Citation : 2022 Latest Caselaw 1609 Ker
Judgement Date : 15 February, 2022
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
TUESDAY, THE 15TH DAY OF FEBRUARY 2022 / 26TH MAGHA, 1943
WP(C) NO. 4871 OF 2022
PETITIONER:
RAHUMATH S.
AGED 53 YEARS
A.R.CHAINS, PALLISSERICAL P.O.,
SASTHAMCOTTA, KOLLAM, KERALA - 690 521.
BY ADVS.
ANIL D. NAIR
TELMA RAJU
EDATHARA VINEETA KRISHNAN
ARAVIND SREEKUMAR
RESPONDENTS:
1 ASSISTANT COMMISSIONER
STATE GOODS AND SERVICE TAX DEPARTMENT,
KARUNGAPPALLY, KOLLAM, KERALA - 690 518.
2 DEPUTY TAHSILDAR
KUNNATHUR THALUK, SASTHAMCOTTA TEMPLE RD.,
SASTHAMCOTTA, KOLLAM, KERALA - 690 521.
3 VILLAGE OFFICER
VILLAGE OFFICE, SASTHAMKOTTA,
KOLLAM, KERALA - 690 521.
ADV.DR. THUSHARA JAMES-SR GP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
15.02.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 4871 OF 2022
2
BECHU KURIAN THOMAS, J
..............................................
W.P.(C) No.4871 of 2022
.....................................
Dated this the 15 th day of February, 2022
JUDGMENT
Aggrieved by an order of assessment dated
27.01.2021 issued under Section 25(1) of the Kerala
Value Added Tax Act, 2003 for the assessment year
2014-2015, petitioner has preferred Ext.P2
rectification application before the 1 st respondent.
2. The grievance of the petitioner is that, though the
rectification application has been pending
consideration for almost one year, the respondents
have now initiated recovery proceedings against the
petitioner by Ext.P3.
3. Having regard to the contentions raised by
Smt.Telma Raju, the learned counsel for the
petitioner as well as Dr.Thushara James, the
learned Senior Government Pleader; I am of the view WP(C) NO. 4871 OF 2022
that this writ petition itself can be disposed of
directing an expeditious consideration of the
rectification application.
4. Accordingly, there will be a direction to the 1 st
respondent to consider and pass appropriate orders
on Ext.P2 rectification application, as expeditiously
as possible, at any rate, within a period of two
months from the date of receipt of a copy of this
judgment.
5. Till then, all coercive proceedings initiated against
the petitioner, pursuant to Ext.P3; shall be kept in
abeyance.
The writ petition is disposed of.
Sd/-
BECHU KURIAN THOMAS, JUDGE AMV/15/02//2022 WP(C) NO. 4871 OF 2022
APPENDIX OF WP(C) 4871/2022
PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ASSESSMENT ORDER DATED 27/01/2021 FOR THE YEAR 2014-15 PASSED BY THE 1ST RESPONDENT.
Exhibit P2 TRUE COPY OF THE RECTIFICATION APPLICATION DATED 01/03/2021 FILED BEFORE THE 1ST RESPONDENT.
Exhibit P3 TRUE COPY OF THE NOTICE FOR RECOVERY DATED 02/02/2022 ISSUED BY THE 2ND RESPONDENT.
RESPONDENTS EXHIBITS : NIL
TRUE COPY
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!