage permit for the qualifying period

and also the R.C. Book of the vehicle in original so as to consider the

claim for exemption. Petitioner could not produce the same within a

period of two days as required and hence by Exhibit P7 his

application was rejected on the sole ground. Petitioner has

preferred Exhibit P9 for reconsideration of the matter and he has

produced required details as called for. In the above circumstances,

petitioner seeks appropriate directions.

2. Heard the learned Government pleader also.

3. In the facts and circumstances of the case, there will be a

direction to consider Exhibit P9 and dispose of the same in

accordance with law.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp