IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20653 of 2010(F)
1. M/S.KUNHIKANNAN JEWELLERY
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER (KVAT)
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/07/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.20653 of 2010-F
----------------------------
Dated this the 2nd day of July, 2010.
J U D G M E N T
Being aggrieved of Ext.P8 assessment order passed by the first
respondent, the petitioner has preferred Ext.P10 and P11
submissions/representations for rectification of the errors apparent
on the face of the records, besides filing Ext.P9 appeal, along with
Ext.P9(a) petition for stay. The learned counsel for the petitioner
submits that petitioner will be satisfied, if the appropriate direction
is given to the first respondent to consider Ext.P10 and P11 in
accordance with law and pass appropriate orders therein.
2. Heard the learned Government Pleader as well.
3. Considering the facts and circumstances, the first
respondent is directed to consider and pass appropriate orders on
Ext.P10 and P11 requests for rectification, in accordance with law,
after giving an opportunity of hearing to the petitioner, as
expeditiously as possible, at any rate within one month from the
date of receipt of a copy of this judgment. It is made clear that, till
appropriate orders are passed on Ext.P10 and P11, all further
W.P(C) No.20653 of 2010-F 2
coercive proceedings pursuant to Ext.P8 shall be kept in abeyance.
It is further made clear that nothing is expressed with regard to the
scope of Ext.P12 and P13 orders under the Amnesty Scheme.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
JUDGE
ab