IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 704 of 2008(E)
1. MARYKUTTY THOMAS, AGED 57 YEARS,
... Petitioner
2. MARIYAMMA THOMAS, W/O.LATE C.C.THOMAS,
Vs
1. THE DISTRICT COLLECTOR, KOTTAYAM.
... Respondent
2. THE REVENUE DIVISIONAL OFFICER,
3. THE TAHSILDAR (RR), VAIKOM, KOTTAYAM
4. THE COMMERCIAL TAX OFFICER, IST CIRCLE,
5. XAVIER THOMA, KOTTAYIL HOUSE,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
R.P. No.704 of 2008 in
W.P.(C) No.12221 of 2008
....................................................................
Dated this the 4th day of July, 2008.
JUDGMENT
Review Petition is filed for refund of collection charges retained by
the respondents in terms of the judgment. When W.P. was disposed of, this
court assumed that collection charges is recoverable under Rule 5 as
Revenue Recovery authorities had effected sale. However, counsel
appearing for the review petitioners produced copy of the amnesty scheme
covered by Section 23B of the KGST Act which specifically provides for
exemption from collection charges. In the circumstances, review petition is
allowed and judgment is modified directing the respondents to release the
collection charges to the review petitioners without any delay.
C.N.RAMACHANDRAN NAIR
Judge
pms