IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14973 of 2008(G)
1. K.VIJAYAN,S/O. LATE K.R. VELAYUDHAN
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER
... Respondent
2. DEPUTY COMMISSIONER (APPEALS III
3. DEPUTY TAHSILDAR, (RR)
For Petitioner :SRI.ARIKKAT VIJAYAN MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :21/05/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 14973 OF 2008 G
````````````````````````````````````````````````````
Dated this the 21st day of May, 2008
J U D G M E N T
Petitioner has approached this Court on the
following brief allegations. He is the son and legal heir of
Sri.K.R.Velayudhan. His father was an assessee for sales tax
for the assessment years 2000-01 to 2002-03 before the 1st
respondent. The petitioner was unaware of that until he is
served with Ext.P1 notice dated 11.4.08. When the petitioner
made enquires, he came to know that against assessments,
first appeals have been filed and disposed of on 7.4.2006.
The petitioner’s father passed away on 15.7.06. Therefore,
the petitioner made Ext.P2 application before the 2nd
respondent requesting for the issue of certified copies of the
orders in STA Nos.5669/05, 5670/05 and 5671/05. In the
meanwhile, the petitioner received Exts.P3 to P8 demand
notices. I heard the learned counsel for the petitioner and
WPC.14973/08
: 2 :
also the learned Government Pleader. Having heard the
counsel, the writ petition is disposed of as follows:
There will be a direction to the 2nd respondent to issue
certified copies of the orders passed in STA Nos.5669/05,
5670/05 and 5671/05 to the petitioner within a period of two
weeks from the date of receipt of a copy of this judgment.
Proceedings as evidenced by Exts.P3 to P8 as against the
petitioner shall be kept in abeyance for a period of six weeks
from today on condition that the petitioner remits a sum of
Rs.50,000/- (Rupees fifty thousand only) within ten days from
today.
(K.M.JOSEPH, JUDGE)
aks