High Court Kerala High Court

Emerson Process Management India vs Strate Of Kerala Represented By on 13 September, 2010

Kerala High Court
Emerson Process Management India vs Strate Of Kerala Represented By on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28170 of 2010(U)


1. EMERSON PROCESS MANAGEMENT INDIA
                      ...  Petitioner

                        Vs



1. STRATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE COMMERCIAL TAX INSPECTOR, COMMERCIAL

3. THE SALE TAX OFFICER(ENQUIRY),

4. DEPUTY COMMISSIONER(APPEALS),

                For Petitioner  :SMT.K.LATHA

                For Respondent  : No Appearance

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

 Dated :13/09/2010

 O R D E R
                    C.K.ABDUL REHIM, J.

                --------------------------------------
                 W.P.(C).No.28170 of 2010
                --------------------------------------

       Dated this the 13th day of September, 2010


                        J U D G M E N T

———————-

Aggrieved by Ext.P4 order imposing penalty

under Section 47 (6) of the Kerala Value Added Tax Act,

2003 (KVAT Act) the petitioner had filed appeal before the

4th respondent as per Ext.P5. Earlier, when the transport

was detained, the petitioner had approached this court. In

Ext.P3 judgment, release of the goods was ordered on

condition of the petitioner furnishing security bond, without

sureties, to the value of amounts demanded as security.

2. In Ext.P3 judgment, this court directed the 3rd

respondent therein, who is the awarder of work in question,

to retain from the contract Bill, an amount equivalent to the

security deposit, till adjudication by the competent authority

under Section 47(5) & (6) is completed. It is submitted that

pursuant to Ext.P3 judgment M/s. Bharat Petroleum

Corporation Limited has already retained an amount of

Rs.74,13,751/- without disbursing the same to the petitioner.

Limited prayer of the petitioner is for a direction to the 4th

W.P.(C).28170/10 -2-

respondent Appellate Authority to consider and dispose of Ext.P5

appeal and till then not to realise the amount covered under the

order of penalty.

3. Having considered the fact that M/s.BPCL, Kochi is

retaining the amount of penalty and the petitioner had already

furnished security bond as per the directions contained in Ext.P3

judgment, I am of the opinion that the writ petition can be

disposed of directing the Appellate Authority for an expeditious

disposal of the appeal.

4. In the result, the 4th respondent is directed to consider

and pass orders on Ext.P5 appeal, after affording an opportunity

of hearing to the petitioner, as early as possible, at any rate

within a period of two months from the date of receipt of a copy

of this judgment.

5. Till such time orders are passed on the appeal,

realisation of amounts covered under Ext.P4 order shall be kept

in abeyance, provided it is ensured that M/s. BPCL is retaining

custody of an amount of Rs.74,13,751/-, due for payment to the

petitioner.

C.K.ABDUL REHIM, JUDGE.

okb