High Court Kerala High Court

V.Manickam Engineers Pvt.Ltd vs The Special Team Constituted on 14 August, 2009

Kerala High Court
V.Manickam Engineers Pvt.Ltd vs The Special Team Constituted on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22234 of 2009(Y)


1. V.MANICKAM ENGINEERS PVT.LTD.,
                      ...  Petitioner

                        Vs



1. THE SPECIAL TEAM CONSTITUTED
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/08/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                    W.P.(C) No. 22234 OF 2009
              .........................................................................
                    Dated this the 14th August, 2009


                                  J U D G M E N T

The petitioner has approached this Court challenging Exts.

P5 and P6 raising many a ground, factual as well as legal. The

learned Counsel for the petitioner submits that the facts and

figures given in Exts. P5 and P6 do not keep the right track of

truth, in so far as the petitioner is having an actual turnover of

nearly ’70’ lakhs and as such, the matter will have to be

reconsidered by the concerned authority. It is also brought to

the notice of this Court that the petitioner is ready and willing to

to file a proper return in this regard, in respect of the

assessment year 2002-03.

2. Heard the learned Government Pleader as well, who

submits, on instruction, that if the petitioner is ready and willing

to file appropriate return showing the actual turnover, as now

stated by him from their side, the matter will definitely be

W.P.(C) No. 22234 OF 2009

2

reconsidered .

3. In the above facts and circumstances, the petitioner is

directed to file proper return before the second respondent

within two weeks from the date of receipt of a copy of the

judgment. On such an event, the matter shall be re-considered

and appropriate orders shall be passed afresh by the first

respondent, in accordance with law, after giving an opportunity

of hearing to the petitioner, as expeditiously as possible and at

any rate within three months thereafter.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk