High Court Kerala High Court

P.O.Jose vs The Commercial Tax Officer on 15 July, 2010

Kerala High Court
P.O.Jose vs The Commercial Tax Officer on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22022 of 2010(C)


1. P.O.JOSE, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER(APPEALS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

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

 Dated :15/07/2010

 O R D E R
               P.R. RAMACHANDRA MENON, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 22022 of 2010 C
             ```````````````````````````````````````````````````````
                Dated this the 15th day of July, 2010

                            J U D G M E N T

The goods transported by the petitioner were

intercepted on the way, doubting evasion of tax and demanding

security deposit, leading to issuance of notice under Section 47(2)

of the Kerala Value Added Tax Act. Subsequently, on finalisation

of the adjudication proceedings, the amount satisfied by the

petitioner by way of security deposit was converted as penalty as

per Ext.P1 order, which has been challenged by filing Ext.P2

appeal before the second respondent. In the meanwhile, the

assessment was also finalised by the first respondent as per

Ext.P3 order dated 24-02-2010, which is under challenge in Ext.P4

appeal filed before the second respondent, along with Ext.P5

petition for stay. The grievance of the petitioner is that, with any

regard to the pendancy of the above proceedings, Ext.P6 Revenue

Recovery notice has been issued by the third respondent, which is

under challenge in this writ petition.

2. Heard the learned Government Pleader as well.

3. Considering the fact that the penalty involved has

WPC.22022/2010
: 2 :

already been satisfied by the petitioner, when the security deposit

has been converted as penalty vide Ext.P1, there will be a

direction to the second respondent to consider and finalise Ext.P2

appeal in accordance with law, as expeditiously as possible, at

any rate, within a period of ‘two months’ from the date of receipt of

a copy of this judgment.

4. The second respondent is also directed to consider

and pass final orders on Ext.P5 petition for stay in accordance with

law at the earliest, at any rate, within ‘one month’ from the date of

receipt of a copy of this judgment. Till such orders are passed on

Ext.P5, all further steps pursuant to Ext.P6 shall be kept in

abeyance.

The writ petition is disposed of as above.

(P.R. RAMACHANDRA MENON, JUDGE)
aks