IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1160 of 2006(K)
1. M/S.PARAMESWARAN & CO. EDAPPALLY,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SALES TAX OFFICER I (D),
3. THE ADDL.APPELLATE ASSISTANT
4. THE TAHSILDAR (RR),
5. THE DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.1160 of 2006
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
The petitioner is challenging recovery proceedings on the ground that
the amount shown is incorrect. However, delay in payment of tax is
admitted and consequently petitioner will be liable to pay interest. Even
though petitioner has raised a contention that appellate order is not given
effect, counter affidavit is filed stating that order in appeal for the years
1992-93 and 1993-94 are given effect. If petitioner has grievance against
demand of interest, petitioner has right of revision against the same. The
W.P. is accordingly closed leaving the respondents to proceed for recovery
of balance amount subject to petitioner’s right to file revision against
demand of interest.
C.N.RAMACHANDRAN NAIR
Judge
pms