High Court Kerala High Court

Tech Sharp Engieers P. Ltd vs The Dy Commissioner Of Appeals on 12 November, 2009

Kerala High Court
Tech Sharp Engieers P. Ltd vs The Dy Commissioner Of Appeals on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32414 of 2009(V)


1. TECH SHARP ENGIEERS P. LTD.,
                      ...  Petitioner

                        Vs



1. THE DY COMMISSIONER OF APPEALS,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

3. THE TAHSILDAR (RR),

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :12/11/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                     ------------------------------
                   W.P.(C).No.32414 OF 2009
                     ------------------------------

          Dated this the 12th day of November, 2009


                         J U D G M E N T

———————-

1. Since statutory appeals as evidenced from Ext.P8 and

P9, filed respectively against Ext.P6 order of assessment and

Ext.P7 order imposing penalty, are pending consideration and

disposal before the 1st respondent, I am of the opinion that the

writ petition can be disposed of directing the appellate authority

to have an early disposal of the appeals as well as the stay

applications.

2. Accordingly the 1st respondent is directed to consider

and pass orders on Ext.P10 and P11 stay applications, filed along

with the appeals, 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.

3. It is submitted by counsel for the petitioner that the

assessment as well as order imposing penalty are totally

unsustainable, because additions are made in the assessment

mainly without considering the dispute regarding rate of tax

applicable, and based on value of materials brought for own use

in execution of the contract works treating it as sale. Since there

W.P.(C).32414/09-V 2

is a strong prima facie case established, the petitioner is seeking

stay till the disposal of the appeals by the appellate authority.

4. However, considering the fact that the statutory

appellate authority has not exercised its jurisdiction with respect

to disposal of the stay petitions, I am issuing directions as above.

Needless to say that the appellate authority while considering

the stay petitions shall advert to contentions as stated above, and

also other grounds taken in the memorandum of appeals.

5. The respondents are directed to keep in abeyance

realisation of amounts covered under Ext.P6 and Ext.P7,

initiated pursuant to Ext.P12 and P13 notices, till orders are

passed on the stay applications as directed above.

6. The 1st respondent will also take effective steps for

disposal of the appeals itself at the earliest, thereafter.

C.K.ABDUL REHIM, JUDGE.

okb