IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12442 of 2008(F)
1. SUBBURAMAN (HOTEL ARYAAS),
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. COMMERCIAL TAX OFFICER, THIRUVALLA.
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :19/09/2008
O R D E R
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 27907 of 2008(V)
#1. M/S.KAIRALI AYURVEDIC HEALTH RESORT PVT
... Petitioner
Vs
$1. THE INTELLIGENCE OFFICER (IB),
... Respondent
2. THE DEPUTY COMMISSIONER (APPEALS)
! For Petitioner :SRI.T.M.SREEDHARAN
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice K.M.JOSEPH
% Dated :19/09/2008
: O R D E R
K.M. JOSEPH, J.
““““““““““““““““““““““““““
W.P.(C) No. 27907 OF 2008 V
““““““““““““““““““““““““““
Dated this the 19th day of September, 2008
J U D G M E N T
This is the second time petitioner approaching this
court being dissatisfied with the order passed on the stay petition
in the appeal filed by the petitioner against the order imposing
penalty under the Kerala Value Added Tax Act. Ext.P12 is the
order. I went through the order.
2. Heard learned counsel for petitioner and learned
Government Pleader. Having considered the case, I feel that
Ext.P12 requires to be modified. Accordingly, Ext.P12 is modified
and it is ordered that the petitioner need pay 30% of the amount
due and furnish adequate security for the balance amount. Two
weeks’ time is granted to the petitioner for complying with Ext.P12
as modified by this judgment from today.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE