High Court Kerala High Court

M/S.Hotel Diana vs Commercial Tax Officer (Luxury … on 26 October, 2009

Kerala High Court
M/S.Hotel Diana vs Commercial Tax Officer (Luxury … on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30276 of 2009(D)


1. M/S.HOTEL DIANA,
                      ...  Petitioner

                        Vs



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

2. DEPUTY COMMISSIONER (APPEALS)

3. INSPECTING ASST.COMMISSIONER

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :26/10/2009

 O R D E R
                  C.K. ABDUL REHIM, J
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 30276 of 2009
              - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 26th day of October, 2009


                        J U D G M E N T

1. By virtue of Ext.P1 &P2 order of assessments,

luxury tax as well as penalty were imposed on the

petitioner, for the years 2004-05 & 2005-06, under the

provisions of Kerala Tax on Luxuries Act, 1976. Aggrieved

by the said orders the petitioner had preferred appeals as

evidenced by Exts.P3 to P6 before the 2nd respondent.

Along with the appeals the petitioner had also filed Ext.P7

to P10 applications seeking stay of recovery of the disputed

amount of tax till the disposal of the appeal. It is submitted

that the appeals and stay petitions are pending

consideration and disposal before the 2nd respondent.

Complaint of the petitioner is that without taking into

consideration of pendency of the appeals, steps are now

been initiated for recovery of the amounts, as evidenced by

W.P.(C)No. 30276 of 2009
-2-

Exts.P-11 & P-12 demand notices issued under the

provisions of the Revenue Recovery Act. Hence the

petitioner is seeking direction for early disposal of the

appeals and to keep in abeyance recovery steps till then.

2. Heard learned counsel for the petitioner and

Government Pleader appearing for the respondents.

Having considered facts and circumstances of the case, I

am of the opinion that the writ petition can be disposed of

directing the appellate authority to have an early disposal of

the appeals and the stay petitions as well.

3. The 2nd respondent is directed to consider and

pass orders on Ext.P7 to P10 stay petitions after affording

an opportunity of hearing to the petitioner, as early as

possible, at any rate within a period of one month from the

date of receipt of copy of this judgment.

4. The respondents are directed to keep in abeyance

W.P.(C)No. 30276 of 2009
-3-

realization of amounts covered under Exts.P1 & P2 till

orders are passed on the stay petitions as directed above.

The 2nd respondent is also directed to take steps for an early

disposal of the appeals.

C.K. ABDUL REHIM
JUDGE

shg/