High Court Kerala High Court

M/S.Eid Parry (India) Limited vs The Asst.Commissioner (Assmt) I on 8 February, 2011

Kerala High Court
M/S.Eid Parry (India) Limited vs The Asst.Commissioner (Assmt) I on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19235 of 2006(M)


1. M/S.EID PARRY (INDIA) LIMITED,
                      ...  Petitioner

                        Vs



1. THE ASST.COMMISSIONER (ASSMT) I,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.JOSE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/02/2011

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
           ..............................................................................
                    W.P.(C) No. 19235 OF 2006
            .........................................................................
                  Dated this the 8th February , 2011



                                 J U D G M E N T

The petitioner has approached this court with the following

prayers:

“i) Call for the records of the case leading to

Ext. P1 order so far as it relates to levy of interest,

Ext. P2 proceedings and Exts.P3 & P5 orders from

the respondents and quash the same by the issue

of a writ of certiorari or any other appropriate writ

or order.

ii) issue a writ of mandamus or any other

appropriate writ or order directing the 1st

respondent to refund the amount already paid

towards interest demanded under Ext. P2,

iii) pass such other orders, directions, or

writs as may be prayed for and this Hon’ble Court

may deem fit and proper in the facts and

circumstances of the case. “

2. The crucial question to be considered in the Writ Petition

W.P.(C) No. 19235 OF 2006

2

is with regard to the sustainability of the proceedings taken by

the concerned respondents with regard to levy of interest under

Section 23(3) and 23(3A) of the KGST Act. The learned

Government Pleader appearing for the respondents submits that

the challenge against the provisions has already been answered

against the assessee, as per the decision reported in 2010(1)

KLT 786 (State of Kerala vs. Western India Cosmetic and

Health Products Ltd.).

In the said circumstances, nothing further remains to be

considered in this Writ Petition and the same is dismissed

accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk