High Court Kerala High Court

M/S.Kemi Veneers vs Commercial Tax Officer on 5 August, 2009

Kerala High Court
M/S.Kemi Veneers vs Commercial Tax Officer on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22108 of 2009(G)


1. M/S.KEMI VENEERS, CHELAKULAM,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER, FIRST CIRCLE,
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/08/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 22108 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                Dated, this the 5th day of August, 2009

                                JUDGMENT

The petitioner has already approached the departmental

authorities by filing Exts.P1 and P2 applications for refund of the ‘input

tax’ collected. The grievance of the petitioner is that, the said

proceedings are kept in cold storage, under which circumstance, there

is no other alternative for the petitioner but to approach this Court by

filing the present Writ Petition.

2. Heard the learned Government Pleader as well.

3. Considering the facts and circumstances, the respondent is

directed to consider and pass appropriate orders on Exts. P1 and P2 in

accordance with law, of course after giving an opportunity of hearing to

the petitioner, as expeditiously as possible, at any rate within 3 months

from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd