IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6426 of 2009(W)
1. E.I.JOSE AND OTHERS
... Petitioner
Vs
1. SALES TAX OFFICER, COMMERCIAL TAXES
... Respondent
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :27/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6426 OF 2009 W
--------------------------------------
Dated this the 27th February, 2009
JUDGMENT
Case of the petitioners, in brief, is as follows:
Petitioners are erstwhile Partners of a Firm. Exts.P2 to
P13 are recovery notices issued under the Revenue Recovery
Act, to recover the amounts due on the basis of assessments
which have been completed and the case is that it is without
serving pre-assessment notices on the petitioners that the
assessments have been completed. Petitioners have filed
Ext.P14 seeking orders of assessment as also copies of the pre-
assessment notices, and proof of service in regard to the same.
The request in Ext.P14 is to keep the recovery proceedings in
abeyance, in view of the non-service of the assessment
proceedings.
2. I heard Shri Anil D. Nair, learned counsel appearing for
the petitioners and also the learned Government Pleader. In the
circumstances, the Writ Petition is disposed of as follows:
WPC.6426/09 W 2
Learned Government Pleader points out that Ext.P14
cannot be treated as an application sufficient for grant of the
copies. Learned counsel for the petitioners would submit that
the petitioners will apply by furnishing necessary stamps. There
will be a direction that if the petitioners supply sufficient stamps
within a period of two days from today, the assessment orders
will be served within a period of one week from the date on
which the stamps are supplied. Recovery proceedings will be
kept in abeyance for three weeks from today.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge