High Court Kerala High Court

M/S. Shwas Homes (P) Ltd vs The Commercial Tax Officer (Wc) on 15 February, 2010

Kerala High Court
M/S. Shwas Homes (P) Ltd vs The Commercial Tax Officer (Wc) on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4537 of 2010(N)


1. M/S. SHWAS HOMES (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER (WC),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSPECTING ASST. COMMISSIONER,

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

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

 Dated :15/02/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No. 4537 of 2010-N
                  ----------------------------
             Dated this the 15th day of February, 2010.

                            J U D G M E N T

The petitioner is aggrieved of the condition imposed by the

appellate authority while passing Ext.P5 interim order of stay,

directing the petitioner to satisfy 50% of the liability and furnish

‘security bond’ for the balance amount before the assessing

authority within two weeks, so as to avail the benefit of interim

order of stay during the pendency of the appeal.

2. The learned counsel for the petitioner submits that

Ext.P3 appeal has been preferred challenging the action pursued by

the assessing authority and that there is every chance for the

appellate authority to remand the matter. It is also the case of the

petitioner that, once the compounding application is allowed, there

will be no liability for the petitioner and that if the petitioner is

compelled to satisfy the requirement under Ext.P5, irreparable loss,

injury and hardship will be resulted to the petitioner, which is under

challenge in this Writ Petition.

W.P(C) No. 4537 of 2010-N 2

3. The learned Government Pleader appearing for the

respondents, with specific reference to the contents of Ext.P5

submits that, it can never be regarded as a ‘mechanical order’ in

view of the detailed discussion of the facts and events. It is also

brought to the notice of this Court that, referring to the

observations made by the appellate authority while passing Ext.P5,

that the dealer had first opted for non compounding on 11.8.2008,

then opted compounding on 7.9.2009 and again opted non

compounding on 25.9.2009 by filing revised return. Detailed

discussion of the facts and figures has also been made in the said

order before imposing the condition directing the petitioner to

satisfy 50% of the liability as aforesaid.

4. Considering the facts and circumstances, this Court finds

that Ext.P5 order passed by the appellate authority does not suffer

from any irregularity; much less any illegality. However, considering

the fact that the amount involved is quite substantial, this Court

finds it fit and proper to modify the condition, whereby the liability

now cast upon the petitioner to remit 50% be reduced to 25%.

5. Accordingly, the petitioner is directed to deposit 25% of

the liability and furnish sufficient security bond for the balance

W.P(C) No. 4537 of 2010-N 3

amount before the Assessing authority. However, since the time

originally stipulated by the appellate authority vide Ext.P5 order is

already over, the deposit as above shall be made within a further

period of three weeks from the date of receipt of a copy of this

judgment.

The Writ Petition is disposed of as above.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE

//True Copy//

P.A to Judge

ab