High Court Madras High Court

M/S.Sri Abirami Agencies vs The Commercial Tax Officer (Fac) on 12 February, 2010

Madras High Court
M/S.Sri Abirami Agencies vs The Commercial Tax Officer (Fac) on 12 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  12-02-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.1412 of 2006 and
W.P.M.P.No.1600 of 2006

M/s.Sri Abirami Agencies,
rep. By its Partner R.Ravi
No.34, First Main Road,
New Colony, Chromepet,
Chennai-600 044.							.. Petitioner.

Versus

1.The Commercial Tax Officer (FAC)
Tambaram I Assessment Circle,
Chennai.

2.The Deputy Commissioner (CT) R.P.
Chennai (South) Division,
PAPJM Buildings, 2nd Floor,
Greams Road, Chennai-600 006.					.. Respondents.


Prayer: Petition filed seeking for a Writ of Certiorari, to call for the records on the file of the second respondent in R.P.No.21 of 2004, dated 29.9.2005, and quash the same.


		For Petitioner	  : Mr.Lakshmi Sriram 

		For Respondents    : Mr.K.Radha Krishnan 
					     Government Advocate 


O R D E R

This writ petition has been filed challenging the order, dated 29.9.2005, passed by the second respondent in R.P.No.21 of 2004.

2. The revision petition had been filed by the petitioner against the provisional assessment of sales tax made by the first respondent.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that the first respondent may be directed to pass final assessment orders, as per the provisions of the Tamil Nadu General Sales Tax Act, 1959, within a specified period.

4. The learned counsel appearing on behalf of the respondents has no objection for this Court passing such an order.

5. In view of the submissions made by the learned counsels appearing on behalf of the parties concerned, the provisional assessment order, dated 29.9.2005, is set aside and the first respondent is directed to pass final assessment orders, as per the provisions of the Tamil Nadu General Sales Tax Act, 1959, within a period of three months from the date of receipt of a copy of this order.
The writ petition is ordered accordingly. No costs. Consequently, connected writ petition miscellaneous petition is closed.

Index:Yes/No 12-02-2010
Internet:Yes/No
csh

M.JAICHANDREN,J.

csh

To

1.The Commercial Tax Officer (FAC)
Tambaram I Assessment Circle,
Chennai.

2.The Deputy Commissioner (CT) R.P.

Chennai (South) Division,
PAPJM Buildings, 2nd Floor,
Greams Road, Chennai-600 006.

Writ Petition No.1412 of 2006

12-02-2010