IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37529 of 2009(I)
1. M/S.KEMLOGIC LABCARE (P) LIMITED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE INTELLIGENCE OFFICER (IB),
3. THE ASSISTANT COMMISSIONER(ASSESSMENT)
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :11/03/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.37529 of 2009-I
----------------------------
Dated this the 11th day of March, 2010.
J U D G M E N T
The petitioner is challenging Ext.P5 notice, issued under
Section 67(1) of the KVAT Act, proposing to impose penalty, asking
the petitioner to furnish his statement of objections, if any and to
substantiate his case.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, this Court does
not find any reason to interfere with the proceedings at this stage.
Absolutely no right, much less any constitutional right, has been
caused to be violated at the hands of the respondents. In the said
circumstances, interference is declined and the Writ Petition is
dismissed, without prejudice to the rights and liberties of the
petitioner to pursue further steps in response to Ext.P5 notice.
P.R.RAMACHANDRA MENON
JUDGE
ab