High Court Kerala High Court

C.U.Prasad vs Commercial Tax Officer on 21 December, 2009

Kerala High Court
C.U.Prasad vs Commercial Tax Officer on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36757 of 2009(L)


1. C.U.PRASAD,AJAY TRADERS,PADICKAL PADAM,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,CHITTOOR,
                       ...       Respondent

2. TAHSILDAR(RR),CHITTOOR,

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :21/12/2009

 O R D E R
                      C.K. ABDUL REHIM, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 36757 OF 2009
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 21st day of December, 2009

                            J U D G M E N T

Petitioner is aggrieved by Revenue Recovery steps

initiated for realisation of tax amount due, pursuant to

issuance of Ext.P1 and P2 notices. Limited prayer of the

petitioner is to permit payment of the amount in installments.

According to the petitioner, inspite of approach made before

the authorities concerned, his request for permitting payment

in installments as provided under Section 30 B of the KGST

Rules, was not been considered. Hence the writ petition is

filed.

2. Having considered the provision contained under

Section 30 B of the KGST Rules, and having considered facts

and circumstances of the case, I am of the opinion that the

petitioner can be permitted to pay off the entire liability in 6

(six) equal monthly installments starting from 31.1.2010 and

on or before the last day of the succeeding month. If

payments as stated above is made without any default, the

respondents shall keep in abeyance all further steps of

WPC.36757 of 2009
: 2 :

recovery.

3. It is made clear that on the event of default in

payment of any of the installments, the respondents will be

free to proceed with further steps of recovery.

4. The issue pertaining to collection charges due under

the Kerala Revenue Recovery Act and Rules will be governed

by the dictum laid down by this Court in MALABAR

ORGANICS LIMITED VS. STATE OF KERALA (2009(4)

KLT 328) and any such charges will be leviable only if

effective steps of recovery has taken place, pursuant to the

RR proceedings, subject to the conditions specified in the said

decision.

( C.K. ABDUL REHIM, JUDGE)

jma