High Court Kerala High Court

Jk Lps Dispensing Station vs Sales Tax Officer(R) on 15 November, 2007

Kerala High Court
Jk Lps Dispensing Station vs Sales Tax Officer(R) on 15 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30332 of 2007(J)


1. JK LPS DISPENSING STATION,
                      ...  Petitioner

                        Vs



1. SALES TAX OFFICER(R),
                       ...       Respondent

2. DEPUTY COMMISSIONER(APPEALS),

3. SALES TAX OFFICER(RECOVERY),

                For Petitioner  :SRI.P.RAGHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 30332 OF 2007 J
            = = = = = = = = = = = = = = = =

           Dated this the 15th November, 2007

                    J U D G M E N T

On the basis of penalty that was imposed on the

petitioner Ext. P1 notice was issued. Aggrieved by

this, a revision was filed before the Commissioner for

Commercial Taxes, who disposed of the matter by Ext. P7

order. By this order the Commissioner held that the

matter needs re-examination. Accordingly, the case is

remitted back to the 1st respondent for de novo disposal

within 3 months. It was made clear in the said order

that in case the petitioner fails to produce the books

of account and connected evidence for 2003-04 before

the 1st respondent within 15 days of receipt of that

order, the order of penalty will stand revived.

2. It is submitted that Ext. P7 order was received

by the petitioner on 4-6-2007 and immediately

thereafter by Ext. P8 the petitioner sought an

WPC No. 30332/07 -2-

appointment with the 1st respondent for producing the

books of accounts as ordered in Ext. P7. According to

the 1st respondent, the request was made beyond the time

specified in Ext. P7 and on that basis the records were

not accepted. It is also submitted that in the

meanwhile by Ext. P4 assessment was completed based on

the penalty order against which appeal and stay

petition were also filed before the 2nd respondent and

they were also pending. Despite the pendency of the

appeal, when revenue recovery steps were initiated by

Ext. P9 this writ petition is filed.

3. Now that by Ext. P7 the matter was remanded to

the 1st respondent, petitioner requested by Ext. P8 for

an opportunity and that is within the time specified in

Ext. P7. Although this is disputed by the learned

Govt. Pleader, there is no material to discredit Ext.

P8. Hence, I feel interest of justice requires that

the petitioner should be given an opportunity to

produce the books of account as was permitted by the

Commissioner of Commercial Taxes in Ext. P7 order.

Accordingly, I dispose of this writ petition with the

following directions:

WPC No. 30332/07 -3-

That the petitioner shall appear before the 1st

respondent on 30-11-2007 with all documents which he

intends to produce and the 1st respondent shall complete

the enquiry as ordered in Ext. P7. Since the order to

be passed will have a bearing on Ext. P5 appeal against

Ext. P4, until orders are passed as above, all further

proceedings pursuant to Ext. P9 will stand stayed.

Final orders shall be passed by the 1st respondent as

expeditiously as possible, at any rate within six weeks

of receipt of a copy of this judgment.

Petitioner to produce copy of this judgment before

the 1st respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-