High Court Kerala High Court

Hotel Lucia vs Deputy Commissioner(Appeals) on 27 May, 2008

Kerala High Court
Hotel Lucia vs Deputy Commissioner(Appeals) on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15525 of 2008(W)


1. HOTEL LUCIA, KANICHAI HOTELS PVT.LTD.
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER(APPEALS), O/O.THE
                       ...       Respondent

2. SALES TAX OFFICER(ENQUIRY), LUXURY TAXES

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :27/05/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                          WP.(C) Nos.15525 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 27th day of May, 2008

                                     JUDGMENT

Petitioner calls in question Exts.P1 to P3 and P5. They are

orders passed by the Sales Tax Officer (Enquiry) Luxury Tax and the

Deputy Commissioner (Appeals) respectively. When the matter came up

today, learned Government Pleader points out that the petitioner has an

effective alternate remedy under Section 7A of the Kerala Tax on Luxuries

Act before the Appellate Tribunal. I am also of the view that this writ

petition under Article 226 need not be entertained in the face of the alternate

remedy.

Accordingly, the petitioner is relegated to pursue the alternate

remedy available under Section 7A of the Act.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb