IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 21.08.2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.27650 of 2007
Tvl. L.S.P.Refined Oil Co.
No.300
Sooramagalam Main Road
Salem.
rep. by its Proprietor Mr.B.S.Krishnan .. Petitioner
Vs.
The Commercial Tax Officer
Leigh Bazaar Circle
Salem .. Respondent
This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus to direct the respondent to pass a fresh assessment order, under Section 14 of the T.N.G.S.T. Act, for the assessment year 2001-02.
For petitioner : Mr.McGan Law Firm
For respondent : Mr.R.Mahadevan, Additional Government Pleader (T)
O R D E R
Mr.R.Mahadevan, the learned Additional Government Pleader (T) takes notice for the respondent.
2. With the consent of the learned counsel appearing on either side, the writ petition itself is taken up for final disposal.
3. Though the prayer is for a larger relief, the learned counsel appearing on behalf the petitioner has confined his argument to the limited extent of directing the respondent to consider and dispose of the representations of the petitioner, dated 18.10.2006, and 28.2.2007, within a specified period.
4. Considering the limited prayer sought for by the learned counsel appearing on behalf of the petitioner, without going into the merits of the case, the respondent is directed to consider and dispose of the representations of the petitioner, dated 18.10.2006 and 28.2.2007, on merits and in accordance with law, within a period of four weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representations, dated 18.10.2006, and 28.2.2007, to the respondent, along with a copy of this order.
With the above directions, the writ petition is disposed of. No costs.
lan
To:
The Commercial Tax Officer
Leigh Bazaar Circle
Salem.