High Court Kerala High Court

Vyshak vs The Deputy Commissioner Of … on 29 July, 2008

Kerala High Court
Vyshak vs The Deputy Commissioner Of … on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22226 of 2008(U)


1. VYSHAK, INTERNATIONAL (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER OF COMMERCIAL,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER, PAYYANNUR.

                For Petitioner  :SRI.GEORGE MECHERIL

                For Respondent  : No Appearance

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

 Dated :29/07/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 22226 OF 2008 U
                  --------------------------------------
                  Dated this the 29th July, 2008

                            JUDGMENT

Petitioner seeks a direction to dispose of Exts.P3 and P6

Appeals and to stay further proceedings pursuant to Exts.P2 and

P5 assessment orders till the disposal of the Appeals. Learned

Government Pleader got instructions and submits that the total

amount due is Rs.16,30,133/= with interest. The case of the

petitioner, of course, is that it is desirous of settling the matter at

the earliest, as there is a move to re-constitute the Board of

Directors with the prior sanction of the Excise Commissioner,

for transfer of the FL-3 licence in the name of the new

Managing Director for which sales tax clearance is a must.

Having heard the parties, the Writ Petition is disposed of as

follows:

There will be a direction to the first respondent to consider

and take a decision on Ext.P7 in accordance with law within a

period of three weeks from the date of receipt of a copy of this

Judgment.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

//True Copy//
PS to Judge