High Court Kerala High Court

The Agricultural Income Tax And vs Thresiamma George on 1 December, 2010

Kerala High Court
The Agricultural Income Tax And vs Thresiamma George on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1058 of 2010()


1. THE AGRICULTURAL INCOME TAX AND
                      ...  Petitioner
2. THE DEPUTY COMMISSIONER,OFFICE OF THE
3. THE COMMISSIONER OF COMMERCIAL TAXES,

                        Vs



1. THRESIAMMA GEORGE,KARIMPANAL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/12/2010

 O R D E R
                P.R. RAMACHANDRA MENON, J.
            - - - - - - - - - - - - - - - - - - - - - - - - - -
                        R.P. No. 1058 of 2010
                                   IN
                    W.P.(C)No. 22814 OF 2010
            - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 1st day of December, 2010

                              O R D E R

This Review Petition has been filed at the instance of

the Revenue stating that there occurred an error apparent on the

face of record, when W.P.(C) No.22814 of 2010 was disposed of

on 18.08.2010, directing to release the amount covered by

Ext.P1 by way of interest as ordered by the concerned

respondent.

2. Review Petitioners contend that reference made to

Section 68(4) of the Kerala Agricultural Income Tax Act which

provides for granting of interest at the rate of 15% per annum is

not applicable to the case in hand. The learned Special

Government Pleader(Taxes) appearing for the review petitioners

submits that there is no provision in the Old Act which governs

the field in question and as such, the verdict passed by this

Court, directing payment of interest, is liable to be reviewed.

3. On going through the materials on record, it is

R.P. No. 1058 of 2010
IN W.P.(C)No. 22814 of 2010
-:2:-

seen that, the impugned judgment was passed not placing

reliance on Section 68(4) of the Kerala Agricultural Income Tax

Act or as to the rate of interest payable accordingly; though a

reference was made to the said provision in paragraph 5 of the

judgment.

4. The entire sequence of events was taken note of by

this Court with regard to the claim for interest. As a matter of

fact, the writ petitioner was compelled to effect the deposit as

per the interim order passed by the Tribunal, as a condition for

availing the benefit of interim stay during the pendency of the

revision petition. Ultimately, the merit of the case was

considered and the review was allowed in favour of the assessee,

when the assessee became entitled to have the refund. No

positive action was taken by the respondents to effect the refund,

who, on the other hand, were enjoying the said amount

generating interest. Since there was no other alternative, the

assessee approached this Court by filing W.P.(C) No.16608 of

2007, which culminated in Ext.P4 judgment dated 29.06.2007,

whereby the excess amount was directed to be repaid with

R.P. No. 1058 of 2010
IN W.P.(C)No. 22814 of 2010
-:3:-

“eligible interest”.

5. The above judgment was not complied with, which

made the assessee to approach this Court by filing Contempt

Case, leading to Ext.P6 order dated 25.01.2008, wherein the only

contention put forth from the part of the respondent/contemnor

was to have some more time to satisfy the liability; which was

granted and the Contempt Case was closed. The position

remained to be the same, which made the assessee to file

another Contempt Case (No.1127 of 2008) which led to Ext.P7

order dated 14.08.08 holding that ‘Interest’ was a matter for

adjudication and accordingly, the issue was directed to be

pursued before the concerned authority.

6. Pursuant to Ext.P7 order, the issue was considered

by the concerned authority who passed Ext.P8 order dated

24.02.2010 finding that a sum of `74,316/- was liable to be paid

as ‘interest’; which was accordingly ordered to be paid to the

assessee. It was thereafter that Ext.P9 communication was

issued from the office of the Deputy Commissioner stating that

the amount mentioned in Ext.P8 was not liable to be paid.

R.P. No. 1058 of 2010
IN W.P.(C)No. 22814 of 2010
-:4:-

7. Challenging Ext.P9, the assessee approached this

Court through the above Writ Petition and it was after considering

all the facts and circumstances as above, that the matter was

finalized as per the impugned judgment; more so when Ext.P8

order passed after adjudication of the issue had attained finality;

which could not have been watered down through Ext.P9

communication. This being the position, there is no ‘error

apparent on the face of the records’ to invoke the power of

review. As such, interference is declined and the Review Petition

is dismissed as devoid of any merit.

P.R. RAMACHANDRA MENON,
JUDGE
ttb