IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6841 of 2009(A)
1. E.C. VARGHESE,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,MANNARKKAD,
... Respondent
2. TAHSILDAR (REVENUE RECOVERY)
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :22/05/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 6841 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 22nd day of May, 2009
JUDGMENT
Aggrieved by Ext.P1 order of assessment passed by the
first respondent, the petitioner filed Ext.P2 regular appeal before the
Deputy Commissioner; simultaneously approaching the Tribunal; which
culminated in Ext.P4 order passed by the Tribunal, whereby the
assessment for the year 1999 – 2000 was set aside and the matter was
remanded to the Assessing authority for fresh disposal, making it clear
that assessee had to comply with Section 17 (4), read with Rule 18 A of
KGST Rules, 1963. Despite the above order passed by the Appellate
Tribunal, it is stated that the first respondent has issued Ext.P7 order
(stated as based on the order passed by the Deputy Commissioner on
the appeal preferred before him) which in turn has led to Ext.P5 and
Ext.P6 demands.
2. The learned counsel for the petitioner submits that the
impugned proceedings are not at all sustainable in law; particularly in
view of Ext.P4 order passed by the Tribunal which has not been taken
into consideration by the respondents. However, it is stated by the
petitioner in paragraph 8 of the Writ Petition that, after passing Ext.P4
order by the Tribunal, the petitioner did not pursue Ext.P3 appeal
preferred before the Deputy Commissioner as it had become
WP (C) No. 6841 of 2009
: 2 :
infructuous. The learned Government Pleader submits that there is no
deliberate attempt on the part of the first respondent to ignore Ext.P4
and that he was only acting in tune with the modified assessment order
passed by the Deputy Commissioner in the appeal preferred before
him. In any view of the matter, there cannot be any dispute that Ext.P1
assessment order is no more, having been set aside by the Tribunal as
per Ext. P4, remanding the matter for fresh consideration by the first
respondent; which step is yet to be pursued and implemented by the
first respondent.
3. In the above circumstance, the Writ Petition is disposed of,
directing the first respondent to finalise the proceedings as directed in
Ext.P4. The orders impugned in the Writ Petition are set aside. The
matter shall be finalised as above, by the first respondent, as
expeditiously as possible, at any rate, within a period two months.
P. R. RAMACHANDRA MENON, JUDGE
kmd
WP (C) No. 6841 of 2009
: 3 :