High Court Karnataka High Court

M/S Armstrong World Industries … vs Deputy Commissioner Of … on 8 November, 2010

Karnataka High Court
M/S Armstrong World Industries … vs Deputy Commissioner Of … on 8 November, 2010
Author: Ashok B.Hinchigeri
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE Sm DAY OE NOVEMBERA2OT1OAI

BEFORE

THE HON'BLE MR. JUSTICE ASI-IOK' B.1A'HI1V*.£::~R'OER1 ' " A

WRIT PETITION NOS4629 1OE.I2O:1

WRIT PETITION NOS.._3--4;769#8__1 8._[ 20   

BETWEEN

M/S ARMSTRONG WORLD 1RD1_JSTR1ESjI_   _

INDIA PVT. LTD. H "   j'  

58/2, OERSINOASANDRA VILLAGEf»._ _

HOSUR MAIN ROAD,' BEOU:R~HOELI----."- 'V 

BANGALORE' A  'V     .
REPRESENTED,-BY SHRI GNEFJEATESH
AUTRORISVEDVSIORATORER SENIOR

AREA SALES AMANA(;ER.'~»._" _   PETITIONER

' (EYES ADV.,]

 *  1.  COMMISSIONER OF COMMERCIAL TAXES

, . I 'ENFORCEMENT 5, SOUTH ZONE
- DBANGALQRF...

2. ' .  JOI_N'7i' COMMISSIONER OE COMMERCIAL TAXES
'~{AP1?E.A,I,S--2), ABHAYA COMPLEX
GROUND FLOOR, RISILDAR ROAD
I I SESHADRIPURAM
'"'B'ANGALORE»56O 020  RESPONDENTS

(BY:SRI H.T.NARENDRA PRASAD, HCGP)

THESE WRIT PETITIONS ARE FILED UNDER ARTICLE

I 226 AND 227 OF THE CONSTITUTION OF INDIA PRAYING

TO ISSUE A WRIT OF MANDAMUS TO RESPONDENT NO.l
NOT TO ENCASH THE BANK QUARANTEE EXECUTED BY

 



2

THE PETITIONER DURING THE PENDENCY OF'

APPEALS BEFORE FiRST APPELLATE AUTHORITE5.

ETC.

 

THESE PETITIONS COMING ON FoR.prai:L1M'11\'iARY9--.'i_' 
HEARING THIS DAY, 'I'HE COURT MADE THE Foiiiowtm:  "

ORDER

Sri H.T.Narendra Prasad’;-~.Vthetlearraed’

Pleader is directed to take »~f;o1’*Vthe

2. The petitioners. that during the
pendency of VAT. Appeeiar: ifitosjjta1xiAéTs{i:T1’795/2009-2010
and K.s.T,:. the disputed
amounts–are’~s’o1i’ght reteovered from the petitioner
forciblgzip ” 0 V 0 it

3. ._petitioner has challenged the

-“2T__rea,_s’sessrnent or’de_r___.passed under Section 39(1) of the

Added Tax Act, 2003 and the

asAse’ssmer1’t’j__oi’ escaped turnover under Section 12~«A of

‘r__the Sales Tax Act. 1957 by way of the said

“:0app’e’a31s before the second respondent Joint

Commissioner of Commercial Taxes (Appea1s–2). The

petitioner has already deposited 50% of the disputed

flgfiif.

3

tax, penalty and interest. Subject to the

executing the bank guarantee in respeet V’ M

remaining amount, the Appe1late”A’u’thority_;

interim order of stay on Vl2~l~’:’2′.Qt1fl,}A.’

However, these appeals have and
the first respondent is ._e0eroiVe”recovery
of amounts, is the petitioner.

4. On nea1:§ng««gp:§ie R. Harish for
the Prasad for the
of this Court the
ends by passing the following

order; – –.

” .33′ second respondent is directed to dispose

Voi7::V’\:?’–.;§g5l.V’V]7.;-inppeal Nos. 1 128~l 175/09 10 and

Appeal Nos.85–86/09-l0 as

.. eiipeditiously as possible.

b) The petitioner shall keep validating the bank
guarantee from time to time during the

pendenoy of the said appeals.

93%.

4

c) The effect of the interim order of stay granted’;

by the second respondent shali

accrued to the petitior1__er.. ,__ciur_—irig””*

pendeney of the said appeais,

petitioner comp1ying”t__§nth Adireet:or;’AA”~1._;(b}

hereinabove.

5. These petitions 2{cc§:«-d»::;g1yeisposed of. No
order as to K ‘ _ * _ ‘

Tfi’c1§’e