High Court Kerala High Court

Eldhose Kuriakkose vs Commercial Tax Officer on 20 January, 2009

Kerala High Court
Eldhose Kuriakkose vs Commercial Tax Officer on 20 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31720 of 2008(A)


1. ELDHOSE KURIAKKOSE, RAILWAY CONTRACTOR,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :20/01/2009

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                    W.P.C. NO. 31720 OF 2008 A
                   --------------------------------------
                  Dated this the 20th January, 2009

                             JUDGMENT

Petitioner challenges Ext.P1 assessment order and Ext.P2

demand notice. By Ext.P1, petitioner is assessed purportedly by

the Fast Track Team under Section 17D of the KGST Act.

Ext.P2 is the demand notice.

2. I heard Dr. K.B. Mohammed Kutty, learned senior

counsel appearing for the petitioner and also the learned

Government Pleader. The main contention is based on Ext.P4

Judgment of the Division Bench of this Court as per which pre-

assessment notice is to be given. In the Counter Affidavit, it is

not disputed that pre-assessment notice was not issued and also

it is stated that since the assessment was completed by the Fast

Track Team, the rate of tax is 5.6 per cent which was correctly

applied and it was brought to the notice of the Authorised

Representative and the assessment was completed without

issuing pre-assessment notice. A Reply Affidavit is filed,

WPC.31720/08 A 2

wherein, it is stated, inter alia, as follows:

“The Statement in the Counter Affidavit that

the higher rate of tax brought to the notice of my

authorised representative is incorrect. There was

no such instance. My authorised representative

has not given any return statement accepting the

rate of tax at 5.6%. He submitted that the

statement in the Counter Affidavit is therefore

clearly incorrect. I have serious objection to levy

tax at the rate of 5.6% instead of the correct rate of

2.2%.”

3. In the light of the pleadings, I would think that having

regard to the Judgment of this Court and also the dictate of the

Circular, the petitioner should have been issued a pre-

assessment notice. It is to be noticed that in Circular No.17/07,

Clause 20 reads as follows:

“Even though the assessment order shall

have to be signed by all members of the team, the

pre-assessment notices approved by the team need

not be signed by all team members, and can be

signed by any member on behalf of the team.”

WPC.31720/08 A 3

4. Learned Government Pleader fairly submits that Ext.P1

order is signed only by one person. This is a clear violation of

the Circular. In the light of these circumstances, the Writ

Petition is only to be allowed. Accordingly, the Writ Petition is

allowed and Exts.P1 and P2 are quashed. The matter will be re-

done in accordance with law within two months from the date of

receipt of a copy of this Judgment.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge