High Court Kerala High Court

Shajan Abraham vs The Asst.Commissioner(Assmt.) on 6 October, 2010

Kerala High Court
Shajan Abraham vs The Asst.Commissioner(Assmt.) on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30345 of 2010(P)


1. SHAJAN ABRAHAM, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE ASST.COMMISSIONER(ASSMT.),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :06/10/2010

 O R D E R
                     C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No. 30345 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 6th day of October, 2010

                           JUDGMENT

Aggrieved by Ext.P1 order of assessment finalized

under section 25 of the Kerala Value Added Tax Act, the

petitioner had approached the 2nd respondent appellate

authority, by filing Ext.P2 appeal. Along with the appeal,

the petitioner preferred Ext.P3 stay petition. It is submitted

that Ext.P2 appeal as well as Ext.P3 stay petition is pending

consideration and disposal before the 2nd respondent. The

petitioner has approached this Court, aggrieved by the

coercive steps of recovery initiated against him, without

considering pendency of the appeal and the stay petition.

2. Learned counsel for the petitioner specifically

pointed that the impugned order of assessment is issued

without complying with the mandatory requirements under

section 25(1) and it is issued in violation of the principles of

natural justice. It is specifically pointed out that a composite

W.P.(C) No. 30345/2010 2

notice calling for objection as well as affording an

opportunity of hearing was issued, and after filing a detailed

objection, the assessment was finalized without affording an

opportunity of personal hearing. Relying on a decision of

this Court in Suzion Infrastructure Services Ltd. V. CTO

(2010 (3) KHC 299), the petitioner contended that under

such circumstances the assessment order itself is

unsustainable in the eye of law.

3. Since the matter is now pending consideration

before the statutory appellate authority, I am of the opinion

that the writ petition can be disposed of on issuing

necessary directions to that authority to expedite the

disposal.

4. Under the above mentioned circumstances, the 2nd

respondent is directed to consider and pass orders on

Ext.P2 appeal, after affording an opportunity of personal

hearing to the petitioner, at the earliest possible, at any rate

within a period of two months from the date of receipt of a

copy of this judgment. Till such time the appeal is disposed

W.P.(C) No. 30345/2010 3

of steps for realization of amounts covered under Ext.P1

shall be kept in abeyance.

5. The writ petition is disposed of with the above

directions. The petitioner will produce a copy of this

judgment before the 2nd respondent for compliance.

C. K. ABDUL REHIM,
JUDGE.

mn.