IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2715 of 2006(W)
1. K.IBRAHIM, PROPRIETOR,
... Petitioner
Vs
1. THE COMMISSIONER OF COMMERCIAL TAXES,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.M.SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.2715 of 2006
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
Heard counsel for the petitioner and Government Pleader. Order
under challenge is one issued by the Commissioner of Commercial Taxes
reducing the penalty to 50% sustained in first revision. Counsel for the
petitioner contended that there is no evasion of tax and though with delay,
the petitioner has remitted the tax with interest. I find some force in this
contention because it is recorded in Ext.P4 that petitioner has paid tax with
interest. However, it is seen that petitioner persistently delayed filing of
return and payment of tax. Having regard to the findings, I dispose of the
W.P. modifying Ext.P4 by reducing penalty to rupees one lakh.
C.N.RAMACHANDRAN NAIR
Judge
pms