IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 592 of 2009()
1. INDIAN EMPORIUM, PATTANAKKAD, CHERTHALA,
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER,
... Respondent
2. THE COMMERCIAL TAX OFFICER,
3. THE COMMISSIONER OF COMMERCIAL TAXES,
For Petitioner :SRI.S.ANIL KUMAR (TRIVANDRUM)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/03/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
Writ Appeal No.592 of 2009
....................................................................
Dated this the 23rd day of March, 2009.
JUDGMENT
Ramachandran Nair, J.
The appeal is filed against judgment of the learned Single Judge
declining to entertain the writ petition on account of availability of
effective alternate remedy by way of appeal against impugned penalty
order. The main case of the appellant is that it is engaged in export and
therefore, the whole case of attempted evasion of tax is without any
basis. Appellant’s case is violation of natural justice in as much as they
were not given effective opportunity. We are of the view that even for
violation of natural justice, the appellate authority can grant relief as it
has all the powers of the original authority. Counsel for the appellant
produced the last assessment completed under the KGST Act which is
for the year 2001-2002. On going through the assessment, we find that
the appellant’s claim of total export is genuine because the only
turnover assessed for that year under the KGST Act is sale value of
import licence. Counsel submitted that appellate authority being a
2
departmental officer, will not grant stay against recovery and if the
huge amount of penalty is recovered during pendency of appeal,
appellant will be put to serious hardship. Considering all these
contentions, we dispose of the Writ Appeal granting stay against
recovery proceedings for four months on condition that appellant will
remit rupees four lakhs within three weeks from now and file appeal
before the statutory authority. If Rs.4 lakhs is paid and appeal filed,
then recovery will remain stayed for four months from today and in
between, appellate authority will call for records and dispose of the
appeal on merits after hearing the appellant.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms