High Court Kerala High Court

M/S.Kenton Leisure Services(P) … vs The Luxury Tax Officer on 8 March, 2010

Kerala High Court
M/S.Kenton Leisure Services(P) … vs The Luxury Tax Officer on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7430 of 2010(C)


1. M/S.KENTON LEISURE SERVICES(P) LTD.,
                      ...  Petitioner

                        Vs



1. THE LUXURY TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER(APPEALS),

3. THE DEPUTY COMMISSIONER(APPEALS),

4. THE STATE OF KERALA,

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/03/2010

 O R D E R
                P.R.RAMACHANDRA MENON, J.
                     ------------------------
                  W.P.(C)No. 7430 OF 2010
                     ------------------------

               Dated this the 8th day of March, 2010

                          JUDGMENT

The case of the petitioner is that challenging assessment of

‘luxury tax’ demanding penalty, the petitioner has filed appeal

along with a petition for stay. However, when the respondents

chose to pursue recovery proceedings without any regard to the

pendency of the said proceedings in the appeal, the petitioner

was constrained to approach this Court by filing W.P.(C)

No.34739/2009 which was disposed of as per Ext.P1 judgment,

directing the second respondent to consider and pass appropriate

orders on Exts.P19 to P27 petitions for stay, after affording an

opportunity of hearing to the petitioner, as specified therein and

to keep the recovery proceedings in abeyance till such time. The

second respondent was also directed to issue necessary orders

withdrawing prohibition imposed on the operation of the Bank

account of the petitioner as per Ext.P28, insisting a condition to

the Bank to maintain the balance outstanding in the account as

on that day while permitting future transactions.

2. Coming to the case in hand, the learned counsel for the

WPC No.7430/2010 -2-

petitioner submits that absolutely no order has been passed or

communicated to the petitioner till date, despite the fact that

final hearing of the appeal is already over, pursuant to Ext.P2

notice dated 23/12/2009. The petitioner has now come to

understand that the appellate authority/the third respondent has

finalised the appeal, rejecting the same and it is pursuant to this,

that Ext.P3 order has been issued by way of ‘garnishee

proceedings’. As a result of this, it is submitted by the learned

Counsel that, huge amounts have been appropriated from the

bank account of the petitioner and operations of the bank

account of the petitioner have been made to a standstill, which

hence is sought to be intercepted in this Writ Petition. The

learned Counsel also submits that the respondents are liable to

be compelled to serve a copy of the order, stated as passed in

the concerned appeal, so as to enable the petitioner to pursue

the statutory remedy, without which there is no justification for

proceeding with coercive steps.

3. Heard the learned Government Pleader as well.

4. Considering the facts and circumstances, the second

respondent/third respondent is directed to serve a copy of the

WPC No.7430/2010 -3-

order stated as passed in the appeal forming the subject matter

of Ext.P2 notice within one week from the date of receipt of a

copy of the judgment. The petitioner is at liberty to pursue

further steps by availing the statutory remedy, approaching the

appropriate authorities in this regard, if aggrieved of the said

order passed by the appellate authority.

5. However, so as to enable the petitioner to pursue such

exercise, the first respondent/concerned authority is directed to

issue necessary orders to the bankers of the petitioner as

mentioned in Ext.P3 that all further proceedings pursuant to

Ext.P3 shall be kept in abeyance for a further period of six weeks.

It is also made clear that appropriation of amount, if any,

pursuant to Ext.P3 will be subject to the result of the appeal to

be filed by the petitioner.

The Writ Petition is disposed of.

P.R.RAMACHANDRA MENON,
JUDGE

dpk