High Court Madras High Court

Represented By Its Proprietor vs The Assistant Commissioner on 23 March, 2011

Madras High Court
Represented By Its Proprietor vs The Assistant Commissioner on 23 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  23.03.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.5157 of 2011 
and
M.p.nos.1 and 2 of 2011


Say Leathers
New No.75/10, Perianna Mastry Street,
Periamet, Chennai  600 003.

Represented by its Proprietor
R.Abdul Sadique
Son of Rafeeque Sahib
No.3/2, Abdul Shukur Street,
Pudupet, Chennai  600 002.					.. Petitioner.

Versus

The Assistant Commissioner,
(Commercial Taxes)
Periamet Assessment Circle,
No.3, Ritherton Avenue,
Chennai  600 007.						.. Respondent.

Prayer: Petition filed seeking for a writ of Certiorari, to call for the records pertaining to the order dated 30.06.2010 in proceedings bearing No.PDL/178/2010-A2 duly issued by the Assistant Commissioner (Commercial Taxes), Periamet Assessment Circle, Chennai  600 007, the respondent herein and quash the same.
		For Petitioner	  : Mr.D.Ashok Kumar

		For Respondent     : Mr.R.Mahadevan
					    Additional Government Pleader (T)


O R D E R

Heard the learned counsel appearing on behalf of the petitioner and the learned Additional Government Pleader (T) appearing on behalf the respondent.

2. The main contention of the learned counsel appearing on behalf of the petitioner is that the registration of the petitioner had been cancelled, without the petitioner being given an opportunity of being heard. The reason stated by the respondent, in the impugned order, is that the petitioner had filed the returns only upto the month of September, 2009, and on physical verification, it had been found that the petitioner was not carrying on the business in the address furnished by the petitioner, for getting the registration certificate. He had further submitted that, the provisions of Rule 19 of the Tamil Nadu Value Added Tax Rules, 2007, for service of notices, summons and orders, had not been followed by the respondent, before cancelling the registration of the petitioner had been cancelled

3. The learned Additional Government Pleader (T) appearing on behalf of the respondent, had not been in a position to show that the provisions of Rule 19 of the Tamil Nadu Value Added Tax Rules, 2007, had been followed by the respondent before cancelling the registration of the petitioner.

4. In such circumstances, the impugned order of the respondent, in so far as it relates to the cancellation of the registration of the petitioner, is set aside. However, the petitioner is directed to appear before the respondent, within a period of 15 days from today and to file the monthly returns, till date, as per the provisions of the Tamil Nadu Value Added Tax Act, 2006, and to produce all the necessary records to show that the petitioner is carrying on its business at the address shown in the registration certificate. On such production of the monthly returns and the necessary documents, the respondent shall pass appropriate orders thereon, as per law. However, if the petitioner fails to comply with the above directions, it would be open to the respondent to initiate appropriate actiion against the petitioner, for the cancellation of the registration, following the procedures established by law.

The writ petition is ordered accordingly. No costs. Consequently, connected miscellaneous petitions are closed.

cse

To

The Assistant Commissioner,
(Commercial Taxes)
Periamet Assessment Circle,
No.3, Ritherton Avenue,
Chennai 600 007