High Court Kerala High Court

Tojo Mathew vs The Deputy Commissioner Appeal on 5 August, 2008

Kerala High Court
Tojo Mathew vs The Deputy Commissioner Appeal on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1604 of 2008()


1. TOJO MATHEW, AGED 35, S/O. MATHEW,
                      ...  Petitioner

                        Vs



1. THE DEPUTY COMMISSIONER APPEAL,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

3. THE STATE OF KERALA,

4. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/08/2008

 O R D E R
                   H.L.DATTU, C.J. & A.K.BASHEER, J.
                         -------------------------------------------
                             W.A.No.1604 of 2008
                         ------------------------------------------
                    Dated, this the 5th day of August, 2008

                                  JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the order passed by the

learned Single Judge in W.P.(C) No.14246 of 2008 dated 26.5.2008. By the

impugned order, the learned Single Judge has sustained the interlocutory

order passed by the first appellate authority dated 19.3.2008.

2. The impugned order passed by the first appellate authority on the

interlocutory application filed by the assessee along with the memorandum of

appeal reads as under:-

“This appeal is filed by M/s. Hi mech Vending Services,

Civil Lines Road, Ayyanthole, Thrissur and is directed against

the orders of assessment under section 24(1) of the KVAT Act,

2003 passed by the Commercial Tax Officer (A.A.),

Commercial Taxes, Thrissur for the year 2005-06.

Appellant filed petition for stay and as per orders of the

Hon’ble High Court of Kerala in WP(C) No.36357/2007

dt.10.12.2007 stay petition was posted for hearing. When the

case was posted for hearing Sri.S.Ramakrishnan, Sales Tax

Practitioner appeared and heard. It was contended that the

assessing authority went wrong in levying 12.5% tax on the

sales of Tea making machine and premix as against 4% tax

disclosed. The monthly addition made by the assessing

W.A.No.1604 of 2008

2

authority was also unwarranted and excessive.

Examination of the contentions and verification of the

records revealed that there is a prima facie case for

granting conditional stay and hence the following orders:-

Order No.S.P.162/08 in KVATA 1721/2007 dated 19.3.2008.

Collection of Balance demand for the year 2005-06

under KVAT Act is stayed till the disposal of appeal on

condition that the petitioner remits 50% (Fifty percent) of

the Balance amount due on or before 28.3.2008 and furnish

security before the assessing authority for the balance

amount to the satisfaction of the assessing authority within

One month from receipt of this order .

If the conditions are not fulfilled the stay order

passed will stand vacated automatically”.

3. We have heard Sri.Sreekumar.G.(Chelur), learned counsel for

the assessee and Sri.Muhammed Rafiq, learned counsel for the revenue.

4. The assessee being aggrieved by the order passed by the

assessing authority for the assessment year 2005-06 has filed the first

appeal before the first appellate authority as provided in the statute. Along

with the appeal, the assessee has also filed an application for grant of

interim stay of the order passed by the assessing authority and the demand

notice issued pursuant thereto.

W.A.No.1604 of 2008

3

5. The first appellate authority while considering the application

filed by the assessee, has directed the assessee to deposit 50% of the tax

payable and to furnish security for the balance amount to the satisfaction

of the assessing authority.

6. We were not interfering with the discretionary order passed by

the first appellate authority though at times we felt that the appellate

authorities are not justified in signing the “Tailor made order”. The reason

was, that, the Sales Tax Act is an indirect tax and the assessee is expected

to collect the tax as provided in the Schedule to the Act from the

purchasers and remit it to the State Government within the time prescribed

under the Act and the Rules framed thereunder. We had also kept in our

view, that, the State’s economy which primarily depends on the sales tax

collections, which is required for the developmental activities of the State

though on several. occasions, we had orally directed the learned

Government Advocate to inform the appellate authority to pass a reasoned

order while considering the interlocutory application filed by the assessee.

To say the least, the things have not improved. Therefore, we have no

other alternative, but to interfere with the mechanical orders passed by the

first appellate authorities.

7. In the instant case, a perusal of the order passed by the first

W.A.No.1604 of 2008

4

appellate authority while considering the interlocutory application filed by

the assessee would only show, that, it has narrated the facts and arguments

advanced by the assessee’s representative and without expressing its

tentative opinion on the controversy involved in the case, has disposed of

the application in a cursory manner only by saying: “Examination of the

contentions and verification of the records revealed that there is prima

facie case for granting conditional stay and hence the following orders”.

8. In our considered view, the first appellate authority while

considering the interlocutory application filed along with the memorandum

of appeal, should apply its mind to the facts of the case and pass a

reasoned order. When we say this, we do not mean that elaborate

consideration on each one of the issues raised in the memorandum of

appeal. The first appellate authority is expected to express his tentative

opinion, why the assessee is entitled for only conditional stay and why not

absolute stay. If this consideration is not reflected in the order itself, the

only inference that the superior forum would draw is, that, there is total

non-application of mind by the first appellate authority while considering

the application filed by the assessee. Therefore, it is incumbent upon the

appellate authority to give reasons. The order as such must be a speaking

order and the decision must be supported by reasons, so that the superior

W.A.No.1604 of 2008

5

court is assured that it is in accordance with law. A laconic order

unsupported by reasons cannot be upheld.

9. In view of the above, the assessee has to succeed. Accordingly,

we allow the appeal and set aside the order passed by the learned Single

Judge in the writ petition and the order passed by the first appellate

authority in Order No.S.P.162/08 in KVATA 1721/2007 dated

19.3.2008. A direction is issued to the first appellate authority to restore

the application filed by the assessee dated 29.10.2007 on its board and

dispose of the same in accordance with law and in the light of the

observations made by in the course of our order.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns/dk