IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31446 of 2009(A)
1. M/S.HOTEL ROYAL PARK, YMCA ROAD,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.V.P.SUKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :05/11/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.31446 OF 2009
------------------------------
Dated this the 5th day of November, 2009
J U D G M E N T
———————-
1. Petitioner was imposed with penalty, both under
Section 45A of the KGST Act and under Section 67 of the KVAT
Act, as per Ext.P1 and P2, with respect to the year 2008-09.
Against Ext.P1 and P2 the petitioner had already filed statutory
appeals before the 2nd respondent as evidenced by Ext.P3 and
P4. Along with the appeals, the petitioner had also filed Ext.P5
and P6 stay applications, seeking stay of collection of amount in
dispute, pending disposal of the appeals. It is submitted that the
appeals as well as stay petitions are pending consideration and
disposal before the 2nd respondent. Grievance of the petitioner is
that recovery steps have now been initiated without taking into
consideration of pendency of the appeals, pursuant to issuance
of notice as per Ext.P7 under the provisions of the Revenue
Recovery Act. Therefore the petitioner is seeking direction for
early disposal of the appeals and to keep in abeyance recovery
steps till then.
2. Heard learned counsel for the petitioner and
Government Pleader appearing for the respondents. Having
W.P.(C).31446/09-A 2
considered the facts and circumstances of the case I am of the
opinion that the writ petition can be disposed of directing the
appellate authority to dispose of the appeals as well as stay
petitions.
3. The 2nd respondent is directed to consider and pass
orders on Ext.P5 and P6 stay petitions after affording an
opportunity of hearing to the petitioner, as early as possible, at
any rate within a period of one month from the date of receipt of
a copy of this judgment.
4. The respondents are directed to keep in abeyance all
further steps for realisation of the amount covered under Ext.P1
and P2 which is initiated pursuant to Ext.P7 notice, till orders
are passed on the stay petitions as directed above.
5. The 2nd respondent is also directed to dispose of the
appeals at the earliest.
C.K.ABDUL REHIM, JUDGE.
okb