High Court Kerala High Court

Smt.M.H.Waheeda .Proprietrix vs The Additional Sales Tax Officer on 16 June, 2008

Kerala High Court
Smt.M.H.Waheeda .Proprietrix vs The Additional Sales Tax Officer on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17634 of 2008(Y)


1. SMT.M.H.WAHEEDA .PROPRIETRIX,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL SALES TAX OFFICER,
                       ...       Respondent

2. THE TAHSILDAR (RR)

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :16/06/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 17634 OF 2008 Y
             ````````````````````````````````````````````````````
              Dated this the 16th day of June, 2008

                           J U D G M E N T

Case of the petitioner in brief is as follows. The

manufacturing unit of the petitioner is one recognized by the

Kerala Khadi and Village Industries Board. There is an

assessment against the petitioner for the assessment year

2001-02. At the time of the assessment order was passed,

Khadi and Village Industries were governed by Notification

SRO.291/2000. According to the said SRO, the petitioner

was entitled to concessional rate of tax only at 4% with effect

from 1.4.2000. It is her further case that the Government has

exempted all Khadi and Village Industries units in the State,

whose total turnover for a year did not exceed Rs.50 lakhs

from levy of tax. This is done by SRO.1048/2005. Again, by

Notification SRO.544/2007 dated 18.6.2007, the benefit was

extended to the period from 1.4.2000 onwards. Then the

petitioner’s turnover became eligible for total exemption. The

petitioner filed an appeal which came to be dismissed on the

WPC.17634/08
: 2 :

ground that no valid reasons are given for condonation of

delay. Then, the petitioner filed Ext.P4 application seeking

invocation of the power under section 43 of the KGST Act. In

the mean time, revenue recovery steps were taken. The

petitioner also relies on Ext.P6. It is an order passed in

appeal where the petitioner was granted benefit of the above

two notifications in respect of the assessment year 2000-01.

2. I heard the learned Government Pleader also. I

feel that a decision can be ordered to be taken on Ext.P4 in

accordance with law without expressing any opinion on the

maintainability or merits of Ext.P4. In such circumstances, the

writ petition is disposed of directing the 1st respondent to

consider and take a decision on Ext.P4 in accordance with

law, within a period of six weeks from the date of receipt of a

copy of this judgment. I make it clear that I have not

expressed any opinion on the maintainability or merits of the

application of the petitioner.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE