High Court Kerala High Court

Juthesh.P.B. M/S. Phinix Timber … vs The Commercial Tax Officer on 8 April, 2010

Kerala High Court
Juthesh.P.B. M/S. Phinix Timber … vs The Commercial Tax Officer on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11959 of 2010(T)


1. JUTHESH.P.B. M/S. PHINIX TIMBER TRADERS
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER, DEPARTMENT
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER,

3. THE INTELLIGENCE OFFICER,

4. SHIHAS.T.S., LIAS-MAKKAR,

                For Petitioner  :SRI.P.N.DAMODARAN NAMBOODIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/04/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.
                     ------------------------
                  W.P.(C)No.11959 OF 2010
                     ------------------------

                Dated this the 8th day of April, 2010

                          JUDGMENT

The petitioner has approached this Court with the following

prayers;

i). To issue a writ in the nature of
certiorari or any other appropriate writ or
order or direction to quashing exhibit-P2
and Exhibit-P3 notices for best judgment and
penalty issued by the 1st respondent.

ii). To issue a writ in the nature of
mandamus or any other appropriate writ or
order directing the 3rd respondent to realize
the registration certificate, delivery note and
other documents to the petitioner by the 2nd
and 3rd respondents.

Iii). To issue a writ in the nature of
mandamus or any other appropriate writ or
order directing the 1st respondent to issue
fresh delivery note in Form No.15, within a
time limit fixed by this Hon’ble Court.

iv). To issue a writ in the nature of
mandamus or any other appropriate writ or
order directing the 1st respondent to allow
sufficient time to the petitioner to file and
produce reply to Ext.P2 and Ext.P3 Notices;

v). To pass such other orders as this
Hon’ble Court may deem justified in the facts
and circumstances of the case;

vi). To award the cost of this
proceedings to the petitioner.

2. The learned counsel for the petitioner submits that

WPC NO. 11959/2010 -2-

because of non return of the documents, for which the

petitioner has already filed Ext.P4 representation before the 3rd

respondent, which is still to be acted upon, the petitioner is not in

a position to submit a proper reply in response to Exts.P2 and P3

notices.

2. The learned Government Pleader appearing for the

respondents submits that Exts.P2 and P3 have absolutely

nothing to do with the documents mentioned in Ext.P4

representation.

3. After going through the materials on record, this Court

finds considerable force in the submission made from the part of

the learned Government Pleader. However, since the petitioner

has already approached the 3rd respondent for return of the

documents vide Ext.P4, the 3rd respondent is directed to

consider Ext.P4 and pass appropriate orders in accordance with

law, as expeditiously as possible, at any rate within two weeks

from the date of receipt of a copy of this judgment. The

petitioner will be at liberty to file detailed objections in response

to Ext. P2 and P3. However, since the time prescribed therein is

already over, the petitioner is permitted to file such objections

WPC NO. 11959/2010 -3-

within a period of two weeks, on which event, the same shall be

considered in accordance with law and the matter shall be

finalised as expeditiously as possible, at any rate within six weeks

from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE.

dpk