High Court Kerala High Court

M/S.Computer Graphics Ltd vs Assistant Commissioner (Assmt) on 18 March, 2010

Kerala High Court
M/S.Computer Graphics Ltd vs Assistant Commissioner (Assmt) on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9051 of 2010(F)


1. M/S.COMPUTER GRAPHICS LTD, 42/2431-B
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (ASSMT),
                       ...       Respondent

2. INTELLIGENCE OFFICER, COMMERCIAL TAXES,

3. DEPUTY COMMISSIONER (APPEALS),

4. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :18/03/2010

 O R D E R
          P.R. RAMACHANDRA MENON, J.
          .......................................................................
                      WP (C) NO. 9051 OF 2010
                   ...............................................
           Dated this the 18th day of March, 2010


                               J U D G M E N T

———————-

Challenging Exhibit P1 order imposing penalty and

Exhibit P2 order of assessment, the petitioner has filed

Exhibit P3 and P4 appeals before the Statutory/Appellate

Authority, along with Exhibit P5 and Exhibit P6 petitions for

stay. After considering the merits of the case, the Appellate

Authority passed Exhibit P7 common order, directing the

petitioner to pay 50% of the amount due and to furnish

security for the balance amount, to the satisfaction of the

Assessing Authority, which in turn forms the subject matter

of challenge in this writ petition. It is stated that there is

no rationale for imposing the condition in Exhibit P7, to

such an extent.

2. Learned Government Pleader submits, referring to

the materials on record that, there was an inspection

WP (C) NO. 9051 OF 2010
2

whereupon large scale evasion/suppression was detected

and it was in the said circumstances, that the matter was

considered and the assessing authority imposed the penalty

to the extent as specified. It is also stated by the learned

Government Pleader that the relevant facts and figures

have been considered meticulously by the authorities, while

passing the impugned orders and hence that there is no

merit or bonafides with regard to the challenge raised in

the appeals filed before the third respondent.

3. The grievance of the petitioner is rather with regard

to the sustainability of the condition imposed. Taking note

of, the quantum of penalty imposed as per Exhibit P1 and

the balance tax and interest due to be recovered vide

Exhibit P2 assessment order, 50% of the said liability now

ordered to be satisfied to avail the benefit of interim stay

cannot be said as arbitrary or unreasonable. More so, when

the course and events have been specifically dealt with by

WP (C) NO. 9051 OF 2010
3

the authorities who passed Exhibit P1 and P2. The only

question to be considered is whether the order imposing the

condition has been passed in quite a mechanical or stereo

typed manner. Going by Exhibit P7 it is very much

discernible that the third respondent/appellate authority

has referred to the actual facts and circumstances revealed

from the materials on record. It is also observed therein

that, on going through the grounds of appeal, prima facie it

appeared that the appellant had no proper explanation for

the stock variation. It is after considering the relevant

aspects as above, that the condition was imposed, directing

the petitioner to satisfy 50% of the disputed liability. This

being the position, it cannot be said that Exhibit P7 interim

order passed by the third respondent is not a ‘speaking one’

or that it is without proper application of mind. The

challenge raised by the petitioner is not sustainable. The

writ petition fails and the same is dismissed accordingly.

WP (C) NO. 9051 OF 2010
4

However, taking of the fact that the time stipulated in

Exhibit P7 to satisfy the condition stands already expired,

the petitioner is granted a further period of two weeks from

the date of receipt of a copy of this judgment, so as to

satisfy the condition and avail the benefit of interim stay

during the pendency of the appeal.

Sd/-

P.R. RAMACHANDRA MENON,
JUDGE.

True copy

PA to Judge

rkc