High Court Kerala High Court

M/S.Godrej & Boyce Mfg. Co.Ltd vs The Asst.Commissioner … on 9 October, 2009

Kerala High Court
M/S.Godrej & Boyce Mfg. Co.Ltd vs The Asst.Commissioner … on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 253 of 2007(E)


1. M/S.GODREJ & BOYCE MFG. CO.LTD.,
                      ...  Petitioner

                        Vs



1. THE ASST.COMMISSIONER (ASSESSMENT),
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NO. 253 OF 2007 (E)
                =====================

           Dated this the 9th day of October, 2009

                         J U D G M E N T

In this writ petition, the only relief that the petitioner now

seeks is that the Assessing Authority may be directed to permit

the petitioner to produce the books of accounts for the year 2004-

05 in response to Exts.P4 and P5 notices and complete the

assessment on that basis. Counsel for the petitioner submits that

even as of now, the assessment for the aforesaid year still has not

been completed.

2. In view of the above, I dispose of this writ petition

directing that if assessment has not been completed, on the

production of a copy of this judgment, the Assessing Authority will

permit the petitioner to produce the books of Accounts in relation

to assessment year 2004-05 and the assessments will be

completed on that basis.

Petitioner shall produce a copy of this judgment before the

Assessing Authority for compliance.

ANTONY DOMINIC, JUDGE
Rp