IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26856 of 2009(B)
1. KOTAK MAHINDRA BANK LTD.,
... Petitioner
Vs
1. THE COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
For Petitioner :SMT.S.K.DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :24/09/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.26856 OF 2009
------------------------------
Dated this the 24th day of September, 2009
J U D G M E N T
———————-
1. The petitioner Bank is a registered dealer under the
provisions of the Kerala Value Added Tax Act, 2003. The
petitioner Bank had filed an application under Section 94 of the
Act before the respondent, seeking clarification with respect to
rate of tax applicable on gold bullion bars, which is an item dealt
with by the petitioner Bank. It is submitted that the respondent
had already conducted hearing on the said petition, on
20.12.2008, as evidenced by Ext.P1 hearing notice. Since orders
are not issued on the said application the petitioner is put to
prejudice, because steps for finalisation of assessment has
already been initiated, is the complaint. The petitioner submits
that no further hearing is required on the application, which is
recorded.
2. Under the above circumstances the writ petition is
disposed of directing the respondent to pass orders on the
application filed by the petitioner under Section 94 of the KVAT
Act, as early as possible, at any rate within a period of one month
from the date of receipt of a copy of this judgment.
C.K.ABDUL REHIM, JUDGE.
okb