IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10121 of 2009(I)
1. SRI SUNIL BAWA, S/O.M.M.SINGH BAWA,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER (AA),
... Respondent
2. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.E.P.GOVINDAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/05/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P. (C) No. 10121 OF 2009
.........................................................................
Dated this the 26th May, 2009
J U D G M E N T
The petitioner has approached this Court challenging Ext.
P1 revised assessment order passed by the first respondent in
his individual capacity despite the fact that the assessee is
admittedly a firm as evident from Ext.P2 certificate of
registration. The learned counsel appearing for the petitioner
submits that Section 25 of the KVAT Act, 2003 does not have
any application as far as the present case is concerned.
2. The learned Government Pleader on behalf of the
respondents submits that passing of Ext.P1 order showing the
assessee in his individual capacity could only be a mistake,
particularly, when the assessee is a firm, as evident from Ext. P2.
In the above circumstance, there is no need or necessity to
go into the merits or such other aspects. Accordingly, the
impugned order is set aside. The first respondent is directed to
W.P. (C) No. 10121 OF 2009
2
consider the matter afresh and pass appropriate orders in
accordance with law, after giving an opportunity of hearing to the
assessee.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk