IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34170 of 2008(P)
1. K. KUNHALAKUTTY,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. TAHSILDAR, TALUK OFFICE,
3. COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :29/11/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 34170 OF 2008
.........................................................................
Dated this the 29th November , 2010
J U D G M E N T
The petitioner is stated as aggrieved of non finalisation of
the assessment under the relevant provisions of the KGST Act,
which in turn has virtually prevented him from availing the
benefit of Amnesty Scheme declared by the Government, to
have the liability settled once and for all.
2. The tax liability of the petitioner in respect of
assessment years 1990-91 to 1992-93 was finalised much
earlier and the petitioner wanted to avail the benefit of Amnesty
Scheme then in existence. However Ext. P2 application
submitted in this regard was rejected vide Ext. P3 communication
issued on 10.10.2008 stating that the assessments in respect of
different assessment years were not complete and as such, the
application for settlement of arrears under the Amnesty Scheme
2008 could not be considered under any circumstance, which in
turn is under challenge in this Writ Petition.
W.P.(C) No. 34170 OF 2008
2
3. The petitioner also challenges the correctness and
sustainability of Ext. P4 Circular, wherein it is mentioned that
the benefit of Amnesty Scheme can be considered only as a
‘package deal’ and not by way of piece-meal exercise.
4. The learned Government Pleader submits that the
assessment in fact was finalised earlier under Section 17D,
which however happened to be set aside by this Court directing
the competent authority to have it reconsidered in accordance
with law and that earnest efforts are going on to have it finalised
without any delay.
5. In the above circumstance, this Court does not propose
to go into the legality or otherwise of the various contentions
raised by the petitioner with regard to the denial of the benefit
under the Amnesty Scheme, 2008; more so, in view of the fact
that the said Scheme has been re-notified by the Government
and is valid and available till 31.12.2010.
The third respondent is hereby directed to ensure that the
assessment in respect of the petitioner is caused to be
completed within ‘two weeks’ from the date of receipt of a copy
W.P.(C) No. 34170 OF 2008
3
of the judgment, so as to enable the petitioner to have
approached the concerned authority by submitting an application
for availing the benefit of the Amnesty Scheme now in existence.
Taking note of the submission made by the learned Government
Pleader, the petitioner is directed to produce a copy of the
judgment along with a copy of the Writ Petition before the
Deputy Commissioner, Commercial Taxes, Malappuram, for
taking further steps and to save time.
P.R. RAMACHANDRA MENON,
JUDGE.
lk