High Court Karnataka High Court

Karunakar Kidiyur S/O B. Appu … vs The Karnataka State Brewerages on 13 June, 2008

Karnataka High Court
Karunakar Kidiyur S/O B. Appu … vs The Karnataka State Brewerages on 13 June, 2008
Author: D.V.Shylendra Kumar
-use count or xmmnrnxa men count as |au:NAm<A moa COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNAIAKA men 1

office of the Assistant Commissionerri of
Commercial Taxes (Recovery), Kumta, and auhait a
copy of the same to the DeQot Manfigertifidtermfiiofj'
the communication dated 1§33.$5QB produced as §er"=

Annexure-A to the Writ7Petition§

3. It is for qua$hih§ of this*com&unication
and for further direction to the first respondent

to supply _Indian’ madpi liquor jéha beer to the’
petitiormir i:fi?~iéfi1t:”””fV¢r sales that the

petitione§«fias ma§é_pn the first respondent, the

present–Writ»Eetition,–

4;woSri’tG;K;J7Bhat, counsel appearing on

hébaif of the petitioner submits that the sales

‘:itax,authorities have not apprised the petitioner

»’oe- any? arrears of tax nor have they given any

ihtiaation and have asked the first petitioner to

“n,;ec¢v§r any amounts belonging to the petitioner,
Vdif’ lying with them; that the sales tax

iauthorities cannot use the first respondent as a

device to coerce the petitioner for making

payment of any sales tax amount not due by the

V

.”lIUl”l Luuxl Ur KAKNAEAKA HEGH.Ab(AAZ0¢’i.:lRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA H1611 I

petitioner; that in respect of the arrears ofi_the

tax, the Commercial Taxes Department has geugnp

for recovery of the amount pefore”the Magistrate *

and the petitioner had been makindgfiayment of the’

amounts in installments §eriodicaiiy:Oand; when
such is the P%sition, the sales.tar aathorities
cannot yet agaifi_,usefOtfi¢ui§%rst resoondent for
coercing further gaynents by fa? netitioner. It
is also the contention that the first respondent
has no $fi§h§ri£f’ied1aQ.fi§tTto honour an indent
made ‘an itfie thirst rresfibndent for SuPfilY’ of the
stofik ‘got ions ‘asW tag’ petitioner has a valid
license gnu oarticuiarly when the amount has been

paid{

O’:)5frOfiotice had been issued to the first

‘respondent: and the first respondent has entered

appearance so also the other respondents (2 and

O” O3} officials of the State Government represented

Ogby the Government pleader.

6. The first respondent seeks to draw

attention to the provisions of Section 14 of the

J

r-nun uuuuu Ur JSAKNAIAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH 1

arrears of tax in respect of the amountrflafid if
there is a Section 14 notice served_en the first

respondent.

10. I am not satisrieaeiabofitr»eithefjfitne
bonafides of the petitioner partioniariy in the
context of the ;statutor§ .provisions “or of the
first respondent; if is or not acting, if section
14 notice nag beeh”reoei?e§ sf them. .A Writ of
Mandamnsrioetinitei%=:canfiQt. Be issued at this
stage: Obfiensirretne~§etifiioner has not yet paid

theKamountrto theufirstfrespondent.

1i;n It ‘is7_not7 necessary” to entertain this

firitx’PetitionH for ____ any relief. Interim order

~:rgranted,earlier is vacated and the Writ Petition

‘.”is~aiém1s$éa. It is open to the petitioner to

Qorki out the remedY in any other manner as

‘x,provided in law.

Pl*