High Court Kerala High Court

Eldose Kuriakose vs The Commercial Tax Officer on 11 December, 2009

Kerala High Court
Eldose Kuriakose vs The Commercial Tax Officer on 11 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35735 of 2009(J)


1. ELDOSE KURIAKOSE, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :11/12/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.35735 OF 2009
                    ------------------------------

          Dated this the 11th day of December, 2009


                        J U D G M E N T

———————-

1. Ext.P5 order of assessment is challenged in this writ

petition without resorting to statutory remedy of appeal, on the

premise that there is total violation of natural justice, to the

extent the petitioner was not afforded with sufficient opportunity

to object the pre-assessment notice.

2. Ext.P3 is the notice issued under Section 25 of the

Kerala Value Added Tax Act, 2003 (KVAT Act) intimating

proposal for assessment and calling for objections. Ext.P3 is

dated 2.11.2009. In the impugned order it is admitted that the

notice was served on the petitioner only on 12.11.2009. It is

noticed that in Ext.P3 the petitioner was required to appear

along with books of account on 12.11.2009 at 11 a.m. It is stated

that the notice was received only in the afternoon of 12.11.2009.

However, the petitioner had submitted detailed objections to the

proposal for assessment, as evidenced from Ext.P4. It is further

evident from the postal acknowledgement card produced along

with Ext.P4, that the objections were received by the respondent

only on 5.12.2009. It is noticed that the impugned assessment

W.P.(C).35735/2009-J 2

order was issued on 26.11.2009, admittedly before receipt of the

objections.

3. It is submitted by the petitioner that he has got

serious objections against the assessment, because the contract

undertaken by the petitioner is not with respect to sale of any

goods, but it is only a works contract. From the circumstances

stated above, it is clear that at the time when assessment order

is issued, the objections were not available before the

respondent. Eventhough learned Government Pleader appearing

on behalf of the respondent contended that the petitioner could

have approached the authority with the objections within a

reasonable time after receipt of notice, I find that the impugned

order is passed within few days of receipt of the notice by the

petitioner. At any rate, it is clear that the petitioner was

deprived of proper opportunity to raise his contentions against

the assessment. Hence in the interest of justice I am of the

opinion that the mater need re-consideration at the hands of the

respondent.

4. Under the above circumstances Ext.P5 order is hereby

quashed. Petitioner is directed to appear for a personal hearing

before the respondent on 30.12.2009. After affording an

opportunity of hearing and after adverting to contentions raised

W.P.(C).35735/2009-J 3

by the petitioner in Ext.P4, the respondent shall issue fresh

orders thereafter, as early as possible, at any rate within a

period of one month from the date of hearing of the matter.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb