High Court Kerala High Court

K.M.Mathew vs State Of Kerala Represented By The on 6 April, 2010

Kerala High Court
K.M.Mathew vs State Of Kerala Represented By The on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9258 of 2010(F)


1. K.M.MATHEW, KUZHUVOMMANNIL INDUSTRIES,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES,

3. THE COMMERCIAL TAX OFFICER - (AA),

4. DEPUTY TAHSILDAR, REVENUE RECOVERY,

                For Petitioner  :SRI.THAMPAN THOMAS

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :06/04/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                       W.P.(C) No. 9258 OF 2010
              .........................................................................
                        Dated this the 6th April , 2010



                                   J U D G M E N T

The petitiioner has approached this Court seeking to

quash Exts. P2 and P3 recovery proceedings stating that the

steps are still to be finalised as directed vide Ext. P5 judgment.

It is stated that the grievance of the petitioner will stand

redressed, once necessary clarifications are given by the

Commissioner of Commercial taxes or suh other appropriate

authorities, before whom the matter is pending.

2. Heard the learned Government Pleader as well, who

asserts with reference to the statement filed, that the factual

averments raised from the part of the petitioner are not correct

or sustainable .

3. However, on going through the records, this Court finds

that already a direction has been issued vide Ext.P5 judgment,

directing the third respondent therein (Commissioner of

W.P.(C) No. 9258 OF 2010

2

Commercial Taxes/first respondent herein) to pass appropriate

orders on Ext.P8 petition filed therein seeking for clarification,

within a specified time and till such proceedings were finalised,

the steps for recovery were ordered to be stayed for a period of

two months. There is no case for the respondents that the

concerned respondent has complied with the direction given by

this Court vide Ext. P5 judgment, giving necessay clarifications.

4. The case now projected from the part of the third

respondent is that (as revealed from para 12 of the statement),

filing a petition under Section 94 of the KVAT Act will not in any

way help the petitioner. This Court does not propose to go into

the merits or demerits, as to the factual position involved. Taking

note of the mandate given by this Court vide Ext.P5, the first

respondent shall cause the matter to be finalised giving effect

to the verdict as expeditiously as possible, at any rate within

‘six’ weeks from the date of receipt of a copy of the judgment,

after giving an opportunity of hearing to the petitioner. The

second respondent is directed to consider and finalise the

appeal, the I.A. preferred for stay and also the I.A, to condone

W.P.(C) No. 9258 OF 2010

3

the delay, if any, in accordance with law and also with reference

to the order to be passed by the Commissioner or such other

authority before whom, the petition for clarification is pending.

The proceedings as above shall be finalised within one month

from the date of finalisation of the proceedings by the

Commissioner giving necessary clarification. All coercive steps

stated as being pursued shall be kept in abeyance in the

meanwhile.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk