IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22234 of 2009(Y)
1. V.MANICKAM ENGINEERS PVT.LTD.,
... Petitioner
Vs
1. THE SPECIAL TEAM CONSTITUTED
... Respondent
2. THE COMMERCIAL TAX OFFICER
For Petitioner :SRI.PREMJIT NAGENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :14/08/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 22234 OF 2009
.........................................................................
Dated this the 14th August, 2009
J U D G M E N T
The petitioner has approached this Court challenging Exts.
P5 and P6 raising many a ground, factual as well as legal. The
learned Counsel for the petitioner submits that the facts and
figures given in Exts. P5 and P6 do not keep the right track of
truth, in so far as the petitioner is having an actual turnover of
nearly ’70’ lakhs and as such, the matter will have to be
reconsidered by the concerned authority. It is also brought to
the notice of this Court that the petitioner is ready and willing to
to file a proper return in this regard, in respect of the
assessment year 2002-03.
2. Heard the learned Government Pleader as well, who
submits, on instruction, that if the petitioner is ready and willing
to file appropriate return showing the actual turnover, as now
stated by him from their side, the matter will definitely be
W.P.(C) No. 22234 OF 2009
2
reconsidered .
3. In the above facts and circumstances, the petitioner is
directed to file proper return before the second respondent
within two weeks from the date of receipt of a copy of the
judgment. On such an event, the matter shall be re-considered
and appropriate orders shall be passed afresh by the first
respondent, in accordance with law, after giving an opportunity
of hearing to the petitioner, as expeditiously as possible and at
any rate within three months thereafter.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk