High Court Kerala High Court

M/S.M.A.Ceramics (P) Ltd vs The Assistant Commissioner on 5 October, 2009

Kerala High Court
M/S.M.A.Ceramics (P) Ltd vs The Assistant Commissioner on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 876 of 2007(D)


1. M/S.M.A.CERAMICS (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE COMMERCIAL TAX INSPECTOR,

3. THE COMMISSIONER OF COMMERCIAL TAXES,

4. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/10/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                  W.P.(C).No.876 OF 2007
              ------------------------
            Dated this the 5th day of October, 2009.

                          JUDGMENT

In this writ petition prayer sought by the petitioner is

against Ext.P1 and to declare that Ext.P6 circular is illegal.

A further direction to the first respondent to permit the

petitioner to transport ceramic tiles without insisting on

payment of advance tax was also sought for.

2. In so far as the challenge against Circular

No.50/2006(Ext.P6) is concerned, the challenge against the

said circular has already been rejected by this court in the

judgment reported in Fantacy Sales Corporation V. Sales

Tax Inspector (2007(2) KLT 174).

3. In so far as the remaining prayers sought for are

concerned, by the interim order dated 8.1.2007 ,

respondents 1 and 2 were directed to permit the

petitioner to transport the goods covered by the invoices

WP(c).No.876/07 2

to his business premises without insisting on documents of

advance tax, on the petitioner executing self bonds. It is

stated that accordingly goods were transported executing

self bonds. Now what remains is that, the matter needs to be

adjudicated, which shall be done by the first respondent.

4. It is clarified that it will be open to the first

respondent to complete the adjudication in the matter with

notice to the petitioner and as expeditiously as possible.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.876/07 3