High Court Kerala High Court

K.M.Dasan vs Commercial Tax Officer – I on 5 July, 2010

Kerala High Court
K.M.Dasan vs Commercial Tax Officer – I on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19187 of 2010(W)


1. K.M.DASAN,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER - I,
                       ...       Respondent

2. INSPECTING ASSISTANT COMMISSIONER,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

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

 Dated :05/07/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
                      --------------------------------------------
                       WP(C) NO. 19187 OF 2010
                      --------------------------------------------
                 Dated this the 5th day of July, 2010

                                  JUDGMENT

The petitioner is stated as aggrieved of Ext.P5 order passed by the 1st

respondent; whereby the application for registration has been rejected. Many

a ground has been raised in the Writ Petition, referring to binding judicial

precedents as well.

2. The learned counsel for the petitioner submits that, the course

pursued by the petitioner is per-se wrong and illegal; which made the

petitioner to approach this Court; especially when the right to do business is

adversely effected.

3. Heard the learned Government Pleader as well.

4. Going by the materials on record, it is very much evident that,

Ext.P5 order passed by the 1st respondent is very much appealable.

Accordingly, the petitioner is relegated to pursue the statutory remedy by way

of appeal. If any such appeal is filed within one week from the date of receipt

of a copy of this judgment, the same shall be considered and finalized by the

appellate authority in accordance with law, after hearing the petitioner as

expeditiously as possible, at any rate, within two weeks from the date of

receipt of the appeal.

The Writ Petition is dismissed.

P.R.RAMACHANDRA MENON
JUDGE
dnc