IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34285 of 2010(I)
1. M/S.NAVIN OIL INDUSTRIES,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER(ASSESSMENT)
... Respondent
2. DEPUTY COMMISSIONER
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/12/2010
O R D E R
C.K. ABDUL REHIM, J
-------------------------------
WP(C) NO. 34285 OF 2010
-------------------------------------
Dated this the 20th day of December, 2010
JUDGMENT
The petitioner is seeking specific directions to the
first respondent to effect refund of a sum of Rs.7,00,537/-,
along with interest due thereon, on the basis of Ext.P10
order. It is evident from Ext.P10 that, the revision
petition filed by the petitioner against Ext.P9 order of
refund was allowed and it was held that the petitioner is
eligible to get refund to the extent as stated above. It is
the case of the petitioner that the first respondent is not
giving effect to the revisional order, inspite of approaches
made in this regard, and inspite of lapse of several
months.
2. Heard, learned Government Pleader appearing
on behalf of respondents. In view of the facts prevailing
as stated above, I am of the view that the Writ Petition
can be disposed of directing the first respondent to take
effective steps for refund the amounts as ordered in
2
WP(C) No. 34285/2010
Ext.P10, along with statutory interest if any due, if
operation of the said order has not been stayed by any
authority.
3. Accordingly, the Writ Petition is disposed of
directing the first respondent to effect refund of the
amounts due under Ext.P10, along with statutory interest if
any payable, as early as possible, at any rate within a period
of two months from the date of receipt of a copy of this
judgment.
C.K. ABDUL REHIM
JUDGE
dnc