IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10811 of 2009(V)
1. N.SURENDRAN, MANAGING PARTNER,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER-1,
... Respondent
2. THE DEPUTY COMMISSIONER,
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/04/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.10811 of 2009-V
----------------------------------------------
Dated, this the 6th day of April, 2009
J U D G M E N T
Petitioner challenges Ext.P6 by which the VAT
Registration of the petitioner was cancelled.
2. I heard Sri.T.M.Sreedharan, learned counsel for
the petitioner and learned Government Pleader. Learned
counsel for the petitioner would point out that the ground
taken in the impugned order cancelling registration is not one
available under the Rules. He would submit that there is no
basis at all for passing the order. Of course, learned counsel
for the petitioner points out that the order is passed violating
Ext.P3. Ext.P3 judgment is dated 11.3.2009. The impugned
order is dated 19.3.2009. Learned Government Pleader points
out that the judgment is produced before the officer only on
27.3.2009. But, I feel that the petitioner should be relegated
to prefer appeal and the matter should be disposed of at the
earliest. The writ petition is disposed of as follows:
If the petitioner files appeal before the appellate
authority, the appellate authority will dispose of the same at
WPC No.10811/2009 -2-
the earliest and at any rate within two weeks from the date of
filing of the appeal. The interim order will continue till a
decision is taken in the appeal.
(K.M.JOSEPH)
JUDGE.
MS