High Court Kerala High Court

Kerala Alcholic Products Ltd vs The Assistant … on 24 September, 2009

Kerala High Court
Kerala Alcholic Products Ltd vs The Assistant … on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26805 of 2009(U)


1. KERALA ALCHOLIC PRODUCTS LTD,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER(ASSESSMENT)
                       ...       Respondent

2. THE INTELLIGENCE OFFICER(IB),

3. THE DEPUTY COMMISSIONER (APPEALS),

4. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.MURALIDHARAN (AROOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/09/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.26805 OF 2009
                    ------------------------------

         Dated this the 24th day of September, 2009


                        J U D G M E N T

———————-

1. Against Ext.P1, P2 and P3 orders imposing penalty

with respect to the Assessment years 2005-06, 2006-07 and

2007-08, under Section 45A of the Kerala General Sales Tax Act,

1965 (KGST Act) the petitioner had filed revision petitions before

the 3rd respondent as evidenced by Ext.P4, P5 and P6. Along

with, the petitioner had also filed interlocutory applications

seeking stay of collection of the amount in dispute, pending

disposal of the appeals, as evidenced by Exts.P7, P8 and P9. It is

submitted that the appeals as well as the stay petitions are

pending consideration and disposal before the 3rd respondent.

Complaint of the petitioner is that steps are now being initiated

to realise the amount covered under the impugned orders of

penalty, pursuant to issuance of Ext.P10 notice under the

provisions of the Kerala Revenue Recovery Act, without

disposal of the appeals. Hence the petitioner is seeking

directions for early disposal of the appeal to keep in abeyance

the recovery proceedings till then.

2. Having considered the facts and circumstances, I am

W.P.(C).26805/09 2

of the opinion that the writ petition can be disposed of directing

the 3rd respondent to consider and dispose of the appeal as well

as the stay applications. There will be a direction to the 3rd

respondent to consider and pass orders on Ext.P7, P8 and P9

stay petitions, after affording an opportunity of hearing to the

petitioner, as early as possible, at any rate within a period of one

month from the date of receipt of a copy of this judgment. The

respondents are restrained from taking any further steps for

realisation of the amounts covered under Ext.P1, P2 and P3

orders of penalty till the 3rd respondent passes orders on the stay

petitions as directed above. It is also directed that the 3rd

respondent shall take all earnest efforts to dispose of the appeals

at the earliest.

C.K.ABDUL REHIM, JUDGE.

okb