IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2011 of 2009()
1. M/S HCL COMNET LTD.,
... Petitioner
Vs
1. THE COMMERCIAL TAX INSPECTOR,
... Respondent
2. THE DEPUTY COMMISSIONER,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :10/09/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
W.A. No. 2011 OF 2009
--------------------------------------------
Dated this the 10th day of September, 2009
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and Government Pleader for the
respondents. The goods detained are ordered to be released by the
learned single Judge against furnishing of Bank Guarantee for security
amount. The case of the appellant is that the transaction does not
attract tax in Kerala and so much so there is no justification to direct
the appellant to furnish security. Having regard to the contentions
raised in the appeal, we dispose of the Writ Appeal by directing the
first respondent to refer the file to the adjudicating officer immediately
on receipt of this judgment and there will be direction to the
adjudicating officer to adjudicate the case and issue order to the
appellant within ten days from the date of receipt of the file from the
first respondent, who will forward the file on the date of receipt of a
copy of this judgment itself. The appellant will appear before the
adjudicating officer, take notice and appear for hearing on the posting
2
date given by him for compliance with the judgment. Since the
appellant claims to be involved in same nature of transaction, it will be
open to the appellant to make an application under Section 94 of the
Act before the Commissioner for clarification about tax liability and if
any such application is filed, there will be direction to the
Commissioner to pass orders thereon at the earliest and in any case
within one month from the date of filing of the application, provided
the appellant takes notice and appears on the posting date for hearing.
Issue photocopy of this judgment to both sides today itself.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
3