High Court Kerala High Court

M/S.Godrej & Boyce Mfg.Co.Ltd vs The Assistant Commissioner … on 30 January, 2008

Kerala High Court
M/S.Godrej & Boyce Mfg.Co.Ltd vs The Assistant Commissioner … on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3472 of 2008(L)


1. M/S.GODREJ & BOYCE MFG.CO.LTD.
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER (AUDIT
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS)

3. THE INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/01/2008

 O R D E R
                              ANTONY DOMINIC, J.


                ------------------------------------


                             W.P.(C) 3472  of  2008


               -------------------------------------


                            Dated: January 30, 2008



                                    JUDGMENT

Exts.P1 and P2 are the assessment orders issued under the

KVAT and CST Acts. Petitioner has filed Exts.P4 and P5 appeals.

Along with the appeals, petitioner has also filed Exts.P6 and P7

delay petitions, Exts.P8 and P9 early hearing petitions and Ext.P10

stay petition in Ext.P4 appeal. The petitioner submits that while

so, revenue recovery proceedings have been initiated and refers to

Ext.P11 notice issued for realising the tax due under the KVAT Act.

In view of all these, the writ petition has been filed challenging the

revenue recovery proceedings initiated against the petitioner.

Although the learned counsel for the petitioner submits that the

major dispute concerns the High Seas Sales which is clarified in

Ext.P13 order and that the stock transfer is also explained by the

petitioner by producing the documents, I am not inclined to

adjudicate on the merits of the claim that are raised by the

petitioner at this stage. In my view these are matters to be

WP(C) 3472/2008

Page numbers

considered by the Appellate Authority.

2. At this stage I am only concerned about the recovery

proceedings that are initiated during the pendency of the matter

before the Appellate Authority. Now that by Ext.P11 revenue

recovery proceedings have been initiated for realising the tax due

under the KVAT Act, I direct that the Appellate Authority shall take

up and consider Ext.P10 stay petition filed by the petitioner in

Ext.P4 appeal. This shall be done by the Appellate Authority as

expeditiously as possible, at any rate, within four weeks from the

date of production of a copy of this judgment. In the meantime,

further proceedings pursuant to Ext.P11 will stand deferred for a

period of six weeks from today.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-