IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5967 of 2003(I)
1. M/S. CHANDYSONS LATEX,
... Petitioner
Vs
1. THE STATE LEVEL COMMITTEE FOR SALE TAX
... Respondent
2. THE GENERAL MANAGER,
3. THE ASSISTANT COMMISSIONER (ASSESSMENT),
For Petitioner :SRI.C.K.THANU PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :04/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
O.P.No.5967 OF 2003
-----------------------------
Dated this the 4th day of December, 2006
J U D G M E N T
The writ petition is filed with the following prayers:
i) to issue a writ of mandamus or any other appropriate writ,
order or direction to the 1st respondent to grant exemption for
the full amount of fixed capital investment in the unit made by
the petitioner.
ii) to issue a writ of mandamus or any other appropriate writ,
order or direction to the 2nd respondent to grant exemption for
the full period of seven years from the date of commencement of
commercial production.
It is seen that Ext.P8 appeal filed by the petitioner has been
rejected as per Ext.P9. It is seen from Ext.P9 that the only reason
is that the appeal was belated. According to the petitioner he
had filed an appeal as per Ext.P6. There is no counter affidavit.
Petitioner may produce a copy of this judgment before the 1st
respondent in which case the 1st respondent will pass appropriate
orders on Ext.P6 also, in case the same had been duly received,
within a period of three months from the date of production of a
copy of this judgment by the petitioner.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
O.P.No. :2:
KURIAN JOSEPH, J.
O.P.No.5967/2003
JUDGMENT
4th November, 2006