High Court Kerala High Court

M/S.Chemmannur Fashion … vs The Commercial Tax Officer on 1 June, 2010

Kerala High Court
M/S.Chemmannur Fashion … vs The Commercial Tax Officer on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16814 of 2010(B)


1. M/S.CHEMMANNUR FASHION JEWELLERS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)-1

3. SALES TAX OFFICER (RECOVERY),

                For Petitioner  :SRI.JOSEPH SEBASTIAN PURAYIDAM

                For Respondent  : No Appearance

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

 Dated :01/06/2010

 O R D E R
                 P.R.RAMACHANDRA MENON.J
                ------------------------------------------------
                     W.P.(C).NO.16814 OF 2010
                   -----------------------------------------
              Dated this the 1st day of June, 2010.

                             JUDGMENT

The petitioner is aggrieved of the action persued by the

respondents; particularly insisting the petitioner to furnish some

other security, inspite of complying the requirement as ordered by

the appellate authority in Ext.P4, by effecting the deposit of

Rs.3,00,000/- and furnishing security bond as borne by Ext.P5.

The petitioner has approached this Court with the following

prayers:

i. Issue a writ of mandamus or any other writ,

order or direction, directing to the 1st

respondent to record compliance of the

conditions of Exhibit P4 order by the petitioner

without insisting for a solvency certificate for

the remaining amount due as per Exhibit P2

demand notice.

ii. Direct the 2nd respondent to dispose of Exhibit

P3 appeal as early as possible within a time

limit fixed by this Hon,ble Court.

W.P.(C).NO.16814 OF 2010 2

iii. Stay the recovery proceedings pursuant to

Ext.P2 demand notice and Exhibit P6 revenue

recovery notice until the disposal of Exhibit P3

appeal.

iv. Issue such other order or direction which this

Hon’ble Court deem fit in the facts and

circumstance of this case.

2. The factual position revealed is that, challenging Ext.P1

assessment order Ext.P5 appeal was filed along with an application

for interim stay. After considering the I.A, the appellate authority

passed Ext.P4 order, whereby the petitioner was directed to deposit

a sum of Rs.3,00,000/- on or before 29.3.2010 and to furnish

security to the satisfaction of the assessing authority for the balance,

within one month. The case of the petitioner is that pursuant to

Ext.P4 order, a sum of Rs.3,00,000/- has already been remitted and

furnished Ext.P5 security Bond. Inspite of the compliance as above,

respondents are proceeding with further coercive steps, which made

the petitioner to approach this Court for appropriate reliefs.

3. Heard learned Government Pleader as well. Materials on

record show that the condition imposed by the appellate authority

vide Ext.P4 has been substantially complied with. The learned

W.P.(C).NO.16814 OF 2010 3

Government Pleader submits that Ext.P5 Bond is not proper and

complete in Form 6, all the necessary particulars having not been

given. There is no case for the petitioner that solvency certificate has

been furnished or the particulars of immovable properties have been

given. This being the position Ext.P5 produced is rather incomplete

and not acceptable.

4. The learned counsel for the petitioner submits that the

petitioner might be given some breathing time to furnish the security

in Form.6 / Rule19(2) of the KVAT Rules. Considering the facts and

circumstances, petitioner is granted one month’s time to furnish the

security for the balance amount as ordered by the appellate

authority vide Ext.P4.

4. The second respondent is directed to consider Ext.P3

appeal and pass final orders as expeditiously as possible at any rate

within two months from the date of receipt of a copy of this judgment.

Writ petition is disposed of accordingly.

P.R.RAMACHANDRA MENON,JUDGE.

pm