High Court Kerala High Court

Rajagiri Jewellers vs State Of Kerala on 8 February, 2011

Kerala High Court
Rajagiri Jewellers vs State Of Kerala on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7267 of 2006(M)


1. RAJAGIRI JEWELLERS, MANANTHAVADY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE APPELLANTE ASSISTANT COMMISSIONER,

3. THE AGRICULTURAL INCOME TAX AND SALES

                For Petitioner  :SRI.ABRAHAM MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/02/2011

 O R D E R
                    P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P (C) No. 7267 OF 2006
                     ~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 8th day of February, 2011

                               JUDGMENT

Pursuant to Ext. P3 revised assessment order, the petitioner is

stated as entitled to get refund of ` 1,77,044/- being the excess amount

collected towards tax, registration charges and interest from the

petitioner in respect of the assessment year 2002 -’03.

2. Heard the learned Government Pleader as well.

3. No counter affidavit has been filed by the respondents

disputing the claim.

In the above circumstance, the 3rd respondent (whose

designation is stated as changed as the Commercial Tax Officer,

Manathawady) is directed to consider the matter and to pass

appropriate orders, causing the due amount, to be disbursed to the

petitioner with interest as provided under the Statute. The proceedings

in this regard shall be finalized and the disbursement shall be effected,

as expeditiously as possible, at any rate, within three months from the

date of receipt of a copy of this judgment.

The Writ Petition is disposed of.

P. R. RAMACHANDRA MENON, JUDGE
kmd