High Court Kerala High Court

A.J.Mariam Alias Annie vs The Commercial Tax Officer on 23 July, 2008

Kerala High Court
A.J.Mariam Alias Annie vs The Commercial Tax Officer on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19799 of 2008(F)


1. A.J.MARIAM ALIAS ANNIE, PROPRIETRIX,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER,

3. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/07/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                   W.P.(C) No. 19799 OF 2008 F
            ````````````````````````````````````````````````````
              Dated this the 23rd day of July, 2008

                          J U D G M E N T

Prayers in the writ petition are as follows:

(i) issue a writ of mandamus or any other

appropriate writ order or direction to the 1st

respondent to refund the amounts due to the

petitioner under Exts.P1 and P3 with interest

provided under section 44(4);

(ii) issue a writ of mandamus or any other

writ order or direction to the 1st respondent to

modify the assessment in accordance with Ext.P4

order and refund the amounts due to the petitioner

with interest as provided under section 44(4);

(iii) issue a writ of mandamus or any other

appropriate writ order or direction to the 1st

respondent to return the security furnished for

taking the registration.

According to the petitioner, Ext.P4 is an order which is yet to

be implemented and amounts are due by way of refund under

Exts.P1 and P3. The petitioner has already filed Exts.P5 and P6

representations.

2. Having heard learned Government Pleader, I feel that

WPC.19799/08
: 2 :

the petitioner is entitled to the reliefs if the matter has become

final. In such circumstances, writ petition is disposed of as

follows.

There will be a direction to the 1st respondent to modify

the assessment as directed in Ext.P4 if Ext.P4 has become final in

accordance with law within two months from the date of receipt of

a copy of this judgment. Any amounts found due by way of refund

will be given to the petitioner within a further period of one month

from the date of the modification of the order. There will also be a

direction to the 1st respondent to refund the amounts found due on

the basis of Exts.P1 and P3 in accordance with law within a period

of two months from the date of receipt of a copy of this judgment.

The 1st respondent will also consider and take a decision on the

question of returning the security furnished for taking the

registration in accordance with law within two months from the

date of receipt of a copy of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE