High Court Kerala High Court

M.Nizar vs Deputy Commissioner (Appeals) on 12 December, 2006

Kerala High Court
M.Nizar vs Deputy Commissioner (Appeals) on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32512 of 2006(U)


1. M.NIZAR, AGED 34,
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER (APPEALS),
                       ...       Respondent

2. SALES TAX OFFICER (WORKS CONTRACT AND

3. DEPUTY TAHSILDAR (RR),

4. TAHSILDAR,

5. STATE OF KERALA,

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :12/12/2006

 O R D E R
                              P.R.RAMAN, J.

                       ```````````````````````````

                     W.P.(C) NO. 32512 OF 2006

                       ```````````````````````````

            Dated this the 12th day of December, 2006


                             J U D G M E N T

Petitioner is a contractor who was assessed to sales tax by

Exhibit P2 dated 02/01/2006 against which he has preferred an

appeal before the Deputy Commissioner. As evidenced by Exhibit

P4 along with stay application Exhibit P5, no orders were passed

on Exhibit P5.

2. According to the petitioner, awarder has already

deducted the tax at the time of payment of the amount as

contemplated by law. He seeks reliance on Exhibit P1 which

would show that as per Chellan No.780116 dated 16/9/2002, an

amount of Rs.29,828 being sales tax due was deducted from out

of the amount payable to him. As per the order of the Assessing

Officer, the balance tax due is Rs.31,878/-. In such circumstances,

petitioner has made out a strong case and the balance of

convenience is also in his favour.

3. In the above facts and circumstances, instead of

directing the appellate authority to pass order in the stay

application, interest of justice demands that revenue recovery

WPC 32512/2006

: 2 :

proceedings initiated by Exhibit P7 be stayed. Accordingly, all

further proceedings pursuant to Exhibits P6 and P7 will stand

stayed until the disposal of the appeal by the appellate authority.

Writ petition is allowed.

P.R.RAMAN, JUDGE

Rp