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]

Kerala High Court

M/S.Mascons Engg. Contracting Company ... vs The State Tax Officer (Wc) on 20 February, 2020

Author: Amit Rawal

Bench: Amit Rawal

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR. JUSTICE AMIT RAWAL

   THURSDAY, THE 20TH DAY OF FEBRUARY 2020 / 1ST PHALGUNA, 1941

                       WP(C).No.4051 OF 2020(F)


PETITIONER:

               M/S.MASCONS ENGG. CONTRACTING COMPANY PVT. LTD.
               PALLIPPURAM,PUTHANKALAM HOUSE, CHITHALIY P.O.,
               ALATHUR, REPRESENTED BY ITS MANAGING DIRECTOR, N.SAID
               MUHAMMED

               BY ADVS.
               SRI.HARISANKAR V. MENON
               SMT.MEERA V.MENON

RESPONDENTS:

      1        THE STATE TAX OFFICER (WC)
               STATE GST DEPARTMENT,PALAKKAD-678 001

      2        THE DEPUTY TAHSILDAR (RR)
               ALATHUR TALUK, PALAKKAD-675 541

      3        THE VILLAGE OFFICER,
               KUZHALMANNAM, PALAKKAD-678 702


               DR THUSHARA JAMES, GOVT.PLEADER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.02.2020, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C).No.4051 OF 2020(F)          2




                             JUDGMENT

Dated this the 20th day of February 2020 The grievance in the writ petition is that against Ext.P1 order dated 20.10.2017 pertaining to different assessment years, petitioner has preferred a rectification application vide Ext.P2 dated 23.11.2017. But the aforementioned application has not been taken so for and notices for recovery as per Exts.P3 and P4 have been issued.

2. The learned counsel for the petitioner submits that this Court has already granted the interim order dated 13.2.2020.

3. The learned Government Pleader submits that as per the instructions dated 13.2.2020, petitioner has been called to appear in the rectification proceedings on 19.2.2020 and pursuant to it, orders will be passed and until such time the recovery proceedings have been put on hold. WP(C).No.4051 OF 2020(F) 3

4. It is also submitted by the learned counsel for the petitioner that there is no instruction from the client regarding the date of hearing. It is made clear that the order purported to be passed in proceedings has to be adhered to the principles of natural justice.

In view of the statements made by the learned counsel for the parties, no further cause of action survives. The writ petition is disposed of in terms of the aforementioned statements.

Sd/-

AMIT RAWAL JUDGE ACM WP(C).No.4051 OF 2020(F) 4 APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 COPY OF ORDER ISSUED BY THE 1ST RESPONDENT FOR THE YEAR 2014-15 EXHIBIT P2 COPY OF APPLICATION SUBMITTED BY THE PETITIONER BEFORE THE 1ST RESPONDENT EXHIBIT P3 COPY OF NOTICE IN FROM NO.1 ISSUED BY THE 2ND RESPONDENT EXHIBIT P4 COPY OF NOTICE IN FROM NO.1O ISSUED BY THE 2ND RESPONDENT EXHIBIT P5 COPY OF ENGLISH TRANSLATION OF EXT. P3 NOTICE EXHIBIT P6 COPY OF ENGLISH TRANSLATION OF EXT. P4 NOTICE