IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9653 of 2009(B)
1. M/S.KAIRALI AYURVEDIC HEALTH RESORT
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (WC & LT),
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 9653 OF 2009 B
--------------------------------------
Dated this the 25th March, 2009
JUDGMENT
Petitioner challenges Ext.P6 notice proposing to levy
luxury tax for the years 2003 – 2004 to 2007 – 2008 and seeks a
declaration that the petitioner’s Ayurvedic Hospital is covered
by the Kerala Tax on Luxuries Act only with effect from
01.04.2008. Learned counsel for the petitioner points out that
the petitioner was registered under Ext.P5 as an Ayurvedic
Hospital only after the amendment. He would, therefore, submit
that there can be no luxury tax on the petitioner prior to 2008.
Certainly, this is an issue which the petitioner can raise before
the Authority who is bound to consider the same. Petitioner has
produced Ext.P7 notice, which is a notice under the Kerala Tax
on Luxuries Act, 1976. Petitioner submitted Ext.P8 and it is
pointed out that the said reply was accepted and there was no
WPC.9653/09B 2
further action and Ext.P6 is issued on 16.02.09. Certainly, this
is also an aspect which the petitioner can highlight before the
Officer who is bound to consider it . Merely because Ext.P6 is
issued, the Officer must remind himself that he must stay within
the four corners of the legal powers available to him under the
Act and if the petitioner shows that the Act is not applicable to
the petitioner, he is bound to drop the proceedings. The further
contention of the petitioner is that even the estimation is totally
arbitrary and it is pointed out that the petitioner has got
Accounts. These are all matters which the petitioner should
bring to the notice of the Officer who, as I have already pointed
out, is bound to consider the same and bound to drop the
proceedings, if the contentions of the petitioner are correct.
Therefore, the Writ Petition is disposed of relegating the
petitioner to file objections to Ext.P6. Petitioner is given one
month’s time from today to file objections to Ext. P6 and a
WPC.9653/09B 3
decision will be taken in the matter in accordance with law, after
affording an opportunity of hearing to the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge