High Court Jharkhand High Court

M/S Ambika Trading Company vs State Of Jharkhand & Ors on 23 September, 2011

Jharkhand High Court
M/S Ambika Trading Company vs State Of Jharkhand & Ors on 23 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W.P.(T) No. 4882 of 2011
M/s. Ambika Trading Company, Bistupur             ...    Petitioner
                               Vrs.
The State of Jharkhand & Ors.                     ...    Respondents
                                 With
                       W.P.(T) No. 4886 of 2011
M/s. Ambika Trading Company, Bistupur             ...    Petitioner
                               Vrs.
The State of Jharkhand & Ors.                     ...    Respondents
                                 With
                       W.P.(T) No. 4888 of 2011
M/s. Ambika Trading Company, Bistupur             ...    Petitioner
                               Vrs.
The State of Jharkhand & Ors.                     ...    Respondents
                                 With
                       W.P.(T) No. 4897 of 2011
M/s. Ambika Trading Company, Bistupur             ...    Petitioner
                               Vrs.
The State of Jharkhand & Ors.                     ...    Respondents
                                ------
CORAM:          HON'BLE THE CHIEF JUSTICE
                HON'BLE MR. JUSTICE P.P. BHATT
                                ------
For the Petitioner :          M/s. J.N.Pandey
For the Respondent :          Mr. Rajesh Shankar, S.C.-I
                                ------
Order No. 02                               Dated: 23rd September, 2011.

       Heard learned counsel for the parties.

All these writ petitions have been filed for different assessment

years but the issues involved are the same, hence, they are being decided

by this common order.

The petitioner is aggrieved against the order dated 15.3.2011

passed by the Assessing Officer, after observing that because of total

non-cooperation of the writ petitioner and because of non-production of

any evidence, the authority had no option but to pass the order. The writ

petitioner without challenging the order dated 15.3.2011 has approached

this Court under Article 227 of the Constitution of India so as to challenge

the observation of the Assessing Officer with respect to the petitioner’s

total non-cooperation and non-production of evidence.

We may observe here that as back as on 01.08.2008, when the

matter was considered by the Commercial Taxes Tribunal, the Tribunal

has observed that if the petitioner is not cooperating and responding to the

notice, the Lower Court will be at liberty to pass order as per Law. At this

Juncture, it will be relevant to mention here that proceeding is in
2.

relation to the years 1988-1989, 1989-1990, 1990-1991 and 1991-1992.

From this fact itself, it is clear that it was a very old matter before the

authorities and that too in relation to the Revenue of the State.

Learned counsel for the petitioner vehementally submitted that

when there is a flagrant violation of Law and principles of natural justice,

then the Court has ample jurisdiction under Article 227 of the Constitution

of India to correct the error by exercising the supervisory powers. There is

no dispute about this proposition for which no authority is needed and in

appropriate case the Court interferes even when there is remedy available

in alternative forum even then the Court passes the order but it is not a

case of such type in any manner which is apparent from the facts of the

case.

Therefore, this court is declined to interfere in the impugned order

hence, the writ petitions which appear to be only abuse of the process of

the Court, are dismissed with a cost of Rs.10,000/-.

                                                                                  (Prakash Tatia, C.J.)

(P.P.Bhatt, J.)
D.S./Sudhir.