High Court Kerala High Court

Sebastian Joseph vs Commercial Tax Officer on 15 January, 2009

Kerala High Court
Sebastian Joseph vs Commercial Tax Officer on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1392 of 2009(N)


1. SEBASTIAN JOSEPH, MANNUPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER, KALPETTA,
                       ...       Respondent

2. TAHSILDAR (REVENUE RECOVERY)

3. TAHSILDAR (REVENUE RECOVERY)

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :15/01/2009

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                   W.P.C. NO. 1392 OF 2009 N
                  --------------------------------------
                 Dated this the 15th January, 2009

                            JUDGMENT

Case of the petitioner is that he has paid the entire sales tax

arrears due for the year 1992 – 1993. He relies on Exts.P3 to P5.

According to him, therefore, the recovery steps and attachment

taken for realisation of the amount due for the year 1992 – 1993

are liable to be withdrawn. It is the further case of the petitioner

that the respondents do not have a case that the recovery is for

any other amount due. Ext.P10 dated 24.1.2008 is addressed by

the third respondent to the petitioner wherein, after referring to

Ext.P6 application filed by the petitioner, it is stated that he is

taking up the matter with the Requisition Authority on the basis

of the letter and a final decision will be taken on his application

after reply from the Commercial Tax Officer. Petitioner has

addressed Ext.P11 to the Commercial Tax Officer wherein the

request is to do the needful and to drop the pending revenue

recovery proceedings against him. I heard the learned

WPC.1392/09 N 2

Government Pleader also. I feel that a decision should be taken

on Ext.P11 at the earliest and also while taking a decision the

first respondent Commercial Tax Officer shall refer to Ext.P6

also. Accordingly, the Writ Petition is disposed of directing the

first respondent to consider and take a decision on Ext.P11 in

accordance with law, after referring to Ext.P6, within a period of

two weeks from the date of receipt of a copy of this Judgment.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge