High Court Kerala High Court

George Thomas vs Intelligence Officer on 17 December, 2008

Kerala High Court
George Thomas vs Intelligence Officer on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37209 of 2008(D)


1. GEORGE THOMAS, HOTEL NITHYA,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER, SQUAD NO.1,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS)

3. INSPECTING ASST.COMMISSIONER, DEPARTMENT

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/12/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.37209 of 2008-D

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 17th day of December, 2008.

                     JUDGMENT

The petitioner operates a bar and restaurant. A

penalty order has been issued under the Kerala

General Sales Tax Act. The petitioner filed an

appeal. The appellate authority has granted an

order of stay on condition of payment of 40% of the

penalty imposed. Having regard to the grounds

raised in the appeal pending before the appellate

authority, the discretion ought to have been to fix

the condition of payment at 30%. Holding so, it is

ordered that Ext.P5 will continue to hold the

field, subject to the modification that the

petitioner pays 30% of the penalty imposed. Let

that be done within one week from now since the

time fixed as per Ext.P5 would run out by tomorrow.

The writ petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/181208