IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 997 of 2007()
1. ESSAR OIL LIMITED,
... Petitioner
Vs
1. INTELLIGENCE OFFICER (INVESTIGATION
... Respondent
2. DEPUTY COMMISSIONER,
3. ASSISTANT COMMISSIONER,
4. SHEBNA ENTERPRISES,
5. IFAN ENTERPRISES,
6. THE MANAGER,
7. THE MANAGER,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/04/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.A.No.997 of 2007
-------------------------------
Dated, this the 11th day of April, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
Heard learned counsel on either side. Learned Government
Pleader submitted that the Sales Tax Revision is posted for
hearing on 25th of this month. Further, Ext.P9 order would
indicate that that a prima facie case has been made out by the
assessee. In the circumstances, we are inclined to hold up the
recovery of penalty till the final disposal of the revision petition.
The assessee will co-operate for early disposal of the revision
petition.
Writ appeal is disposed of as above.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns
I.A.No.266/2007 2