High Court Kerala High Court

M/S Cascade Gelati (P) Ltd vs Commercial Tax Officer (Aa) on 2 January, 2009

Kerala High Court
M/S Cascade Gelati (P) Ltd vs Commercial Tax Officer (Aa) on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 123 of 2009(M)


1. M/S CASCADE GELATI (P) LTD,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :02/01/2009

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                  W.P.C. NO. 123 OF 2009 M
                 --------------------------------------
                Dated this the 2nd January, 2009

                           JUDGMENT

Petitioner challenges Ext.P4. Ext.P4 is an order passed

granting stay on condition that the petitioner remits

Rs.2,50,000/= and furnishes sufficient security for the balance

amount.

2. I heard Shri K.I. Mayankutty Mather, learned counsel

for the petitioner and the learned Government Pleader. After

having perused the order, I do not think it could be said that it is

not reasoned. Learned Government Pleader also points out that

actually the amount directed to be deposited is only 1/3rd.

Accordingly, I am not inclined to interfere with the conditions

imposed. However, I feel that the petitioner can be given a

month’s time from today to comply with the conditions. It is so

ordered.

The Writ Petition is disposed of as above.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge