High Court Kerala High Court

C.S.Lakshmanan vs The Commercial Tax Officer on 15 July, 2010

Kerala High Court
C.S.Lakshmanan vs The Commercial Tax Officer on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19367 of 2010(U)


1. C.S.LAKSHMANAN
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER, MAVELIKKARA
                       ...       Respondent

2. INSPECITNG ASST.COMMISSIONER

3. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

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

 Dated :15/07/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 19367 of 2010 U
             ```````````````````````````````````````````````````````
                 Dated this the 15th day of July, 2010

                            J U D G M E N T

The petitioner challenges Ext.P4 order passed by the

first respondent for the reason that the statement of objections

filed from the part of the petitioner, though was taken note of in the

opening paragraph, has not been discussed any where in the

order, before arriving at the inference. This being the position, the

learned counsel for the petitioner submits that Ext.P4 cannot be

treated as a ‘speaking order’ and hence, the same requires

reconsideration.

2. Heard the learned Government Pleader as well.

3. Going by the materials on record, it is clear that the

filing of objection dated 03-03-2010 has been referred to in the

opening paragraph of the impugned order passed by the first

respondent. But, since the effect/consequence has not been

discussed anywhere, this Court finds that the matter requires to be

reconsidered by the first respondent. Accordingly, Ext.P4 is set

aside and the first respondent is directed to reconsider the matter,

after hearing the petitioner and pass a ‘speaking order’ thereon, in

WPC.19367/2010
: 2 :

accordance with law, as expeditiously as possible, at any rate,

within a period of ‘six weeks’ from the date of receipt of a copy of

this judgment.

The writ petition is disposed of as above.

(P.R. RAMACHANDRA MENON, JUDGE)
aks