IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2243 of 2010(E)
1. M/S.EXCELL ASSAY & HALL MARKING CENTRE,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE INSPECTING ASSISTANT COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.TOMSON T.EMMANUEL
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :22/01/2010
O R D E R
P.R.RAMACHANDRA MENON,J.
======================
W.P.C. No. 2243/2010
================
Dated this the 22nd day of January, 2010.
JUDGMENT
The main prayer of the petitioner is to issue a writ of
mandamus directing the 1st respondent to consider Ext.P6, Ext.P6
(a) and P6(b) replies submitted by the petitioner in response to
Ext.P5 notice issued under Section 25 KVAT Act 2003 and also to
consider Ext.P7 and P7(a) applications for registration under KVAT
and CST Act.
2. Heard the learned Government Pleader as well, who
submits that the apprehension expressed by the petitioner is wrong
and misconceived and that the matter will be finalised only after
hearing the petitioner. Accordingly, the 1st respondent is directed
to consider and pass appropriate orders on Ext.P6, P6a and P6(b)
replies submitted by the petitioner and also on Ext.P7 and P7(a)
applications registration under KVAT and CST Act in accordance
with law; of course after giving an opportunity of hearing to the
petitioner, as expeditiously as possible, at any rate within one
month from the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
P.R.RAMACHANDRA MENON,JUDGE.
mns