High Court Kerala High Court

Seven Seas Distillery Ltd vs Intelligence Officer(Ib) on 29 June, 2009

Kerala High Court
Seven Seas Distillery Ltd vs Intelligence Officer(Ib) on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17685 of 2009(E)


1. SEVEN SEAS DISTILLERY LTD.,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER(IB),
                       ...       Respondent

2. ASSISTANT COMMISSIONER(ASSESSMENT),

3. DEPUTY COMMISSIONER(APPEALS),

4. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

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

 Dated :29/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 17685 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
               Dated, this the 29th day of June, 2009

                              JUDGMENT

The petitioner, aggrieved of the orders imposing penalty with

respect to the assessment years 2005 – ’06, 2006 – ’07 and 2007 – ’08

as borne by Ext.P2, P2(a) and P2(b) passed by the first respondent,

has challenged the same by filing Exts. P4, P4(a) and P4(b) appeals,

along with Exts.P5, P5(a) and P5(b) petitions for stay, before the third

respondent. The grievance of the petitioner is that, despite satisfying

the entire tax liability and interest and in spite of the fact that the

petitioner cannot effect any sale of liquor to a private party but to the

Governmental/such other authorities who are specifically entrusted with

the task, the respondents are causing the machinery under the Kerala

Revenue Recovery Act to be turned against the petitioner, as evident

from Exts.P6, P6(a) and P6(b), without any regard to the pendency of

the proceedings before the appellate authority, which hence is sought

to be interfered in the present Writ Petition.

2. Heard the learned Government Pleader appearing on behalf of

the respondents as well.

3. Considering the facts and circumstances, the third respondent

is hereby directed to consider and pass appropriate orders on Ext.P5,

P5(a) and P5(b) petitions for stay within one month. It is also made

WP (C) No. 17685 of 2009
: 2 :

clear that, the statutory appeals preferred by the petitioner (Ext.P4

series) shall be considered on merits and finalized in accordance with

law, after giving an opportunity of hearing to the petitioner, as

expeditiously as possible, at any rate within 3 months from thereafter. It

is made clear that, till such appropriate orders are passed on the

petitions for stay as aforesaid, all further coercive steps being pursued

against the petitioner, pursuant to Ext.P6 series, shall be kept in

abeyance.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON, JUDGE

kmd