High Court Kerala High Court

Kairaly Welfare And Charitable … vs The Sales Tax Officer on 3 July, 2009

Kerala High Court
Kairaly Welfare And Charitable … vs The Sales Tax Officer on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18688 of 2009(E)


1. KAIRALY WELFARE AND CHARITABLE WOMENS
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, KOTHAMANGALAM.
                       ...       Respondent

2. APPELLATE ASST.COMMISSIONER,

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

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

 Dated :03/07/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
              ........................................................................
                    W.P.(C) No.18688 OF 2009
              .........................................................................
                       Dated this the              3rd July, 2009


                                  J U D G M E N T

The assessment order in respect of the assessment year

2003-04 was challenged by the petitioner by filing the appeal

-STA No.1321 of 2006 before the second respondent. However,

the same happened to be rejected for non-payment of the

‘court fee’ towards the Kerala Legal Benefit Fund, as borne by

Ext. P3, which has been subjected to challenge in the present

Writ Petition.

2. The learned Counsel appearing for the petitioner

submits that non-payment of requisite court fee was never

wilful, but only due to an inadvertent omission. There is also a

case for the petitioner that the defect noted in this regard was

not properly communicated to the petitioner and that no

sufficient opportunity was obtained for curing the same.

3. Heard the learned Government Pleader as well, who

W.P.(C) No.18688 OF 2009

2

submits that absolutely no fault can be put on the shoulders of

the appellate authority, particularly in view of the fact that the

appeal proceedings were presented through the representative of

the petitioner herein and that the default, omission or lapse, if

at all, can only be on the part of the said representative, for

whose acts and deeds, none other than the petitioner can be

held as liable .

4. However, this Court does not find it necessary to

conduct a hair split analysis as to the actual turn of events,

particularly in view of the submission made from the part of the

petitioner that he is ready and willing to remit the requisite court

fee and that the matter might be ordered to be considered on

merits especially in view of the stakes involved.

5. After considering the facts and circumstances, Ext. P3

impugned order is set aside. The petitioner is directed to remit

the requisite court fee within ten days. On such an event, the

appeal preferred by the petitioner shall be considered afresh and

decided on merits, in accordance with law, of course, after giving

an opportunity of hearing to the petitioner. This shall be finalised

W.P.(C) No.18688 OF 2009

3

as expeditiously as possible and at any rate, within three months

from the date of receipt of a copy of the judgment.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk