IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15457 of 2009(B)
1. K.P. SANALKUMAR, K.C. APPLICANCES,
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER,
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
4. THE COMMERCIAL TAX OFFICER,
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :05/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.15457 OF 2009
.........................................................................
Dated this the 5th June, 2009
J U D G M E N T
The petitioner is challenging Ext. P8 order passed by the
second respondent/appellate authority imposing a condition to
pay a portion of the amount assessed as liability during the
pendency of Ext.P3 appeal filed against Exts.P1 and P2
impugned assessment order and erratum order respectively . It
is stated that the reason stated for imposing the condition, as
evident from Ext.P8, is that the petitioner/appellant therein did
not produce ‘conclusive evidence’ for granting unconditional stay.
2. The learned counsel for the petitioner submits that the
petitioner was not provided with adequate opportunity to produce
‘conclusive evidence’ as intended by the appellate authority and
hence seeks for one more opportunity to produce all the requisite
evidence for substantiating his case .
3. Heard the learned Government Pleader as well.
W.P.(C) No.15457 OF 2009
2
4. Considering the facts and circumstances, this Court finds
it fit and proper to give one more opportunity to the petitioner to
substantiate his case before the appellate authority. In the said
circumstances, Ext. P8 is set aside and the second respondent is
hereby directed to consider Ext.P4 application preferred by the
petitioner afresh on merits, of course, after giving an opportunity
of hearing to the petitioner with liberty to adduce such evidence
as the petitioner wants to adduce. Appropriate orders shall be
passed on the said petition as expeditiously as possible. Till
such orders are passed as above, all coercive steps stated as
being pursued against the petitioner shall be kept in abeyance.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk