High Court Kerala High Court

T.N.Mumthaz vs Commercial Tax Officer on 6 November, 2008

Kerala High Court
T.N.Mumthaz vs Commercial Tax Officer on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27473 of 2008(U)


1. T.N.MUMTHAZ
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER
                       ...       Respondent

2. TAHSILDAR (RR)

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :06/11/2008

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

             ````````````````````````````````````````````````````
                  W.P.(C) No. 27473 OF 2008 U
             ````````````````````````````````````````````````````
            Dated this the 6th day of November, 2008

                           J U D G M E N T

Petitioner challenges Exts.P7 and P8 orders of

assessment passed under the KGST Act. A perusal of the same

would show that though pre-assessment notice is issued, apart

from Form-50 which was issued earlier both were returned

unserved and the assessments were completed.

2. I heard learned counsel for the petitioner and learned

Government Pleader. Learned counsel for petitioner points out

that the notice came to be issued in the office address but the

factory has been closed. It is pointed out that the notice could

have been affected to the residential address of the petitioner. It

is stated that the factory was originally functioning where the

petitioner was residing. Subsequently, it was shifted to the place

where the notice sought to be served. The petitioner has ceased

his partnership in 2006 and there was a reconstitution. It is further

pointed out that in the facts of this case, the petitioner is actually

entitled to the benefit of exemption and the exemption was given

WPC.27473/08
: 2 :

due to the credit and the credit has been given in 2003 and there

is no liability for both years.

3. Learned Government Pleader points out that the

address sought to be served was the address given by the

petitioner. Service can be affected under Rule 63 in the methods

which are enumerated under clauses (a) to (d) as held by this

court. Notice can be affixed only if service by methods under

clauses (a) to (c) are attempted. Whatever that be, having regard

to the totality of facts, I would think that this is a case where the

assessments are to be redone. I feel that notice should have

been served on the petitioner and assessments have to be

completed with opportunity to the petitioner. Accordingly, Exts.P7

and P8 are quashed and the 1st respondent will complete the

assessment in accordance with law within six weeks from the date

of receipt of a copy of this judgment.

(K.M.JOSEPH, JUDGE)
aks