IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5866 of 2009(C)
1. WARRIER'S HOSPITAL AND PANCHAKARMA
... Petitioner
2. ASWINI MEDICINES, HEERA COMPLEX,
3. INDIA DRUG FORMULATION, T.C. 24/552,
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE COMMISSIONER OF COMMERCIAL
3. THE COMMERCIAL TAX OFFICER,
4. COMMERCIAL TAX OFFICER, FIRST
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/02/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No. 5866 of 2009-C
----------------------------------------------
Dated, this the 24th day of February, 2009
J U D G M E N T
Petitioners challenge Exts.P8 and P9 and seek
other ancillary reliefs. First petitioner is manufacturer of
ayurvedic medicines. It is the case of the petitioners that
the Ist petitioner has availed the benefit of compounding
and petitioners 2 and 3 are dealers of the first petitioner.
In the meantime they face Exts.P8 and P9 notices.
2. I heard learned counsel for the petitioner
Sri.A.K.Jayasankar and learned Government Pleader.
Learned counsel for the petitioner would point out that
the notices are totally illegal and as and when
compounding has been granted it may not be open to the
officer to disregard the said fact and arrive at a tentative
finding particularly when the matter stands concluded by
Ext.P10 order of the Commissioner of Commercial Taxes.
3. I feel that these are all matters which the
WPC No. 5866/2009 -2-
petitioners can bring to the notice of the authority who
has issued Exts.P8 and P9. If objections are filed the
officer is duty bound to apply his mind and to apply the
law as is brought to his notice and correct himself if he
has erred in issuing the notices. At any rate, I do not see
any reason why I should entertain this writ petition.
Instead, I relegate the petitioners to file objections to the
notices. Petitioners are granted two weeks time from
today to file objections to Exts.P8 and P9. Leaving open
all the contentions of the petitioners the writ petition is
disposed of.
(K.M.JOSEPH)
JUDGE.
MS