IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15738 of 2009(J)
1. JOHN J.PUTHIYADAM,MARY JYOTHY INDUSTRIES
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMERCIAL TAX OFFICER,
For Petitioner :SRI.RAJAN JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/06/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) NO. 15738 OF 2009
-----------------------------------
Dated this the 8th day of June, 2009
JUDGMENT
The petitioner is aggrieved of Ext.P1 and P2 notices issued by the second
respondent under Sections 16(9) and 67 of the Kerala Value Added Tax Act,
2003, whereby the petitioner has been called upon to furnish additional security,
lest hist registration should be cancelled and also proposing imposition of
penalty. The learned Government Pleader points out that, even earlier, despite
the issuance of necessary notice, the petitioner had not turn up to submit his
version.
2. Considering the facts and circumstances, this Court does not find it
necessary to go into the merits of the case, but for relegating the petitioner to
submit objections in response to Ext.P1 and P2. If any such objection is filed
within two weeks from today, it shall be treated as within time and on such event,
the second respondent shall consider the same and pass appropriate orders in
accordance with law, after giving an opportunity of hearing to the petitioner. This
shall be done as expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment.
The Writ Petition is disposed of accordingly.
(P.R.RAMACHANDRA MENON, JUDGE)
dnc