IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21862 of 2009(C)
1. P.K.PRATHAPAN, MANAGING DIRECTOR,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE FAST TRACK ASSESSMENT TEAM,
3. THE DEPUTY TAHSILDAR (RR), TRICHUR-20.
4. VILLAGE OFFICER, CHIYARAM, THRISSUR DIST
For Petitioner :SRI.K.M.FIROZ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :03/08/2009
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 21862 of 2009
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 3rd day of August, 2009
JUDGMENT
The case of the petitioner is that, quite a lot of mistakes has been
committed by the second respondent Fast Track Team, while passing
the assessment order, in respect of the assessment year 2002 – ’03 as
evident from Ext.P3. Met with the said circumstances, the petitioner has
preferred Ext.P4 petition for rectification and it is without any regard to
the pendency of the said proceedings that the respondents are
proceeding with the coercive steps as borne by Exts. P4 and P6, which
is sought to be intercepted in the present Writ Petition.
2. The learned counsel for the petitioner submits that, on earlier
occasions, similar course was pursued by the second respondent and
in the said circumstances, the petitioner had approached this Court by
filing WPC 6093 of 2009, which led to Ext.P1 judgment. As per Ext.P1,
this Court permitted the petitioner to file necessary application for
rectification; observing that, it was for the concerned officer to verify the
orders with reference to the records and carry out the rectification to the
extent required. It was also made clear that, if the Fast Track Team
was not available, the matter had to be looked into by the Assessing
Officer in charge. The learned counsel further submits that, pursuant to
Ext.P1, the application preferred for rectification was favorably
WP (C) No. 21862 of 2009
: 2 :
considered, whereby Exts.P2, P2(a) and P2(b) rectified assessment
orders were passed in respect of the relevant years. This being the
position, the respondents 1 and 2 are bound to follow similar course in
respect of the assessment year 2002 – ’03 as well, submits the learned
counsel.
3. Heard the learned Government Pleader as well.
4. Considering the facts and circumstances, the respondent 1
and 2 are directed to cause Ext.P4 application for rectification to be
considered and pass appropriate orders thereon in accordance with
law, as expeditiously as possible, of course after giving an opportunity
of hearing to the petitioner. This however shall be finalized at any rate
within one month from the date of receipt of a copy of this judgment.
The Writ Petition is disposed of accordingly.
P. R. RAMACHANDRA MENON, JUDGE
kmd