High Court Kerala High Court

Sreekrishna Charitable Society vs State Of Kerala on 23 July, 2009

Kerala High Court
Sreekrishna Charitable Society vs State Of Kerala on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18853 of 2004(T)


1. SREEKRISHNA CHARITABLE SOCIETY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. ADDITIONAL SALES TAX OFFICER-1

3. DEPUTY TAHSILDAR (RR), KUNNATHUNADU,

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :23/07/2009

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 18853 OF 2004
                  --------------------------------------------
                 Dated this the 23rd day of July, 2009

                                JUDGMENT

W.P.C. is filed challenging Ext.P3 notification giving

retrospectivity to Ext.P2 notification for certain commodities and

making the notification effective prospectively only for some other

commodities. All what the petitioner produced is only a revenue

recovery notice proposing to recover arrears of tax under CST Act for

2002-03. Government Pleader submitted that the demand is only at 2%

applicable to Khadi and Village Industries Ltd., which the petitioner’s

unit is. I do not think it is possible for this Court to appreciate the

grievance of the petitioner without reference to assessment orders

which are not before Court. In fact assessments are still pending. In

the circumstances, I direct the second respondent to proceed with

assessment and complete the same within a period of three months

from now, if not already completed. If petitioner has any grievance

against assessment orders petitioner is free to challenge the same and if

required, to challenge the notification. Recovery proceedings should

be taken only after regular assessments are completed.




                                        (C.N. RAMACHANDRAN NAIR)
kk                                                      Judge

2