High Court Kerala High Court

Sasikumar vs Commercial Tax Inspector on 27 November, 2008

Kerala High Court
Sasikumar vs Commercial Tax Inspector on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35019 of 2008(R)


1. SASIKUMAR, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX INSPECTOR,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. THE COMMERCIAL TAX OFFICER,

4. GOVERNMENT OF KERALA, REPRESENTED

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/11/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No.35019 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 27th day of November, 2008

                                     JUDGMENT

Proceedings were taken under Section 47 of the Kerala Value

Added Tax Act. Petitioner gave Bank Guarantee. Proceedings are not

completed. According to the petitioner the competent authority is the third

respondent and the matter has to be transferred by respondents 1 and 2 to

the third respondent and complete it.

2. Heard learned Government Pleader also.

The writ petition is disposed of as follows:

There will be a direction to respondents 1 and 2 to make over

the file to the third respondent, if the third respondent is the competent

adjudicating authority in relation to the matter in issue. This shall be done

within a period of one week from the date of receipt of a copy of this

judgment. Upon receipt of the files from respondents 1 and 2 as such, the

third respondent will proceed to complete the adjudication in accordance

with law within two months from the date of receipt of the records from

respondents 1 and 2.

(K.M. JOSEPH, JUDGE)

sb