IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36903 of 2008(R)
1. M/S.KERALA STEEL ASSOCIATES
... Petitioner
Vs
1. THE ASST.COMMISSIONER-II
... Respondent
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :16/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 36903 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of December, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
2. Ext.P6 is an order passed granting stay on condition of the
petitioner paying 50% of the tax due and furnishing security for the balance
amount. On a perusal of the order it falls foul of the dictum laid down by
this court in the decision reported in Supreme Electrical Engineering (P)
Ltd., v. Commercial Tax Officer (2008 (3) KLT 805).
Accordingly, I quash Ext.P6. The second respondent will pass
an order in accordance with law within a period of three weeks from the
date of production of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb