High Court Kerala High Court

M/S.Kunnathanam & Co vs Commercial Tax Officer on 18 August, 2010

Kerala High Court
M/S.Kunnathanam & Co vs Commercial Tax Officer on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25832 of 2010(D)


1. M/S.KUNNATHANAM & CO.,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. ASST. COMMISSIONER (AA),

3. DY. COMMISSIONER (APPEALS),

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/08/2010

 O R D E R
                     P.R.RAMACHANDRA MENON, J
                       --------------------------------------------
                        WP(C) NO. 25832 OF 2010
                       --------------------------------------------
               Dated this the 18th day of August, 2010

                                   JUDGMENT

The petitioner is stated as aggrieved of the condition imposed by the

First Appellate Authority, vide Ext.P6, directing the petitioner to satisfy 50% of

the disputed tax and interest for the assessment year 2005-06, so as to avail

the benefit of interim stay during the pendency of appeal.

2. The sequence of events narrated in the Writ Petition shows that,

being aggrieved of the assessment, the petitioner preferred an appeal before

the 3rd respondent and after considering the plus and minus points, Ext.P2

order was passed, whereby the liability was substantially reduced. However,

being aggrieved of the extent of relief obtained, it was taken further by filing a

second appeal before the Tribunal, which culminated in Ext.P3 order. The

case of the petitioner is that, the Tribunal remanded the matter for fresh

consideration as specified therein, mainly on the grounds of valuation and also

without any regard to the fixation of turnover, based on the consumption of

electricity. It is contended that, though the assessing authority has passed

revised order as borne by Ext.P4, the same was not in conformity with the

specific direction given by the Tribunal vide Ext.P3 and hence was subjected

to challenge by filing further appeal before the 3rd respondent along with an

I.A. for stay. After considering the I.A. for stay, the 3rd respondent has passed

2
WP(C) No. 25832/2010

Ext.P6 order, wherein the impugned condition has been imposed, which in

turn is under challenge.

3. The learned counsel for the petitioner submits that, there is a

positive finding in Ext.P6 order passed by the 3rd respondent that the

assessing authority has not fully complied with the directions of the Tribunal. It

is also brought to the notice of this Court that the specific issue with regard to

the ‘valuation’ has not been considered in Ext.P4. It is further pointed out, that

in the first round of litigation, i.e., when the matter was pending before the 3rd

respondent earlier, the petitioner was made to deposit a sum of Rs.20 lakhs

and this being the position, the condition now imposed is rather onerous and

not liable to be satisfied by the petitioner under any circumstance.

4. The learned Government Pleader submits with reference to the

contents of Ext.P6 that the actual facts and figures have been clearly dealt

with by the appellate authority in the penultimate paragraph of the order,

whereby it has also been observed that, but for the ‘certificate’ produced by

the Assistant Engineer, KSEB, Electrical Section, Nemom showing the details

of other machines installed, absolutely no statistics of electrical consumption

of the other motors used were produced and this being the position, the

course pursued by the assessing authority estimating 10% of the total energy,

as used by the other motors is perfectly justified. The learned Government

Pleader submits that Ext.P6 is very much a ‘speaking order’ and does not call

3
WP(C) No. 25832/2010

for any interference.

5. However, the fact remains that Ext.P3 order passed by the

Tribunal contains two specific directions and the manner in which the

assessment order is to be finalised by the assessing authority. With regard to

the aspect of ‘valuation’, it does not appear to be considered and the factual

position in this regard has been noted by the appellate authority itself in

Ext.P6 order, wherein a positive inference has been made that the assessing

authority has not fully complied with the direction given by the Tribunal. In the

said circumstance, the extent of liability now fixed upon the shoulders of the

petitioner to satisfy 50% of disputed amount is liable to be scaled down.

6. Considering the facts and circumstances, this Court finds it fit and

and proper to permit the petitioner to avail the benefit of interim stay, on

condition that the petitioner deposits ‘1/3’ of the disputed tax, instead of 50%

now ordered by the 3rd respondent and furnishes security in respect of the

balance amount during the pendency of the appeals. Since the time stipulated

in Ext.P6 is already over, the petitioner is permitted to satisfy the said liability

within a further period of ‘three weeks’.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc