IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17622 of 2008(W)
1. T.C.SHAJI
... Petitioner
Vs
1. ADDL.SALES TAX OFFICER
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 17622 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of June, 2008
JUDGMENT
Petitioner is aggrieved by the proceedings taken against him
under the Sales Tax Act for recovery of the amount due pursuant to Exts.P2
to P7. Apparently the petitioner claimed the benefit of exemption. But the
petitioner was unsuccessful when he filed a writ petition challenging the
denial of exemption. The rejection of the writ petition was confirmed in
writ appeal. Though he filed a review petition, it was also dismissed.
According to the petitioner, pursuant to the judgments, the respondent is
proceeding against the petitioner to recover the amount due under Exts.P2
to P7. According to the learned counsel for the petitioner, the petitioner is
entitled to claim the benefit of amnesty scheme, for which, the last date to
apply is 30.6.2008.
2. Heard learned Government Pleader also.
In the circumstances, the writ petition is disposed of without
prejudice to the right of the petitioner to claim the benefit of amnesty
scheme. It is further directed that recovery steps against the petitioner will
be kept in abeyance till 30.6.2008.
(K.M. JOSEPH, JUDGE)
sb