IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16386 of 2010(W)
1. M/S.HADEED STEELS (P) LTD.,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER [KVAT],
... Respondent
2. THE DEPUTY COMMISSIONER OF COMMERCIAL
3. THE INSPECTING ASSISTANT COMMISSIONER,
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/05/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------------
WP(C) NO. 16386 OF 2010
--------------------------------------------
Dated this the 28th day of May, 2010
JUDGMENT
The petitioner is challenging the correctness and sustainability of
Ext.P3 interim order passed by the appellate authority, whereby the petitioner
is directed to satisfy 50% of the disputed amount so as to avail the benefit of
interim stay during the pendency of the statutory appeal.
2. The learned counsel for the petitioner submits that absolutely no
reason has been given while passing Ext.P3 order and that the condition
made is simply on the basis of ‘two check post detentions’ which by itself
cannot be the sole reason for mulcting this much of liability on the petitioner.
3. Heard the learned Government Pleader as well.
4. Going by the materials on record, it is revealed that the basic
contention raised by the petitioner has been taking note of while passing the
interim order. It has been observed by the appellate authority that the
addition made by the assessing authority is only by 15% to cover up the
omissions and suppressions and 75% of the same is under Section 6(2) of
the Kerala Value Added Tax Act. It was after referring to the facts and figures
as above, that the appellate authority chose to impose the condition, enabling
the petitioner to have the benefit of stay during the pendency of appeal. This
being the position, it cannot be said that there is no application of mind on
2
WP(C) No. 16386/2010
the part of the appellate authority while passing the interim order. However,
considering the nature of the contentions and the extent of liability, this Court
finds that the extent of the condition imposed is slightly on the higher side and
this Court finds that the interest of justice could be met, if the petitioner is
permitted to have the benefit of interim stay on condition that the petitioner
satisfies ‘1/3’ of the disputed liability, instead of 50% now ordered by the
appellate authority.
5. In the above circumstance, the condition imposed by the
appellate authority vide Ext.P3 is varied and the petitioner is permitted to
have the benefit of interim stay on condition that the petitioner deposits ‘1/3’ of
the disputed liability and furnishes security for the balance amount within two
weeks from the date of receipt of a copy of this judgment. Subject to this, the
recovery proceedings stated as being pursued against the petitioner shall be
kept in abeyance. On satisfying the liability as above, the 2nd respondent is
further directed to consider and pass final orders on Ext.P2 series appeals in
accordance with law after hearing the petitioner as expeditiously as possible,
at any rate, within two months from the date of receipt of a copy of this
judgment.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc