High Court Kerala High Court

Beena Balan vs The Intelligence Officer on 8 June, 2010

Kerala High Court
Beena Balan vs The Intelligence Officer on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15700 of 2010(J)


1. BEENA BALAN, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :08/06/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                      --------------------------------------------
                       WP(C) NO. 15700 OF 2010
                      --------------------------------------------
                 Dated this the 8th day of June, 2010

                                  JUDGMENT

The petitioner is challenging the correctness and sustainability of

Ext.P7 interim order passed by the 2nd respondent, whereby the petitioner

has been directed to satisfy 50% of the disputed liability towards the penalty

imposed, so as to avail the benefit of interim stay during the pendency of the

appeal.

2. The sequence of events as narrated in the Writ Petition shows

that the petitioner being aggrieved of the penalty imposed under Section 67

of the Kerala Value Added Tax Act, has preferred Ext.P5 appeal before the

2nd respondent mainly contending that, the concerned officer who passed the

assessment order had not actually heard the petitioner, nor had he verified

the books of accounts. The petitioner in fact had appeared, in response of

the notice, before some other officer and this being the position, there is total

violation of all the known principles of natural justice, which accordingly has

been highlighted in paragraph 2 of the Ext.P5 memorandum of appeal. The

learned counsel for the petitioner also brought it to the notice of this Court,

that the challenge raised as above, has been specifically taken note of by the

second respondent while passing Ext.P7, but absolutely no discussion has

been made as to the merits of the case or as to the consequences, but for

simply observing that the petitioner had made a request to satisfy the

2
WP(C) No. 15700/2010

‘compounding fee’ not exceeding Rs.1 lakh and that she has not challenged

the fixation of the tax liability which made the said authority to direct the

petitioner to deposit 50% of the disputed penalty.

3. The learned Government Pleader for the respondents, with

reference to the contents of the statement submits that the discrepancy pointed

out from the part of the petitioner as to the date and the proceedings contained

in the order imposing the penalty are only trivial clerical errors. However, it is

admitted that the concerned officer by name ‘Mathew Samuel’ who was holding

the office of the Commercial Tax Officer (Audit and Assessment) on deputation

of the Intelligence Wing had processed the crime file of the petitioner. Later,

when he was subsequently transferred from the said office, the crime file was

left in the disposal of the Intelligence officer squad No. 3, Thiruvananthapuram.

This by itself shows that, there is some force in the submissions/contentions

raised in the part of the petitioner. However, it is pointed out from the part of

the learned Government Pleader that the petitioner was never prepared to

have the offence compounded in accordance with relevant provisions of law,

particularly under Section 17 (4) and that the petitioner was insisting that the

request to have the offence compounded for an amount not exceeding one

lakh be sent to higher authority for getting permission; which cannot be the

proper course under any circumstance. However, the fact remains that the 2nd

respondent passed Ext.P7 order fixing the liability to the extent of 50% without

proper discussion as to be course and consequences projected from the part

3
WP(C) No. 15700/2010

of the petitioner as mentioned hereinbefore.

4. Now the only question is whether the 2nd respondent is to be

directed to consider the interlocutory application for stay (Ext.P6) afresh or

whether the appellate authority could be directed to finalise and consider the

appeal in accordance with law, particularly in the light of the nature of the

contentions raised from either side. After going through the materials on record

and after hearing both the sides, this Court finds it fit and proper to direct the

2nd respondent to consider Ext.P5 appeal on merits and to have it finalized in

accordance with law, and it is ordered accordingly. This shall be done as

expeditiously as possible, at any rate, within two months from the date of

receipt of a copy of this judgment.

5. Considering the facts and circumstances, this Court also finds that

the petitioner can be given the benefit of interim stay till the finalization of the

proceedings as above, on condition that the petitioner satisfies a total sum of

Rs.2,00,000/- (Rupees Two lakhs only) and furnishes security for the balance

disputed liability within three weeks. Subject to this, the recovery proceedings,

if any, shall stand kept in abeyance.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc