High Court Madras High Court

M/S. Man Tech Co vs 2 The Assistant Commercial Tax on 23 March, 2011

Madras High Court
M/S. Man Tech Co vs 2 The Assistant Commercial Tax on 23 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  23.3.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.7362 of 2011


1    M/S. MAN TECH CO.                       [ PETITIONER  ]
     REPRESENTED BY ITS PARTNER  
	9-A  THANTHONI AMMAN KOIL STREET  
	RAILWAY COLONY,
	3RD STREET  AMINJIKARAI  CHENNAI-29.

    Vs

1    THE DEPUTY COMMERCIAL TAX               
       OFFICER, PENNAIYAR BRIDGE CHECK POST  
     CUDDALORE-607001.

2    THE ASSISTANT COMMERCIAL TAX
       OFFICER  PENNAIYAR BRIDGE CHECK POST  
	CUDDALORE-607001.					[ RESPONDENTS ]

	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorarified Mandamus to call for the records of the first respondent in G.D.No.149/2010-2011 and quash the impugned proceedings dated 29.1.2011 and further direct the respondents to release the detained Excavator Parts (Construction Equipments) without imposing any condition of payment of one time tax and double the amount as compounding fees as specified under Section 72(1)(a) of the TNVAT Act, 2006.



		   For petitioner  :  Mr.P.Rajkumar
		   For respondents :  Mr.R.Mahadevan 
						  Additional Government 								Pleader (Taxes)
 
O R D E R

Heard the learned counsels appearing for the parties concerned.

2. At this stage of the hearing of the writ petition, the learned Additional Government Pleader (Taxes) appearing for the respondent, on instructions, had submitted that the Excavator Parts (Construction Equipments) in question, shall be released by the respondent on payment of Rs.57,011/- (Rupees Fifty seven thousand and leven), said to be tax due to be paid by the petitioner.

3. In view of the submissions made by the the learned Additional Government Pleader (Taxes) appearing for the respondent, the respondent is directed to release the Excavator Parts (Construction Equipments) in question, on the petitioner making the payment of the amount of tax due, as stated above. However, it is made clear that it would be open to the petitioner to challenge the tax liability, as well as the compounding fee, assessed by the respondent, before the appropriate authority, in the manner known to law.

4. The writ petition is ordered accordingly. No costs. Connected M.P.No.1 of 2011 is closed.

lan

To:

1    THE DEPUTY COMMERCIAL TAX               
       OFFICER, PENNAIYAR BRIDGE CHECK POST  
     CUDDALORE-607001.

2    THE ASSISTANT COMMERCIAL TAX
       OFFICER  PENNAIYAR BRIDGE CHECK POST  
	CUDDALORE 607001