IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31164 of 2008(I)
1. HILLWOOD IMPORT AND EXPORT PVT.LTD.
... Petitioner
Vs
1. COMMRERCIAL TAX OFFICER, KUNDRA
... Respondent
2. COMMISSIONER OF COMMERCIAL TAXES
For Petitioner :SRI.P.RAGHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/10/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 31164 OF 2008 I
--------------------------------------
Dated this the 23rd October, 2008
JUDGMENT
Petitioner challenges Ext.P3. Ext.P3 is a notice issued
purporting to proceed against the petitioner under Section 19C
of the KGST Act. Learned Government Pleader points out that
it is only a notice and it is open to the petitioner to raise all the
objections. It is also pointed out that the petitioner has filed
Exts.P4 and P5 objections. It is pointed out by the learned
counsel for petitioner that there is already a proceeding under
Section 19 and, therefore, that prompted the filing of the
additional objections in the matter. It is the contention of the
petitioner that there is already a proceeding under Section 19
which itself was challenged in W.P.(C). No.30705/08 and there
cannot be two assessments in respect of the same transaction.
This is a matter admittedly taken before the Officer and at this
stage of notice, it is not necessary for me to consider the
objections. Of course, it goes without saying that when a notice
WPC.31164/08 I 2
is issued and objections are filed, it is the bounden duty of the
Officer to apply his mind to the objections which are raised and
to take a decision thereon in accordance with law. The mere fact
that he has issued a notice, should not mean that if valid
objections are raised, warranting stoppage of the proceedings,
the Officer should hesitate to do so. In other words, the
issuance of a notice and the filing of the objections should not
be reduced to an empty formality and he has to apply his mind to
the issues raised with an open mind. Accordingly, the Writ
Petition is dismissed without prejudice to the right of the
petitioner to raise all the objections and leaving open the right of
the petitioner to raise all the objections available in law and on
facts before the Officer who will consider the same in
accordance with law.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge