High Court Kerala High Court

Manuel Luckose vs The Commercial Tax Officer on 26 February, 2008

Kerala High Court
Manuel Luckose vs The Commercial Tax Officer on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6596 of 2008(I)


1. MANUEL LUCKOSE, PROPRIETOR, MALABAR
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============

                      W.P.(C) NO. 6596 OF 2008 I

                    ====================


             Dated this the 26th day of February, 2008


                               J U D G M E N T

Ext.P6 is the order under challenge.

2. By Ext.P6 order, stay has been granted to the

petitioner on condition that the petitioner deposits 1/3rd of the

balance tax and furnish security for the balance to the

satisfaction of the assessing authority.

3. Learned counsel for the petitioner submits that at that

stage they had produced Ext.P2 certificate and that if it was

taken note of, there would not have been any liability at all to the

petitioner. A reading of Ext.P6, the impugned order, shows that

this aspect of the matter was also taken into account by the

appellate authority. It is on assessment of those materials that

the appellate authority concluded that the petitioner has made

out a prima facie case justifying a conditional stay. It is in

exercise of this discretion that the appellate authority has finally

WPC 6596/08

:2 :

granted stay on condition that the petitioner remits 1/3rd of the

tax due.

4. I do not find any perversity in the order now passed by

the appellate authority in Ext.P6.

5. Writ petition fails and is dismissed.

However, taking into account the request of the petitioner’s

counsel, it is directed that the time granted in Ext.P6 for payment

will stand extended by two weeks from today for complying with

Ext.P6 order.

ANTONY DOMINIC,JUDGE.

Rp