IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1328 of 2010()
1. P.SHAHUL HAMEED, NCE MEDICALS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER, MANJERI.
... Respondent
2. DEPUTY COMMISSIONR (APPEALS)
3. INSPECTING ASSISTANT COMMISSIONR,
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/08/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
W.A.No.1328 of 2010
------------------------------------------
Dated this the 5th day of August, 2010
JUDGMENT
J.Chelameswar, C.J.
Aggrieved by a judgment dated 22nd June, 2010 in W.P.
(C) No.18935 of 2010, the partially successful writ petitioner
preferred the instant writ appeal.
2. By the two orders marked as Exts.P1 and P2 in the
writ petition, a penalty was imposed on the writ petitioner/appellant
herein under the Kerala Value Added Tax Act. Aggrieved by the
same, the appellant carried the matter in appeal, by way of two
appeals. During the pendency of the abovementioned appeals the
appellant herein sought an interim stay of recovery of the penalty
which was the subject matter of the appeals. The appellate authority
granted an interim order of stay on condition that the appellant
herein pays 50% of the penalty and furnish sufficient security bond
for the balance amount. Aggrieved by the same, the
W.A.No.1328 of 2010
– 2 –
abovementioned writ petition came to be filed.
3. By the judgment under appeal, a learned Judge of
this Court thought it fit that the condition of directing the
appellant to pay 50% of the penalty was too onerous and
therefore ordered that the recovery of the penalty should be
stayed on condition that the appellant deposits an amount of
Rs.50000/- and furnishes security for the balance amount
demanded. Not satisfied with the said order, the instant appeal
is filed.
4. We see no reason to interfere with the judgment
under appeal. However, the learned counsel for the appellant
submits that by the order under appeal the appellant was directed
to make the deposit as mentioned above within a period of ten
days from the date of receipt of a copy of the order under appeal
and in view of the fact that the same was not complied with the
order under appeal will become ineffective. He therefore prays
for a reasonable time to comply with the conditions stipulated in
W.A.No.1328 of 2010
– 3 –
the judgment under appeal.
5. Heard Sri.N.Muraleedharan Nair, learned counsel
for the appellant and Sri.K.P.Pradeep, learned Government
Pleader appearing for the respondents. In the circumstances, we
deem it appropriate to permit the appellant to make the deposit
and furnish security as directed by the order under appeal on or
before 14th August, 2010 to avail the benefit of the order under
appeal.
Writ appeal is disposed of accordingly.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns