Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Madras High Court

M/S.L.S.P.Agro Limited vs The Commercial Tax Officer

Author: M.Jaichandren

Bench: M.Jaichandren

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  29.04.

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.5331 of 2008 
and
M.P.No.2 of 2008


M/s.L.S.P.Agro Limited,
Rep. By its Managing Director, Mr.B.S.Krishnan,
64/3, Salem Dharmapuri Main Road,
Kottamettupatti, Omalur.		 	 		.. Petitioner.

Versus

The Commercial Tax Officer,
Omalur Assessment Circle,
Omalur.								.. Respondent.

Prayer: Petition filed seeking for a writ of Certiorari, to call for the records of the respondent in TNGST No.3241420/2000-01 dated 28.06.2007 and quash the same.

		For Petitioner	  : 	Mr.S.Muralikumaran

		For Respondent     : 	Mr.R.Mahadevan, AGP (T)

******
O R D E R

Heard the learned counsel appearing on behalf of the petitioner and the learned Additional Government Pleader (Taxes), appearing on behalf of the respondent.

2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice if the impugned order of the respondent, dated 28.06.2007, is set aside and if the respondent is directed to pass a fresh assessment order, after considering the objections to be filed by the petitioner, along with the relevant documents, within a specified period.

3. The learned Additional Government Pleader (Taxes), appearing on behalf of the respondent has no objection for this Court passing such an order.

4. Hence, the impugned order of the respondent, dated 28.06.2007, is set aside. The petitioner is permitted to file its objections, to the respondent, along with the relevant documents, within a period of 15 days from the date of receipt of a copy of this order. On receipt of the objections to be filed by the petitioner, along with the relevant documents, the respondent shall consider the same and pass appropriate orders thereon, on merits and in accordance with law, within a perioid of four weeks thereafter.

The writ petition is ordered accordingly. No costs. Consequently, connected miscellaneous petition is closed.

Index:Yes/No 29.04.2011 Internet:Yes/No cse Note: Issue order copy on 02.05.2011 To The Commercial Tax Officer, Omalur Assessment Circle, Omalur.

Issue order copy on 02.05.2011 M.JAICHANDREN,J.

cse Writ Petition No.5331 of 2008 and M.P.No.2 of 2008 29.04.2011