IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8734 of 2008(M)
1. BEETA TRADERS & AGENCIES PVT. LTD.,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER (AUDIT
... Respondent
2. DEPUTY COMMISSIONER (APPEALS) II,
3. INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.JOSEPH JERARD SAMSOM RODRIGUES
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 8734 OF 2008 M
====================
Dated this the 14th day of March, 2008
J U D G M E N T
In this writ petition, the challenge is against Ext.P4, an order
granting stay on condition that the petitioner remits 50% of the amount
due and furnish security for the balance. Counsel for the petitioner submits
that the assessment order is vitiated for violation of the principles of
natural justice. This is a matter for the appellate authority to consider and
the appellate authority having been satisfied that the petitioner has made
out a prima facie case for a grant of conditional stay has passed Ext.P4. I
do not find any perversity in the approach of the appellate authority,
warranting interference with Ext.P4.
Writ petition fails and is dismissed.
ANTONY DOMINIC,JUDGE.
Rp