High Court Kerala High Court

M.V.Devassy vs The Commercial Tax Officer on 25 September, 2009

Kerala High Court
M.V.Devassy vs The Commercial Tax Officer on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27085 of 2009(E)


1. M.V.DEVASSY,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :25/09/2009

 O R D E R
                        C.K.ABDUL REHIM, J.
                        ------------------------------------
                      W.P(C). No.27085 of 2009
                        -------------------------------------
             Dated this the 25th day of September, 2009

                                 JUDGMENT

Challenge in this Writ Petition is against Ext.P1 order of

assessment issued by the respondent under the provisions of

Section 19 of the K.G.S.T Act pertaining to the year 2000-2003.

The main ground on which Ext.P1 is attacked is that the order does

not indicate anything about service of notice for reopening the

assessment, which was originally completed as early as on

19.09.2003, in which payment of tax at the compounded rate was

allowed. It is further contended that the order impugned does not

indicate as to whether any objection was received from the

assessee with respect to the proposal for reopening and as to

whether the authority had considered any such objections. It is also

contended that Ext.P1 order issued under Section 19 of the K.G.S.T

Act is without jurisdiction, since reopening is made after the period

of limitations stipulated under the said provisions.

2. Having considered contentions of the petitioner and

after hearing learned Government Pleader appearing on behalf of

the respondents, I notice that the order impugned is totally non-

speaking on the aspects regarding issuance of proposal for

reopening of the assessment, service of such proposal, objection if

W.P(C). No.27085 of 2009 2

any raised by the assessee, advertence to any such objection etc.

Being an assessment under Section 19 of the K.G.S.T Act,

reopening an assessment which stands finally settled, the

authority concerned is supposed to issue an order which will

reflect the above aspects and also the advertence to the

contentions, if any raised. An order in a cryptic manner without

reflecting application of mind issued by an assessing authority

cannot be termed as an order which is sustainable under the eye

of law. Therefore Ext.P1 is liable to be quashed.

3. In the result, this Writ Petition is disposed of quashing

Ext.P1. The respondent is directed to consider the matter afresh

after affording opportunity to the petitioner to object the

proposal on the basis of notice already issued as evidenced by

Ext.P2, and after affording opportunity of hearing. Orders in this

regard may be passed as early as possible, at any rate within a

period of two months from the date of receipt of a copy of this

judgment.

C.K.ABDUL REHIM
JUDGE
rtr/-