High Court Kerala High Court

M/S. Fathima Perfumery … vs The Commercial Tax Officer-Ii on 13 March, 2008

Kerala High Court
M/S. Fathima Perfumery … vs The Commercial Tax Officer-Ii on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8588 of 2008(V)


1. M/S. FATHIMA PERFUMERY INDUSTRIES,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER-II, KASARGOD.
                       ...       Respondent

2. TAHSILDAR (R.R), KASARGOD.

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/03/2008

 O R D E R
                         ANTONY DOMINIC, J.

                = =W.P.(C) = = = = = = = = = = =
                     = = =
                            No. 8588 OF 2008 V
                = = = = = = = = = = = = = = = =

                  Dated this the 13th March, 2008

                           J U D G M E N T

In this writ petition, petitioner has filed Ext. P6 application

before the 1st respondent seeking rectification of Ext. P3 modified

assessment order. It is stated that out of the amount due in terms

of Ext. P3, petitioner has already paid Rs.1.50 lakhs, covered by

Exts. P4 and P5 receipts. During the pendency of the rectification

application petitioner apprehends recovery and hence this writ

petition.

2. In view of the facts as noticed above, I direct that the 1st

respondent shall dispose of Ext. P6 rectification application with

notice to the petitioner and as expeditiously as possible, at any rate

within 6 weeks of production of a copy of this judgment. In the

meantime, further proceedings for the recovery of the balance

amount due in terms of Ext. P3 modified assessment order will

stand deferred for a period of 8 weeks from today.

W.P.(C) No. 8588 OF 2008 -2-

3. Writ petition is disposed of as above.

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

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-