High Court Kerala High Court

M/S. N.V. Chettiar vs The Assistant Commissioner on 10 December, 2010

Kerala High Court
M/S. N.V. Chettiar vs The Assistant Commissioner on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36095 of 2010(J)


1. M/S. N.V. CHETTIAR, 7/773,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :10/12/2010

 O R D E R
                      C.K.ABDUL REHIM, J
                 ---------------------------------------
                   W.P(C) No.36095 of 2010-J
                 ----------------------------------------
         Dated this the 10th day of December, 2010.

                          J U D G M E N T

Ext.P3 order of assessment completed under Section

25(1) of the Kerala Value Added Tax Act (KVAT Act), with

respect to the year 2009-10, is under challenge in this writ

petition. According to the petitioner the assessment was

finalized in flagrant violation of the procedure contemplated

under the statue and also in violation of principles of

natural justice. Hence the assessment is challenged

without resorting to statutory remedy by way of appeal.

2. It is pointed out that after filing of the objections

to the pre-assessment notice, the matter was finalized

without affording any opportunity of hearing to the

petitioner. It is contended that a personal hearing as

contemplated under the statute, after filing of the objections

to the proposal, is not an empty formality and that any

failure to provide such an opportunity will vitiate the order

W.P(C) No.36095 of 2010-J 2

of assessment. In this regard the petitioner points out a

recent decision of this Court in Suzion Infrastructure

Service Ltd. V. Commercial Tax Officer (W.C),

Ernakulam (2010(3) KHC 299 (Ker).

3. Going by contents of the impugned order, it is not

reflected that any such opportunity of hearing was afforded

after filing of the objections. Learned Government Pleader

appearing on behalf of respondent also concede these

aspects. Therefore I of the view that the assessment order

is unsustainable in the eye of law.

4. Accordingly the writ petition is allowed and

Ext.P3 is hereby quashed. The matter is remanded back to

the 1st respondent for passing fresh orders after affording

an opportunity of personal hearing to the petitioner. Orders

in this regard shall be issued by the 1st respondent as early

as possible, at any rate within a period of one month from

the date of receipt of a copy of this judgment.

Sd/-

                               C.K.ABDUL REHIM
                                     JUDGE


ab                             //True Copy//