IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14518 of 2009(H)
1. SAROJINIAMM D,
... Petitioner
2. DINESH CHANDRAN.R.S
3. DEEPA CHANDRAN.S,
4. DEEPTHI CHANDRAN.S,
Vs
1. ASST.COMMISSIONER (ASSESSMENT)
... Respondent
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :27/05/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 14518 OF 2009
-----------------------------------
Dated this the 27th day of May, 2009
JUDGMENT
The petitioner has approached this court challenging the act of the first
respondent in not giving effect to Ext.P2 order passed by the appellate
authority, whereby the assessing authority has been directed to return the
‘defective C forms’ to the petitioner for curing the defects.
2. Petitioner’s case is that he received the Ext.P1 order only on
15.10.2008 when he filed Ext.P3 proceedings before the respondent for availing
the benefit under Ext.P2 order on 27.10.2008. This being the position, the
attitude and approach of the respondent can only be described as wilful,
submits by the learned counsel for the petitioner.
3. Learned Government Pleader appearing for the respondent
submits that the matter will definitely be looked into and all necessary steps will
be taken by the respondent to give effect to Ext. P2 order as it has become
final. In the above facts and circumstances, the respondent is directed to take
all necessary steps to give effect to Ext.P2 order passed by the appellate
authority forthwith.
The Writ Petition is disposed of accordingly.
(P.R.RAMACHANDRA MENON, JUDGE)
dnc