IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22777 of 2008(J)
1. ANISH.M.S, AGED 30 YEARS,
... Petitioner
Vs
1. DEPUTY COMMISSIONER (APPEALS) COMMERCIAL
... Respondent
2. INSP.ASST.COMMISSIONER, COMMERCIAL
3. COMMERCIAL TAX OFFICER, FIRST CIRCLE,
4. SECRETARY TO GOVERNMENT (TAXES),
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 22777 OF 2008 J
````````````````````````````````````````````````````
Dated this the 5th day of August, 2008
J U D G M E N T
Petitioner presses to challenge Ext.P13. Ext.P13 is
the appellate order granting stay on condition that the
petitioner remits 50% of the tax and also furnishes security for
the balance amount. The principal complaint of the petitioner
appears to be that the goods dealt with by the petitioner is
Fibre Foam Mattresses and that is coming under entry 46 of
the 3rd Schedule which is taxable at 4%. It is pointed out by
the learned counsel for the petitioner that the petitioner is
unable to represent his case, though notice was issued on
account of unavoidable circumstances and levy of tax at the
rate of 12.5% is unwarranted and, therefore, the condition
imposed is illegal. Learned Government Pleader points out
that the petitioner did not even give reply to the notice and the
questions raised in the writ petition are matters to be
considered when the appeal itself is disposed of and there is
WPC.22777/08
: 2 :
only an interim order.
2. Having heard both parties, I feel that in the
interests of justice the petitioner can be permitted to pay 40%
of the tax due and furnish security for the balance amount.
Accordingly, Ext.P13 is modified and it is ordered that if the
petitioner remits 40% of the tax and furnishes security for the
balance amount within ten days from today, recovery
proceedings will be kept in abeyance till the appeal is
disposed of.
Writ petition is disposed of as above.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE