IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20298 of 2006(N)
1. T.P.SOBHA, W/O.P.RADHAKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. THE VALUE ADDED TAX OFFICER,
For Petitioner :SRI.R.SUDHISH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/08/2006
O R D E R
THOTTATHIL B. RADHAKRISHNAN,J
---------------------------------------------------------
W.P.(C) NO. 20298 OF 2006
---------------------------------------------------------
Dated this the 4nd day of August 2006
JUDGMENT
On 5.12.2005, the petitioner addressed a letter to the Commercial Taxes
Officer, II Circle, Mattancherry, obviously as to the applicability of a particular
rate of tax on certain commodities dealt with by the petitioner. The
Commissioner of Commercial Taxes issued
Ext.P1 in answer to the said letter. By Ext. P4, the Commissioner of
Commercial Taxes has informed the petitioner that Ext.P1 was mistakenly issued
and that different items in the second paragraph of Ext.P4 are chargeable with
tax at the rate of 12.5%. Ext.P4 explicitly states the reasons for the view
contained therein. Under such circumstances, the same is only a notification
issued by the Commissioner under section 94 on the dispute raised by the
petitioner as to the rate of taxes applicable to certain goods. So much so, the
petitioner has alternate remedy before this Court itself by recourse to section 64
of Kerala Value Added Tax Act. Hence, this writ petition is dismissed without
prejudice.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
RV/