IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 27443 of 2002(P)
1. THOMAS PARAKKADA,
... Petitioner
Vs
1. THE ADDITIONAL SALES TAX OFFICER-1
... Respondent
2. THE STATE OF KERALA, REPRESENTED
3. M.M. SHAFFI, S/O. M.M. MOHAMMEDALI,
For Petitioner :SRI.V.V.ASOKAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :11/01/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 27443 OF 2002
--------------------------------------------
Dated this the 11th day of January, 2008
JUDGMENT
Heard counsel for the petitioner and Government Pleader.
petitioner’s case is that petitioner is only a practitioner cum consultant
and was not a dealer. However, the department’s case is that massive
tax is evaded by misrepresentation and manipulations by several
persons including the petitioner. In any case, since petitioner has
produced Tribunal’s orders in T.A.No. 565 of 2003 dated 21.7.2003,
this O.P. is also disposed of directing the Assessing Officer to consider
petitioner’s objections and pass fresh orders against persons involved.
Impugned orders are quashed leaving freedom to the assessing officer
to consider petitioner’s objections along with others and pass fresh
orders.
2. On going through Tribunal’s orders, I find this is a fit case for
launching criminal prosecution against those who defrauded the
revenue. Commissioner of Commercial Taxes is directed to reconsider
the matter and take appropriate action including launching of
prosecution against those involved.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2