High Court Kerala High Court

Shri.K.M.Ibrahimkutty vs The Commercial Tax Officer(Audit on 1 October, 2009

Kerala High Court
Shri.K.M.Ibrahimkutty vs The Commercial Tax Officer(Audit on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2154 of 2009()


1. SHRI.K.M.IBRAHIMKUTTY,PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER(AUDIT
                       ...       Respondent

2. SALES TAX OFFICER,TIRURANGADI,

3. TE KHADI & VILLAGE INDUSTRIES BOARD,

4. THE ASSISTANT SECRETARY,KERALA SALES

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :01/10/2009

 O R D E R
                   C.N.RAMACHANDRAN NAIR &
                              V.K.MOHANAN, JJ.
              ....................................................................
                       Writ Appeal No.2154 of 2009
              ....................................................................
               Dated this the 1st day of October, 2009.

                                     JUDGMENT

Ramachandran Nair, J.

Heard counsel for the appellant and Government Pleader for the

respondents. Even though the learned Single Judge rightly did not

consider the merits of the case in a matter pending before the Tribunal,

considering the appellant’s claim of exemption based on Notification,

we modify the judgment of the learned Single Judge and stay order

issued by the Tribunal by reducing the payment to rupees fifty

thousand (Rs.50,000/-), which will be paid on or before 20th of this

month. However, Tribunal will hear the appeal only after payment is

made as above.

Writ Appeal is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms