High Court Kerala High Court

Giressh Babu vs The Inspecting Asst. … on 22 April, 2008

Kerala High Court
Giressh Babu vs The Inspecting Asst. … on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10694 of 2008(W)


1. GIRESSH BABU, MANAGING DIRECTOR,
                      ...  Petitioner

                        Vs



1. THE INSPECTING ASST. COMMISSIONER,
                       ...       Respondent

2. THE COMMERCIAL TAXES OFFICER,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/04/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                       W.P.C. NO. 10694 OF 2008
                  --------------------------------------------
                 Dated this the 22nd day of April, 2008

                                JUDGMENT

Since Government Pleader reported that the amount sought to be

recovered is admitted tax, payment of which made by the petitioner

through cheque was dishonoured, respondents are free to proceed with

recovery of admitted tax with interest if not paid by the petitioner.

Petitioner will furnish details of payments for the second respondent to

credit such payments and authorise recovery of balance amount. All

other issues can be raised in assessment proceedings. Amount actually

due only will be recovered from the petitioner after verifying details of

payments made by petitioner which will be produced along with a copy

of this judgment.

W.P. is disposed of as above.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2