IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9744 of 2005(I)
1. JOHNCY ANTONY, PROP.SOUTHERN POLYMERS
... Petitioner
Vs
1. THE SALES TAX OFFICER I,
... Respondent
2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),
For Petitioner :SRI.C.J. XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.9744 of 2005
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
The petitioner is challenging demand of interest along with
assessment orders Exts.P3 to P8 issued for the assessment years 1998-99 to
2000-2001 (both KGST and CST). Petitioner’s case is that Section 23(3A)
has no application for these periods and therefore, interest is not payable for
delayed payment of tax. However, Government Pleader submitted that if
tax due under the return is not paid along with monthly return, interest is
payable under Section 23(3) itself. A Division Bench of this court has
recently decided the matter in STRV No.339/2003. Since the Assessing
Officer has not considered petitioner’s objections in as much as interest is
computed along with determination of tax for the assessment year, W.P. is
disposed of directing the petitioner to file rectification application against
the assessment orders under Section 43 of the KGST Act, if interest is not
payable according to them under Section 23(3A) or 23(3) of the Act. If
applications are filed within two weeks from date of receipt of copy of this
judgment along with copy of judgment, there will be direction to the officer
to consider petitioner’s objections and go through the judgment in the
2
abovereferred S.T.R.V. and pass orders after issuing notice and after giving
opportunity to the petitioner to furnish written objection and for hearing.
The Assessing Officer is directed to pass orders on the interest question for
all the years within a period of three months from today. The petitioner
will produce copy of this judgment, take notice and co-operate in the
adjudication proceedings. Interim orders issued by this court will continue
for three months from now and thereafter recovery will be made for the
interest determined by the officer.
C.N.RAMACHANDRAN NAIR
Judge
pms