High Court Kerala High Court

M/S.Jai Hind Textiles & Oil Mills vs The Sales Tax Officer on 27 May, 2009

Kerala High Court
M/S.Jai Hind Textiles & Oil Mills vs The Sales Tax Officer on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32232 of 2007(K)


1. M/S.JAI HIND TEXTILES & OIL MILLS,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

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

 Dated :27/05/2009

 O R D E R
                     P.R.RAMACHANDRA MENON, J.
                     -----------------------------------------------
                         WP(C) NO. 32232 OF 2007
                           -----------------------------------
                     Dated this the 27th day of May, 2009


                                    JUDGMENT

The main prayer of the petitioner is for a direction to the respondents

for refunding the tax due to the petitioner pursuant to Ext.P1 and P2 orders,

with interest, as provided under the statute. Alternatively, the petitioner has

also made a prayer for giving a direction to the first respondent to pass

appropriate orders on Ext.P3 representation filed by them for the redressal

of their grievance.

2. After hearing both sides, the Writ Petition is disposed of,

directing the first respondent to consider Ext.P3 representation in

accordance with law and pass appropriate orders thereon after giving an

opportunity of hearing to the petitioner as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this judgment.

(P.R.RAMACHANDRA MENON, JUDGE)

dnc