Citation : 2021 Latest Caselaw 140 AP
Judgement Date : 18 January, 2021
HON'BLE SRI JUSTICE U. DURGA PRASAD RAO
AND
HON'BLE MS. JUSTICE J. UMA DEVI
W.P.No.720 of 2021
ORDER: (per UDPR,J)
The petitioner seeks writ of mandamus or any other appropriate
order or direction declaring the in action of the 1st respondent on the
petition filed for reopen of assessment through letter dated 20.03.2020
filed on 23.03.2020 by the petitioner under Rule 12(7) r/w section
8(4)(a) and Rule 12(10) of CST (R&T) Rules r/w 14-A (5-A) of the
CST (AP) Rules and under rule 60 of the APVAT Act, 2005 r/w
Section 9(2) of the CST Act 1956, consequent to the assessment order
passed under the CST Act 1956 for the year 2015-16, dated
31.12.2019 in a mechanical and hurried manner without granting
reasonable time to file the objections to the proposed notice dated
11.07.2019 or providing opportunity to the petitioner for personal
hearing, is against to law and the principles of natural justice and for a
consequential direction.
2. Heard Sri K.A.S.V. Prasad, learned counsel for petitioner and
learned Assistant Government Pleader for Commercial Tax
representing on behalf of respondents.
3. When the matter is taken up for hearing, learned counsel for
petitioner submits that the subject matter in this writ petition is
squarely covered by the order of this Court in W.P.No.16718 of 2019,
dated 30.10.2019 and the same order may be passed in this writ
petition also.
4. Operative portion of the order in W.P.No.16718 of 2019 reads
thus:
" Having regard to the Judgments referred to above and the Judgment of this Court and the Hon'ble Apex Court, we feel that it is a fit case where the relief sought for by the petitioner can be granted to the extent of directing the authority to reopen assessment filed by the petitioner through letter, dated 02.05.2017, and consider the documents, more particularly, 'C' form and 'H' form declarations and pass orders in accordance with law, within a period of three months from the date of receipt of a copy of this order."
5. Following the above said order and for the reasons recorded
therein, this writ petition is also allowed in terms thereof. As a sequel,
miscellaneous applications pending for consideration, if any, shall
stand closed. No costs.
_________________________ U.DURGA PRASAD RAO, J
_______________ J.UMA DEVI, J
18.01.2021
Note: Registry is directed to enclose a copy of the order in W.P.No.16718 of 2019, dated 30.10.2019 to this order.
B/o.VSL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!