IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3134 of 2008(W)
1. JESSY ALEXANDER, W/O. M.A.ALEXANDER,
... Petitioner
Vs
1. SALES TAX OFFICER,
... Respondent
2. TAHSILDAR (RR),
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 3134 OF 2008 W
=====================
Dated this the 28th day of January, 2008
J U D G M E N T
Petitioner submits that his was an S.S.I. Unit engaged in
the manufacture of Mineral Water and that in view of Ext.P2
Government Order, it was entitled to the benefit of exemption.
Though Ext.P2 notification was withdrawn by Ext.P3, that was set
aside by Ext.P4 judgment of this court. Thus, the petitioner still
continues to be entitled to the benefit of exemption, submits the
learned counsel. However, denying the benefit of exemption, the
assessment orders for the year 1998-99 and 1999-2000 were
revised by Exts. P5 and P6 and thereupon the petitioner filed
Exts. P7 and P8 applications under Section 43 of the KGST Act
seeking rectification of the revised assessment orders. Despite
the pendency of the applications for rectification, revenue
recovery proceedings continued and by Ext.P9 landed property
WPC 3134/08
:2 :
mentioned therein is scheduled to be auctioned today. It is in
this background, the writ petition has been filed.
2. Admittedly, applications for rectification filed by the
petitioner, produced as Exts. P7 and P8, are pending
consideration of the 1st respondent and the claim raised by the
petitioner is for the benefit of exemption provided for in Ext.P2.
3. In view of the pendency of the applications for
rectification, it is only proper that these applications are decided
before any coercive action is taken for realising the tax due under
Exts.P5 and P6.
4. In view of the above, I dispose of this writ petition
itself directing that the 1st respondent shall consider and take a
decision on Exts. P7 and P8 with notice to the petitioner and as
expeditiously as possible, at any rate within eight weeks of
production of a copy of this judgment.
In the meanwhile, until decision is taken as above, further
proceedings pursuant to Ext.P9 will stand stayed.
ANTONY DOMINIC, JUDGE.
Rp