High Court Kerala High Court

Mrs. S. Nagamanickkam vs The Sales Tax Officer on 7 November, 2008

Kerala High Court
Mrs. S. Nagamanickkam vs The Sales Tax Officer on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29875 of 2008(F)


1. MRS. S. NAGAMANICKKAM,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER,
                       ...       Respondent

2. THE TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :07/11/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.29875 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 7th day of November, 2008

                                      JUDGMENT

Petitioner challenges Exts.P5 and P9. The further prayer is to

direct the respondents not to proceed against Ext.P6 properties of the

petitioner on the basis of Ext.P5 order. The case of the petitioner in brief is

as follows:

Petitioner is the Managing Director of a Company. According

to the petitioner it is a public limited company. Petitioner in this regard

relies on Ext.P1. It is the case of the petitioner that originally it was a

private limited company when it was incorporated in November, 1992, But

consequent on enhancement of its share capital, it became a public limited

company in October, 1993 and this is reflected in Ext.P1. Assessment

orders were passed for the assessment years 1995-96, 1996-97 and 1997-98.

Appeals were carried to the Tribunal, which came to be allowed by Ext.P3

order. Against the assessment orders for the years 1998-99 and 1999-2000

the company preferred appeals before the first appellate authority. The first

appellate authority allowed those appeals and the matter was taken to the

Tribunal, which came to be dismissed by Ext.P4.

WPC. 29875/2008. 2

2. The complaint is that attachment came to be made of the

personal property of the petitioner, who was the Managing Director, by

Ext.P5. Petitioner preferred Exts.P7 and P8 and thereafter Ext.P9 came to

be passed. In Ext.P9 the decision proceeds apparently on the basis that the

petitioner is not a public limited company.

3. I heard learned counsel for the petitioner Sri.Devan

Ramachandran and the learned Government Pleader Sri.C.K.Govindan.

4. Learned counsel for the petitioner points out that there

cannot be any manner of doubt after perusal of Ext.P1 that the Company in

question is a public limited company and not a private limited company

during the relevant period. Though it was a private limited company, on

consequent enhancement it became a public limited company with effect

from October, 1993, he contends. Of course learned Government Pleader

referred to the provisions contained in Section 22(4) of the Kerala General

Sales Tax Act and contended that as per the said provision the petitioner is

actually liable. There is no whisper about Section 22(4) in Ext.P9 order.

5. After having gone through Ext.P9 order, I feel that there is

no reference to the relevant material, in particular Ext.P1. Nor is there

advertence to the legal provisions applicable, which the learned counsel for

the petitioner brings to my notice as Section 21 and Section 43A of the

WPC. 29875/2008. 3

Companies Act. In such circumstances, I am constrained to quash Ext.P9.

Accordingly Ext.P9 is quashed. The second respondent will

reconsider and take a decision afresh on Exts.P7 and P8 taking note of

Ext.P1 and adverting to the relevant provisions of law with opportunity of

hearing to the petitioner as also the first respondent. A decision will be

taken within three weeks from today. In order to facilitate an early

decision, petitioner or his representative and the first respondent will be

present before the second respondent at 11 a.m on 14.11.2008.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb