High Court Karnataka High Court

M/S Jay Cee Enterprises Pvt Ltd vs The State Of Karnataka on 11 August, 2008

Karnataka High Court
M/S Jay Cee Enterprises Pvt Ltd vs The State Of Karnataka on 11 August, 2008
Author: D.V.Shylendra Kumar
"-v- - -vunl vr I\M!uVEI-NARA HIGH COURT OF KARNATAKA HIGH

IN THE HIGH COURT OF KARNATAKA, EANGALQEEETjTfJ"-

DATED THIS THE 1I"*rmx OF AUGUST 2o§8C'f'n

THE HO

BEFORE

N'BLE MR. JUSTICE D;V.SHYLENDRACKUfiAR f."

WRIT PETITION No.97o2/2db3_(T4EsT;'

BETWEEN

62~A, 9
6TH MAI

M/S JAY CEE ENTERPRISES EVTELTO >f"'

8, FIRST ELQoE:" 9 .I___ -,
N, 4oTH;CRQss '1 5*" "._=*-W»

5TH BLOCK, JAYANAGEE_"g.f
BANGALORE I = ' "»

REP. BY ASST, MANEEER.E;{;"

?ETITIONER

';:EI sEIfs$AEHIbHARAN, ADV. FOR KAMATH &
- ~ 'V '~V'a_~TKAMATH;

,,:IE=THEnSTETE CF KARNATAKA

, REE. BY SECRETARY
_uEIfiRNCE DEEARTMENT
uj,vIDHAu SOUDHA
"IBANGALORE

'V 2 'THE CCMERCIAL TAX OFFICER

"VYBELLARY ROAD CHECK POST(OUT)

V"BANGALORE ... RESPONOENTS

THIS WRIT PETITION IS FILED UNDER ARTICLE

'§_226 AND 227 or THE CONSTITUTION 09 INDIA

FRAYING TO DIRECT THE RESPONDENT NO.2

AUTHORITY TO RELEASE THE SUM OF RS. l,63,130/W
(RUPEES ONE LAKE SIXTY THREE THOUANDS ONE
HUNDRED THIRTY ONLY) AND INTEREST THEREON AS

. . ….r…A.V_…V v. nnnunu-uu-\ r-marl LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COL’:

FER TE-E P’B.{)VISIQNS GE’ THE KARNRTAICE SALES TEX
ACT 195′? AS DEPGSITEE 3? W333′ O? BANK GUARANTEE
WITH TEE CG!-IHERC-‘IAL TAX OFFICER AND AS DECIBED
B1’ ‘Iii-E K§RNA’I’AKA ADMINISTRATIVE TRIBU’HI§.LO”-..EO3_

axnm. ma. 2.4.0? IN Ps.PEAL rm. sTAr2§;f3g’2e€}’;5p”A«V_

Fs.2<3'¥.E3£EE F55 P§I'fl'3EX"A.

THIS 913:1' mrxrzox: 1'
?REL3.'}1I}€§%fiE' maaszzqs mm mm; 3221413 ;:9U§:'1f__1=z=sssEI3

TEE FGLLGWING:

6 1 n=§:«..g

writ Petitienv-323′ a.r1″”‘afi§§-§:a”L:.s_ee zifidéx: the

yravigximns of the {KST3

Act, 195? ; (cs?) Act,
3.3% an it wpaarex was
auc=:e$a5’E’z’:1′ an order ckf
;mna_1t’yO’~_&ii::.’_ V.-‘b.efm:e the Karnataka

apspallate x1*nj.13=a.:;aalAA’~.{»’I’£i%.3i’), Bangalem, in terms

gggdar |€’i’é.t%d’v2.4..330? passed in Appeal
.}€¢ as per Annexure-A to the Writ

.. “The present griavanca at the

‘_’_p_§etf_§.’f;£.”sdner is that thmzgh as a consequence,

VT rasgmndant was refundad an amaunt of

‘v.’% R YEr$”‘%%H339. v»..¢~meL.~z-rm_ma.. um

9
x
E
5
M
E

-L
3
E
3
3
J
z
2
:

§
5
t
F
E
E

v-r- 1-urn’-III 5.;-I

violation of this provision and therefore,

petitioner is entitled to seek» a “Writ; of

Mandamus to compel the orespondents ate rpag’

interest for the period on the amount ifi_terms’

of Section 13-A of the3KSTlAct,_1lni~

4. A perusal ofi figs order oassed by the
Tribunal does not inoicate that the Tribunal
has passed an §re§£’d:§e¢ti§§ the respondents
to it is no doubt
true that the apfieal is ellowed and the order
o§\tfieCP§ile§§ino”certain penalty has been

set aside;- but lthe order of the Tribunal

o%tself”_ooesW”not speak about any refund in
“lfaeour of the petitioner. In the absence of
itself indicating that a particular
Tamoght is 1×3 be refundai as per the order,

=_there is no occasion for calling in aid

Section l3~A of the Act for seeking a Writ of

Mandamus from this court.

2
:1:
.3
<1
2
3
5
El.

0

E2
:3
0
U
:1:
9
1:

2

E
2
K
5
J…

3

§
3
3
J
:

2

r:

E
E
1
z
I
5
L
J
E
3
3
J
:

2

:

E
E
t
7
3
5
3

— -u – u—u.v– – use: a ypsruus –

5. If the petitioner is so er2’tift.lte–¢I to

any interest, it can be worked.”-.out’3:1-n:”‘—–.reny

other manner in acc0rdan_ce._wit,-H lVéw.jbL.i”tV’_’r}O’t_V ta

seek a Writ of Mandamuey I

order passed by the’»tTfr’i.,buné”3tV.

For this ;r:easo:i,.. teh:.e…Vp~–rayerv”Air1 the Writ
Petition is declifiedttwf

P3?