High Court Kerala High Court

Gopika Agencies vs Commercial Tax Officer on 4 November, 2010

Kerala High Court
Gopika Agencies vs Commercial Tax Officer on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33384 of 2010(W)


1. GOPIKA AGENCIES,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.P.RAGHUNATH

                For Respondent  : No Appearance

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

 Dated :04/11/2010

 O R D E R
                   C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 W.P.(C) No. 33384 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 4th day of November,2010

                         JUDGMENT

Against Ext.P1 order of assessment completed with

respect to the period from 4/2009 to 2/2010, under the

provisions of the the Kerala Value Added Tax Act, 2003

(KVAT Act), the petitioner preferred Ext.P2 appeal before

the 2nd respondent. Ext.P3 is the stay petition filed along

with the appeal. Grievance of the petitioner is that, without

considering pendency of the appeal and petition for stay,

recovery steps has now been initiated on issuing Ext.P4

notice under the provisions of the Kerala Revenue Recovery

Act. Hence this writ petition is filed seeking direction to

restrain the recovery steps till the disposal of the appeal.

2. The sole issue in dispute pertains to rate of tax

applicable with respect to the product dealt with by the

petitioner mainly “Ujala Supreme” and “Ujala Stiff”. It is

W.P.(C) No. 33384/2010 2

brought to my notice that the question is being agitated

before the Honourable Apex Court as well as before this

Court in different cases and the rate of tax applicable to the

product has not been finally settled.

3. Various appeals filed by the manufacturer as well

as different dealers are pending disposal in this regard. It is

also noticed that in many other similar cases this Court had

issued directions to the appellate authorities concerned to

dispose of the matter and the recovery of amount was

stayed subject to condition of payments of 1/3rd of the tax

amount in dispute. Considering the facts and

circumstances, I am of the opinion that identical relief can

be granted in this writ petition also.

4. In the above circumstances the writ petition is

disposed of directing the 2nd respondent to consider and

pass orders on Ext.P2 appeal, after affording an opportunity

of personal haring to the petitioner, as early as possible, at

any rate within period of three months from the date of

receipt of a copy of this judgment.

W.P.(C) No. 33384/2010 3

5. Till such time orders are passed by the 2nd

respondent as directed above, recovery of amounts covered

under Ext.P1 order, which is now initiated pursuant to

Ext.P4 notice, shall be kept in abeyance on condition of the

petitioner remitting 1/3rd of the tax amount in dispute and

on furnishing a security bond for the balance amount,

within a period of three weeks from today.

C. K. ABDUL REHIM,
JUDGE.

mn.