High Court Madras High Court

M/S.Deepak Electric Corporation vs 2 The Assistant Commissioner on 27 April, 2011

Madras High Court
M/S.Deepak Electric Corporation vs 2 The Assistant Commissioner on 27 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  27.4.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition No. 10845 of 2011

     M/S.DEEPAK ELECTRIC CORPORATION         [ PETITIONER  ]
     REP BY ITS PROPRIETOR  MR.SURESH KUMAR  
	NO.30 BADRIAN STREET  CHENNAI 1

  Vs

1    THE APPELLATE DEPUTY 
	COMMISSIONER (CT) II  
	VITH FLOOR, KURALAGAM ANNEXE  
	CHENNAI 108

2    THE ASSISTANT COMMISSIONER
     KOTHAWALCHAVADI ASSESSMENT CIRCLE  
	CHENNAI 108						[ RESPONDENTS ]


	Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Certiorarified Mandamus to call for the records of the 1st respondent in S.P.No.9/11 in VAT A.P.No.3/11 dated 9.3.11 and quash the same and further direct the 1st respondent to grant an absolute stay for the balance of tax amount without insisting upon furnishing of security in the form of immoveable property or Bank Guarantee pending disposal of the appeal on the files of the 1st respondent.
		   For petitioner  :  Ms.C.Rekha Kumari
		   For respondents :  Mr.R.Mahadevan
						  AGP (T)


O R D E R

Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader, appearing on behalf of the respondents.

2. By consent of both the parties, the writ petition is taken up for final hearing and disposal.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice if the order of the first respondent, dated 9.3.2011, made in S.P.No.9/2011 in VAT.A.P.No.3/2011, is modified, permitting the petitioner to furnish a personal bond, in respect of the balance of the tax amount of Rs.3,00,600/-, instead of furnishing secuirty, by way of a bank guarantee for the said amount.

4. The learned Additional Government Pleader appearing on behalf of the respondents has no objection for this Court passing such an order.

5. In view of the submissions made by the learned counsels appearing on behalf of the petitioner, as well as the respondents, the order of the first respondent, dated 9.3.2011, made in S.P.No.9/2011 in VAT.A.P.No.3/2011, is modified, permitting the authorised representative of the petitioner firm to furnish a personal bond, for the balance of the tax amount of Rs.3,00,600/-, instead of furnishing a bank guarantee for the said amount, within a period of two weeks from today. The writ petition is ordered accordingly. No costs. Connected M.P.No.1 of 2011 is closed.

lan

To:

1    THE APPELLATE DEPUTY                   
     COMMISSIONER (CT) II  VI TH FLOOR  KURALAGAM 
     ANNEXE  CHENNAI 108

2    THE ASSISTANT COMMISSIONER
     KOTHAWALCHAVADI ASSESSMENT CIRCLE  
	CHENNAI 108