High Court Kerala High Court

M/S. Chandysons Latex vs The State Level Committee For Sale … on 4 December, 2006

Kerala High Court
M/S. Chandysons Latex vs The State Level Committee For Sale … on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5967 of 2003(I)


1. M/S. CHANDYSONS LATEX,
                      ...  Petitioner

                        Vs



1. THE STATE LEVEL COMMITTEE FOR SALE TAX
                       ...       Respondent

2. THE GENERAL MANAGER,

3. THE ASSISTANT COMMISSIONER (ASSESSMENT),

                For Petitioner  :SRI.C.K.THANU PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/12/2006

 O R D E R
                              KURIAN JOSEPH, J.

                              ----------------------------

                             O.P.No.5967 OF 2003

                             -----------------------------

             Dated this the 4th day of December, 2006


                                 J U D G M E N T

The writ petition is filed with the following prayers:

i) to issue a writ of mandamus or any other appropriate writ,

order or direction to the 1st respondent to grant exemption for

the full amount of fixed capital investment in the unit made by

the petitioner.

ii) to issue a writ of mandamus or any other appropriate writ,

order or direction to the 2nd respondent to grant exemption for

the full period of seven years from the date of commencement of

commercial production.

It is seen that Ext.P8 appeal filed by the petitioner has been

rejected as per Ext.P9. It is seen from Ext.P9 that the only reason

is that the appeal was belated. According to the petitioner he

had filed an appeal as per Ext.P6. There is no counter affidavit.

Petitioner may produce a copy of this judgment before the 1st

respondent in which case the 1st respondent will pass appropriate

orders on Ext.P6 also, in case the same had been duly received,

within a period of three months from the date of production of a

copy of this judgment by the petitioner.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps

O.P.No. :2:

KURIAN JOSEPH, J.

O.P.No.5967/2003

JUDGMENT

4th November, 2006