IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13583 of 2005(P)
1. M/S. DINAR ELECTRONICS, MAIN BAZAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SALES TAX OFFICER, HOSDURG.
3. THE ASSISTANT SECRETARY,
4. THE SPECIAL DEPUTY TAHSILDAR (R.R.)
5. DISTRICT COLLECTOR, KASARAGOD.
For Petitioner :SRI.SREEPRAKASH K.NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :26/11/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No.13583 OF 2005
.........................................................................
Dated this the 26th November , 2010
J U D G M E N T
The petitioner has approached this Court seeking to
intercept the coercive proceedings taken under the Revenue
Recovery Act in respect of the sales tax arrears for the
assessment years 1998-99 and 1999-2000 contending that there
is absolutely no rhyme or reason for pursuing such action when
the statutory appeals preferred by the petitioner against the
impugned orders are pending before the Tribunal along with the
application for stay.
2. When the matter came up for consideration before this
Court on 03.05.2005, it was admitted, also granting an interim
stay for ‘three months’; on condition that the petitioner
deposited ` One lakh (for each year) on or before 31.05.2005
and 30.06.2005, making it clear that if any default was
committed in satisfying the deposit, the interim order of stay
W.P.(C) No.13583 OF 2005
2
would stand vacated automatically.
3. The learned Counsel for the petitioner as well as the
learned Government Pleader submits that going by the contents
of the Writ Petition, the appeals were stated as heard by the
Tribunal on 26.02.2005 and that the grievance was with regard
to non-finalisation of the proceedings by passing appropriate
orders in the appeal. It is also stated that the position as on date
is still to be ascertained, as not readily available with both the
sides.
In the above circumstance, this Court does not find it
necessary to retain the case any further. Accordingly, the Writ
Petition is disposed of directing the third respondent to pass
final orders as expeditiously as possible in T.A.No. 557 of 2003, if
the same is still pending.
P.R. RAMACHANDRA MENON,
JUDGE.
lk