Citation : 2022 Latest Caselaw 17752 Mad
Judgement Date : 18 November, 2022
W.P(MD).No.26112 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 18.11.2022
CORAM
THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ
W.P(MD).No.26112 of 2022
and
W.M.P(MD).Nos.20257 and 20263 of 2022
M/s.Susee Premium Automobiles Private Limited,
Represented by its Director,
Rajiv Subramanian,
No.25, Tamil Sangam Road,
Madurai-625 001,
Madurai District. ... Petitioner
Vs.
1.The Assistant Commissioner (ST),
Madurai Rural (South) Circle,
Madurai District.
2.The Joint Commissioner of Commercial Taxes,
Madurai Division,
Madurai, Madurai District. ...Respondents
Prayer : Writ Petition filed under Article 226 of the Constitution of India,
praying this Court to issue a Writ of Certiorarified Mandamus, calling for the
records on the files of the 2nd Respondent in its impugned proceedings in
Na.Ka.No.A11/5594/2020, dated 01.08.2022 quash the same and further
direct the 2nd Respondent to entertain the revision petition for the assessment
year 2013-2014 on re-submission of the same by the Petitioner and dispose of
the same in accordance with law.
https://www.mhc.tn.gov.in/judis
1/4
W.P(MD).No.26112 of 2022
For Petitioner : Mr.S.Rajasekar
For Respondents : Mr.M.Siddharthan
Additional Government Pleader
ORDER
The writ petition has been filed challenging the impugned order, dated
01.08.2022 which rejects the revision petition filed by the Petitioner on the
ground that there has been delay and directing the 2nd Respondent to entertain
the revision petition for the assessment year 2013-2014 on re-submission of
the same by the Petitioner and dispose of the same in accordance with law.
2. It is submitted by the learned counsel for the Petitioner that the order
rejecting the revision petition is in violation of principles of natural justice
inasmuch as the 2nd Respondent has proceeded to reject the revision petition
without putting the Petitioner on notice. It is submitted that the order of the
2nd Respondent suffers from error inasmuch as it is contrary to the Judgment
of the Hon'ble Supreme Court, wherein, limitation was extended vide
M.A.No.21 of 2022 in M.A.No.665 of 2021 in SMW (C) No.3 of 2020, dated
10.01.2022.
3. It is submitted by the learned Additional Government Pleader for the
Respondents that the 2nd Respondent would re-examine the issue taking into https://www.mhc.tn.gov.in/judis
W.P(MD).No.26112 of 2022
account the Judgment of the Hon'ble Supreme Court vide M.A.No.21 of 2022
in M.A.No.665 of 2021 in SMW (C) No.3 of 2020, dated 10.01.2022.
4. In view of the same, impugned order dated 01.08.2022 is set aside.
The Petitioner is directed to re-submit the revision petition. The 2nd
Respondent is directed to issue notice to the Petitioner and thereafter pass
orders in accordance with law after taking into account the Judgment of the
Hon'ble Supreme Court vide M.A.No.21 of 2022 in M.A.No.665 of 2021 in
SMW (C) No.3 of 2020, dated 10.01.2022.
5. With the above direction, the writ petition stands disposed of. No
costs. Consequently, connected miscellaneous petitions are closed.
18.11.2022
Index : Yes / No
Internet : Yes/ No
sn
To
1.The Assistant Commissioner (ST),
Madurai Rural (South) Circle,
Madurai District.
2.The Joint Commissioner of Commercial Taxes, Madurai Division, Madurai, Madurai District.
https://www.mhc.tn.gov.in/judis
W.P(MD).No.26112 of 2022
MOHAMMED SHAFFIQ, J.
sn
W.P(MD).No.26112 of 2022
18.11.2022
https://www.mhc.tn.gov.in/judis
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!