IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2967 of 2007(C)
1. K.N.PREMAN
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. TAHSILDAR (RR),
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/10/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.2967 OF 2007
------------------------
Dated this the 5th day of October, 2009.
JUDGMENT
Petitioner is an assessee under the KGST Act.
Assessment for the years 1991-92,1992-93 and 1993-94
were completed on an ex-parte basis. First appeal was
rejected and by Ext.P3 order, the 2nd appellate authority,
set aside the ex-parte assessment orders and directed
fresh assessment with notice and opportunity to the
petitioner. However, ignoring Ext.P3 his property was
attached as per Ext.P4 recovery proceedings. It was
thereupon that this writ petition was filed.
2. A reading of Ext.P4 revenue recovery notice show
that the same was issued for dues to the Electricity Board as
well Taking into account the facts as above, at the stage of
admission this court passed an order dated 25.1.2007
directing that if the petitioner remits the dues to the
WP(c).No.2967/07 2
Electricity Board, further proceedings for realizing the sale tax
arrears for the aforesaid assessment years will stand stayed.
3. Learned Government Pleader also does not dispute the
correctness of the factual statements made by the petitioner.
Having regard to the fact that assessment orders have been
set aside by Ext.P3, P4 revenue recovery proceedings to the
extent it is initiated for recovering the sale tax dues for the
aforesaid assessment years in respect of which Ext.P3 order
has been issued, is clearly erroneous. Therefore Ext.P4 to the
extent it includes the sales tax arrears will stand set aside. It is
directed that once the assessment is completed in pursuance
to Ext.P3, it will be open to the respondent to initiate fresh
proceedings for realizing the dues.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.2967/07 3