IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 253 of 2007(E)
1. M/S.GODREJ & BOYCE MFG. CO.LTD.,
... Petitioner
Vs
1. THE ASST.COMMISSIONER (ASSESSMENT),
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/10/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 253 OF 2007 (E)
=====================
Dated this the 9th day of October, 2009
J U D G M E N T
In this writ petition, the only relief that the petitioner now
seeks is that the Assessing Authority may be directed to permit
the petitioner to produce the books of accounts for the year 2004-
05 in response to Exts.P4 and P5 notices and complete the
assessment on that basis. Counsel for the petitioner submits that
even as of now, the assessment for the aforesaid year still has not
been completed.
2. In view of the above, I dispose of this writ petition
directing that if assessment has not been completed, on the
production of a copy of this judgment, the Assessing Authority will
permit the petitioner to produce the books of Accounts in relation
to assessment year 2004-05 and the assessments will be
completed on that basis.
Petitioner shall produce a copy of this judgment before the
Assessing Authority for compliance.
ANTONY DOMINIC, JUDGE
Rp