IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37257 of 2004(I)
1. K.G.GEORGE, KANNARAYIL HOUSE,
... Petitioner
2. ELSY RAJAN, THANNIMOOTTIL HOUSE,
3. SAKEER.S. A.M.HOUSE,
4. GEORGE MATHEW, PALLIATHU HOUSE,
5. GEROGE VARGHESE.P. MALAYATOOR PALLIATHU
6. C.N.RAJAN, CHEMPARATHI VILAYIL,
7. THOMAS MATHEW, MULLASSERIL,
8. ABY.T.MATHEW, THAZHATHILLATHU,
9. V.S.VALSARAJAN, VALIYAMALAYIL,
10. JAYAKUMAR P.G. PADINJARE PUTHUSSERIL,
11. P.P.VARGHESE, PLANTODATHIL,
12. SAM ABRAHAM, MUNDAPLACKAL,
13. P.C.GEORGE, PARAYIL, VADASSERIKKARA.
14. SAM ABRAHAM, MUNDAKULATHU,
15. P.T.KURUVILA, PARUMALAYIL,
16. P.S.MOHAMMED, SHERIN SUPER MARKET,
17. GEORGE MATHEW, KULATHINKAL,
18. N.K.THOMAS, MEEZHIPERUMATHU,
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY,
... Respondent
2. THE VADASSERIKKARA GRAMA PANCHAYATH,
3. THE JOINT SECRETARY, LOCAL SELF
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.V.BHASKARAN PILLAI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :18/06/2009
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.C. NO. 37257 OF 2004
--------------------------------------------
Dated this the 18th day of June, 2009
JUDGMENT
Petitioners are challenging demand of profession tax for the years
1998-99 and 1999-2000. Even though the matter is pending in this
Court for the last five years, no counter affidavit is filed by the
Panchayath. In any case I do not think the case should be kept pending
any longer. While the case of the petitioners is that demand is not in
accordance with Rules, counsel for the Panchayath submitted that
profession tax is demanded based on the income of the petitioners, as
required under Rule 3 of the Kerala Panchayath Raj (Profession Tax)
Rules. Rule 6 provides for determination of income for the purpose of
computation of tax liability. Since individual orders are not served by
the Panchayath and Panchayath has not filed any statement or affidavit
in this Court, I dispose of the WPC directing the Secretary of the
Panchayath to issue individual orders demanding profession tax from
all the petitioners within a period of one month from the date of receipt
2
of a copy of this judgment. Petitioners will furnish registration
certificate issued under the KVAT Act, assessment orders under the
Act and also copies of income-tax returns acknowledged by the
assessing officer for the purpose of assessment, etc. Interim order
granted by this Court against recovery will remain in force until the
Secretary determines the tax liability not only for the years in question
but also for subsequent years. If any of the petitioners is not registered
under the KVAT Act or not filing income tax returns, they can furnish
details of turnover and income, and it is open to the Secretary of the
Panchayath to conduct enquiry about the correctness of the statement
of such petitioner with regard to turnover and income and determine
the tax liability.
W.P.C. is disposed of as above.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3