IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8029 of 2005(E)
1. THE MAMALLAY TEA ESTATES LTD.,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER,
... Respondent
For Petitioner :SRI.JOHN RAMESH K.I.JOHN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :07/09/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 8029 of 2005
-------------------------
Dated, this the 7th day of September, 2007
J U D G M E N T
Petitioner is issued refund voucher for excess tax payment
and the balance is only petitioner’s claim for interest payable for
belated grant of refund. This writ petition is accordingly disposed of
directing respondents to compute liability based on Ext.P6
statement furnished by the petitioner and grant eligible interest in
accordance with statute within a period of two months from the
date of production of copy of the judgment. Petitioner will be given
a hearing after proposal for computation of interest is issued to the
petitioner and petitioner will be given an opportunity to file
objection and cite decisions in support thereof.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg