IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2873 of 2009()
1. M/S. DOORCAS MARKET MAKERS (PVT.) LTD.,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
2. ASSISTANT COMMISSIONER (ASSESSMENT),
3. TEAM OF INSPECTORS,
For Petitioner :SMT.K.LATHA
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :18/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
Writ Appeal No.2873 of 2009
....................................................................
Dated this the 18th day of December, 2009.
JUDGMENT
Ramachandran Nair, J.
Heard Senior counsel Sri.V.Ramachandran appearing for the
appellant and the Government Pleader for the respondents.
2. The appellant is a manufacturer of soap, which claimed
concessional rate of tax on the ground that soap manufactured and sold
is handmade soap. When the question came up before us in revision,
the Division Bench felt that the question whether soap is handmade or
machine made is to be considered with reference to the factual position
which will be revealed only if an inspection is conducted in the factory
where soap is made. In order to avoid controversy, this court directed
inspection to be carried out by a committee to be appointed by the
Commissioner. Based on the direction issued by this court, the
committee appointed by the Commissioner conducted inspection and
prepared a report. Based on the report, the Assessing Officer has
issued pre-assessment notice, against which W.P.(C) is filed
2
challenging basically the findings in the report. The learned Single
Judge held that if the appellant has any objection against the factual
findings in the report, it is for the appellant to raise the objections in
reply to pre-assessment notice for the Assessing Officer to consider the
same. The learned Single Judge did not, therefore, consider appellant’s
objection against the report and W.P.(C) was disposed of leaving
freedom to the appellant to raise objection against the findings in the
report before the Assessing Officer in the course of assessment. It is
against this judgment the appellant has filed this appeal.
3. After hearing both sides, we do not find any justification for
this court to interfere with the judgment of the learned Single Judge
because appellant cannot be permitted to continue another round of
litigation against the report which is nothing but data gathered by a
committee after inspection of appellant’s factory. If findings are
incorrect, it is for the appellant to raise objection and if any
clarification is required from the committee members, the Assessing
Officer may call for the same. On the reply to pre-assessment notice,
the Assessing Officer will necessarily hear the appellant and allow
3
them to adduce evidence to substantiate their case. Writ Appeal is
consequently dismissed but with the above observations.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms