High Court Kerala High Court

M/S.Rani Drug House vs The State Of Kerala on 10 February, 2009

Kerala High Court
M/S.Rani Drug House vs The State Of Kerala on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4133 of 2009(P)


1. M/S.RANI DRUG HOUSE, NELLAI, A
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

3. THE SALES TAX OFFICER,

4. THE UNEMPLOYEES WELFARE SOCIETY,

5. THE TAHSILDAR, MUKUNDAPURAM TALUK

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/02/2009

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.
               ------------------------------------------------------
                       W.P.(C) No. 4133 of 2009-U
                  ----------------------------------------------
                Dated, this the 10th day of February, 2009

                              J U D G M E N T

Petitioner is a partnership firm. It was running an

establishment. It appears that activity fell and the 4th respondent society

has been going to take over that activity. From 1998-1999 petitioner was

in arrear under the Kerala General Sales Tax Act or Kerala Value Added

Tax Act. Those revenue dues fell for consideration under the Amnesty

Scheme 2008-2009. Ext.P1 was issued on 10.12.2008 (11.12.2008)

granting the benefit of that scheme and fixing instalment. Petitioner has

not paid the amounts that were due in December and January under that

decision. This writ petition is essentially seeking a direction to enlarge

the payment time framed. To show bonafides petitioner presses into

consideration the remittances made to a creditor by the 4th respondent.

2. Amnesty Scheme 2008-2009 is a scheme which is

brought in by the Government on certain terms. Once those directions

are specific, I am of the view that it may not be proper for this court to

tinker with that and direct the Government to enlarge the time. This,

again would be a matter for the Government to consider. But, not for

WPC No. 4133/2009 -2-

this court.

For the above said reasons without prejudice to the right of

the petitioner to move the Government for relief, this writ petition is

dismissed.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE
MS