High Court Kerala High Court

Smt. K. Sarojini vs The Addl. Sales Tax Officer-I on 16 February, 2009

Kerala High Court
Smt. K. Sarojini vs The Addl. Sales Tax Officer-I on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4742 of 2009(N)


1. SMT. K. SAROJINI,
                      ...  Petitioner

                        Vs



1. THE ADDL. SALES TAX OFFICER-I
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE TAHSILDAR,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/02/2009

 O R D E R
                        P.N.RAVINDRAN, J.
        ======================================
                     W.P.(C)No.4742 of 2009
         ======================================
            Dated this the 16th day of February 2009

                           JUDGMENT

The learned Government Pleader (Taxes) appearing for the

respondents submits, on instructions received from the

Commercial Taxes Officer, Manjeri that pursuant to Exts.P4 and

P5 orders passed by the Appellate Assistant Commissioner III,

Commercial Taxes, Palakkad, the Assessing Officer has passed

revised assessment orders on 12.2.2009 as per which the

assessee/petitioner is entitled to refund of the sum of

Rs.31,548/- and that the Commercial Taxes Officer, Manjeri has

instructed the third respondent to withdraw revenue recovery

proceedings initiated against the petitioner. In the light of the

said submission, no further orders are called for in this Writ

Petition except to direct the authorities to give effect to the

modified assessment order passed on 12.2.2009 and to refund

the excess amount collected from the petitioner, if it is not

required to be adjusted against any other amount due from her.

P.N.RAVINDRAN, JUDGE

css/