IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30833 of 2010(D)
1. BOBBY ABRAHAM, PARAMOUNT ENVIRO
... Petitioner
Vs
1. COMMISSIONER, COMMERCIAL TAXES,
... Respondent
2. COMMERCIAL TAX OFFICER, FIRST CIRCLE,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/10/2010
O R D E R
C. K. ABDUL REHIM, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 30833 of 2010
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 8th day of October, 2010
JUDGMENT
There exists a dispute as to what should be the rate of
tax payable with respect to the goods manufactured by the
petitioner. It is submitted that, Ext.P1 application filed by
the petitioner seeking clarification from the 1st respondent,
under section 94 of the Kerala Value Added Tax Act, 2003
(KVAT Act) is pending disposal. Grievance of the petitioner
is that before the 1st respondent could take a decision on the
matter, 2nd respondent is proceeding with steps for
imposing penalty and for completing the assessments,
pursuant to Ext.P2 and P4 series notices. Hence he seeks
direction to the 1st respondent for an early disposal of
Ext.P1 application., and till then to restrain finalization of
the proceeding initiated.
2. Considering the facts and circumstances of the
case, I am of the opinion that the writ petition can be
disposed of directing the 1st respondent or the appropriate
W.P.(C) No. 30833/2010 2
authority under section 94, to take a decision on Ext.P1
application.
3. Accordingly, the writ petition is disposed of
directing the 1st respondent or the appropriate authority
under section 94 of the KVAT Act to consider and pass
orders on Ext.P1 application, after affording an opportunity
of hearing to the petitioner, as early as possible at any rate
within a period of two months from the date of receipt of a
copy of this judgment.
4. Till such time orders are passed by the 1st
respondent as directed above, the 2nd respondent is directed
not to finalize the proceedings initiated pursuant to Exts.P2
and P4 series of notices.
C. K. ABDUL REHIM,
JUDGE.
mn.