IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30102 of 2004(H)
1. RAJA AND RAJA, TIMBER INDUSTRIES AND
... Petitioner
Vs
1. THE SALES TAX OFFICER, KODUNGALLUR
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. THE INSPECTING ASSISTANT COMMISSIONER
For Petitioner :SRI.K.J.MOHAMMED ANZAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :09/01/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------
WP(C) No. 30102 of 2004
---------------------------------
Dated, this the 9th day of January, 2008
J U D G M E N T
Petitioner is challenging recovery proceedings for recovery of
arrears of tax, penalty and interest due under the KGST Act. The
main dispute is with regard to amount of penalty shown in Ext.P5
notice. Petitioner has produced Ext.P1 penalty order and contended
that the amount shown in RR notice is incorrect because the penalty
levied under Ext.P1 is only Rs.34,516/-. However, learned
Government Pleader submitted that besides the penalty levied
under Section 45A, another penalty of Rs.31,720/- is levied on
petitioner under Section 45AA of the KGST Act for non-payment of
arrears of tax and other amount due under the Act. I feel,
petitioner can be granted reduction of penalty demanded under
Section 45AA, provided, the arrears of tax and penalty levied under
Section 45A and interest thereon are paid within a reasonable time.
In the circumstances, this writ petition is disposed of granting time
to petitioner till 25/03/2008 to pay the arrears of tax and penalty
levied under 45A along with interest. If payment is made so, then
the penalty levied under Section 45AA will stand reduced to
Rs.5,000/- and the balance penalty will stand canceled. If
WP(C) No. 30102/2004
-2-
petitioner does not make payment as above, then entire amount
including full penalty levied under Section 45AA can be recovered
from petitioner. Similarly recovery of penalty levied under Section
45A will be subject to further orders in the statutory revision filed
by the petitioner or subsequent challenge thereon. I make it clear
that the right to challenge penalty levied under Section 45A is left
open and if any reduction is granted, the penalty remitted to that
extent will be refunded.
This writ petition is disposed of as above.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg