High Court Kerala High Court

M/S. Johnson Rocks vs State Of Kerala on 18 October, 2007

Kerala High Court
M/S. Johnson Rocks vs State Of Kerala on 18 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30891 of 2007(C)


1. M/S. JOHNSON ROCKS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. COMMERCIAL TAX OFFICER-1,

4. THE TAHSILDAR,

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 30891 OF 2007 C
            = = = = = = = = = = = = = = = =

           Dated this the 18th October, 2007

                    J U D G M E N T

Against Exts. P5 and P6 orders of assessment for

the years 2001-02 and 2002-03 petitioner filed appeals

as is evident from Exts. P7 and P8. Considering the

application made by the petitioner for stay of recovery

of tax due in terms of the orders of assessment, the

appellate authority has passed Ext. P9 order granting

stay on condition that the petitioner remits 50% of the

tax. This order has not been complied with and that

resulted in Ext. P10 revenue recovery notice, by which,

the entire dues in terms of the orders of assessment

are sought to be recovered. It is challenging the

revenue recovery proceedings as also the conditional

order of stay which has been granted by the appellate

authority that this writ petition has been filed.

2. In so far as Ext. P9 conditional interim order

of stay passed by the appellate authority is concerned,

the petitioner has not complied with the same. Since

the petitioner has not complied with the conditions

W.P.(C) No. 30891 OF 2007 -2-

imposed by the appellate authority in Ext. P9, and

since stay obtained from the appellate authority stands

vacated, the respondents cannot be faulted for the

steps they have taken by Ext. P10 revenue recovery

notice.

3. As far as the condition imposed for requiring

the petitioner to remit 50% of the tax due as per Ext.

P9 is concerned, the contention raised by the learned

counsel for the petitioner is that the quantification

of tax is based only on the details of the energy

charges collected by the Electricity Board and that

this has been done despite the labour unrest and

consequential suspension of work, that was prevailing

in the unit.

4. These aspects have already been dealt with in

Exts. P5 and P6 assessment orders. In any case this is

a matter to be gone into by the appellate authority.

Having gone through the order Ext. P9, I am not in a

position to find any perversity in the order passed by

the appellate authority.

5. Therefore, I am not in a position to interfere

with Ext. P10. However, as a last chance I direct

W.P.(C) No. 30891 OF 2007 -3-

that if the petitioner remits the amount ordered in

Ext. P9 within one month from today the petitioner will

be entitled to the benefit of stay and that in the

meanwhile the Revenue Recovery proceedings will be kept

in abeyance.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-