High Court Kerala High Court

Sim Johnson vs The District Collector on 18 January, 2010

Kerala High Court
Sim Johnson vs The District Collector on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33874 of 2009(D)


1. SIM JOHNSON,32 YEARS,S/O.C.P.JOHNSON,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR(R/R)PALAKKAD.

3. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.A.F.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :18/01/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                       WP(C) No. 33874 of 2009
                      --------------------------------------
             Dated, this the 18th day of January, 2010


                             J U D G M E N T

The petitioner has approached this Court for directing the 1st and

2nd respondents to refrain from pursuing the Revenue Recovery

proceedings against the petitioner, based on Ext.P2 demand notice, till

the correctness of the amount claimed by the 2nd respondent is settled

through appropriate judicial Forum.

2. When the matter came up for consideration before this

Court on 25.11.2009, the coercive proceedings were intercepted by

interim order of stay, for a period of ten days. Obviously, the said order

does not exist as on date, the same having been expired on 05.12.2009

and no steps have been taken by the petitioner for extension.

3. Meanwhile, the petitioner has filed I.A.514/2009 with the

following four prayers.

1. To accept the additional documents produced as
Exts. P5 to P7 in to the file.

2. To implead the Deputy Commissioner (Appeals),
Commercial Taxes, Ernakulam as the 4th additional
respondent.

3. To direct the 4th additional respondent to
dispose of the Appeals filed by the petitioner (additions Exts.

WP(C) No.33874/2009
2

P5 to P7) with in a shortest definite time frame.

4. To revive and extend the interims tay granted by
this Hon’ble Court in the WPC, till the disposal of the appeals
filed by the petitioner before the 4th additional respondent
(additional Exts.P5 to P7).

4. Obviously the prayers in the I.A. are not to subserve the main

relief in the Writ Petition. It is settled that the scope of the Writ Petition

cannot be widened by way of any Interlocutory Application, more so, when

the Writ Petition is not sought to be amended. In the said circumstance,

this Court does not find any merit in I.A.514/2009.

5. However, considering the submission that the petitioner has

now approached the statutory authority by filing appeals, along with

petition for stay, challenging the impugned orders passed by the

Assessing Authority imposing the penalty, the matter is to be looked into

and finalised by the Appellate Authority, if any such appeals have already

been filed and pending.

6. Incidentally, the learned Government Pleader brought it to the

notice of this Court that the petitioner had issued 7 different cheques in

satisfaction of the liability, which however, were returned, as dishonoured

for want of sufficiency of funds. This Court does not propose to go into

the merits or demerits of the contentions raised from either side in this

regard; but for observing that, if any statutory appeals and I.A.s have

WP(C) No.33874/2009
3

been preferred before the Appellate Authority and the same are still

pending, they shall be caused to be considered and finalized by such

authority, at the earliest.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc