High Court Madras High Court

M/S.Nhc Enterprises vs The Commercial Tax Officer on 29 April, 2011

Madras High Court
M/S.Nhc Enterprises vs The Commercial Tax Officer on 29 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:   29.4.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.11879 of 2011

     M/S.NHC ENTERPRISES            		[ PETITIONER  ]
     REP. BY ITS PROPRIETOR  MR.DINESH EKNATH  
	NO.36 OLD JAGUTI COLONY  
	KATOL ROAD NAGPUR.
          Vs

1    THE COMMERCIAL TAX OFFICER             [ RESPONDENT  ]
     ROVING SQUAD II, ENFORCEMENT (CENTRAL)  
     CHENNAI 6.

	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorarified Mandamus to quash the impugned order in G.D.No.140/RS-II/C/2010-11 QUASH the impugned proceedings dated 18.02.2011 and further direct the respondent to release the goods.
		   For petitioner  :  Mr.V.Sundareswaran
		   For respondents :  Mr.R.Mahadevan
						  AGP (T)
 O R D E R

Mr.R.Mahadevan, the learned Additional Government Pleader, takes notice for the respondent.

At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that even though the prayer in the writ petition is for a larger relief, it would suffice, if the goods in
M.JAICHANDREN J.,

question, seized by the respondent, are released on payment of the tax amounting to Rs.22,87,000/-. However, it would be open to the petitioner to file a revision petition against the impugned order of the respondent, dated 18.2.2011, before the appropriate authority, in the manner known to law, within fifteen days from today.

The writ petition is ordered accordingly. No costs. Connected M.P.Nos.1, 2 and 3 of 2011 are closed.

29.4.2011


lan
Index    : Yes/No
Internet : Yes/No
Note: Issue order copy on 29.4.2011


To:
     THE COMMERCIAL TAX OFFICER             
     ROVING SQUAD II  ENFORCEMENT(CENTRAL)  
     CHENNAI 6.


Writ Petition No.11879 of 2011