High Court Kerala High Court

M.M.Mammu vs Commercial Tax Officer on 30 September, 2010

Kerala High Court
M.M.Mammu vs Commercial Tax Officer on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29360 of 2010(T)


1. M.M.MAMMU,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SMT.T.RADHAMANY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/09/2010

 O R D E R
                         C.K.ABDUL REHIM, J
                  ---------------------------
                     W.P(C) No.29360 of 2010-T
            Dated----------------------------2010.
                   this the 30th day of September,

                           J U D G M E N T

Challenge is against Exts.P5 and P5(a) orders of assessments,

issued under Section 25(1) of the Kerala Value Added Tax Act 2003

(KVAT Act) for the years 2006-07 and 2007-08. The petitioner is

challenging the assessments without invoking the appellate remedy,

on the basis that those assessments were finalised without adhering

to the procedure mandated under the relevant provisions. It is

specifically contended that no opportunity of personal hearing was

afforded to the petitioner inspite of specific request made in this

regard. It is also brought to my notice that in the proposal notices

issued, the petitioner was requested to file objections within seven

days. At the same time it was mentioned therein that opportunity of

hearing was afforded within the said time limit. Learned counsel for

the petitioner had pointed a decision of this Court in Suzion

Infrastructure Service Ltd. V. Commercial Tax Officer (W.C),

Ernakulam (2010(3) KHC 299 (Ker), wherein this Court held that

issuing a composite notice calling for objections as well as affording

an opportunity for hearing even prior to filing of such objections,

W.P(C) No.29360 of 2010-T 2

will not be sufficient and an effective opportunity of hearing should

be provided after filing objections, in order to have due compliance

of the procedure contemplated under Section 25(1) of the KVAT Act.

On a perusal of the proposal notice as well as the orders of

assessments, it is evident that no effective opportunity for personal

hearing was afforded after submission of the objections.

2. Under the above circumstances, I am of the considered

opinion that Exts.P5 and P5(a) are unsustainable in the eye of law.

Hence the writ petition is allowed and those orders are hereby

quashed. The first respondent is directed to finalise the

assessments afresh, after affording a reasonable opportunity for

personal hearing to the petitioner. The petitioner should also be

permitted to produce Books of Accounts and other documents to

substantiate his claims. Fresh assessment shall be finalised as

directed above, as early as possible, at any rate within a period of

six weeks from the date of receipt of a copy of this judgment.

Sd/-

                                  C.K.ABDUL REHIM
                                        JUDGE

                            //True Copy//

ab                                      P.A to Judge