High Court Kerala High Court

Tide Water Health Care Solutions vs The Intelligence Officer on 13 September, 2010

Kerala High Court
Tide Water Health Care Solutions vs The Intelligence Officer on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28256 of 2010(F)



1. TIDE WATER HEALTH CARE SOLUTIONS
                      ...  Petitioner

                        Vs

1. THE INTELLIGENCE OFFICER
                       ...       Respondent

                For Petitioner  :SMT.T.RADHAMANY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :13/09/2010

 O R D E R
                  C.K.ABDUL REHIM, J.

              --------------------------------------
               W.P.(C).No.28256 of 2010
              --------------------------------------

       Dated this the 13th day of September, 2010


                      J U D G M E N T

———————-

Ext.P13 is an order issued by the 1st

respondent under Section 47(6) of the Kerala Value

Added Tax Act, 2003, imposing penalty to the tune of

Rs.16,25,000/- on the petitioner. The proceedings were

initiated pursuant to interception of a transport, under

Section 47(2) of the KVAT Act. Goods detained were

released to the petitioner pursuant to Ext.P4 judgment

of this court on the petitioner furnishing Bank

Guarantee for the security deposit demanded. In

Ext.P13 the 1st respondent had ordered to adjust the

amount of Bank Guarantee towards penalty imposed.

Aggrieved by Ext.P13 the petitioner had already

approached the Appellate Authority by filing Ext.P14

appeal. It is also submitted that applications seeking

interim stay as well as early hearing of the matter was

W.P.(C).28256/10-F -2-

filed along with the appeal. Grievance of the petitioner is

that without considering pendency of the appeal the 1st

respondent is now taking steps for realising the Bank

Guarantee. Hence the petitioner is seeking direction for

an early disposal of the appeal and till then to restrain

realisation of the amounts covered under the Bank

Guarantee.

2. Heard, Government Pleader appearing for the

respondents. Having considered the fact that the amount

of penalty imposed is fully secured through Bank

Guarantee, I am of the opinion that realisation of the

amount can be directed to be kept in abeyance till the

appeal is disposed of.

3. Under the above circumstances the writ petition

is disposed of directing the 2nd respondent to consider and

pass orders on Ext.P14 appeal, after affording an

opportunity of hearing to the petitioner, as early as

possible, at any rate within a period of six weeks from the

date of receipt of a copy of this judgment. Till such time

W.P.(C).28256/10-F -3-

orders are passed on the appeal, realisation of the amount

covered under the Bank Guarantee furnished by the

petitioner shall be kept in abeyance, provided the

petitioner takes steps to keep the Bank Guarantee alive.

The petitioner will produce a copy of this judgment

before the 2nd respondent.

C.K.ABDUL REHIM, JUDGE.

okb