High Court Kerala High Court

Ms. Majeed Associates vs Commercial Tax Officer on 3 September, 2010

Kerala High Court
Ms. Majeed Associates vs Commercial Tax Officer on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27421 of 2010(C)


1. MS. MAJEED ASSOCIATES,
                      ...  Petitioner

                        Vs



1. COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. KERALA VAT APPELLATE TRIBUNAL,

4. INSPG. ASST. COMMISSIONER,

                For Petitioner  :SRI.P.RAGHUNATH

                For Respondent  : No Appearance

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

 Dated :03/09/2010

 O R D E R
                    C.K.ABDUL REHIM, J.

                --------------------------------------
                 W.P.(C).No.27421 of 2010
                --------------------------------------

        Dated this the 3rd day of September, 2010


                        J U D G M E N T

———————-

With respect to the period from April 2008 to

August 2008, assessment was completed against the

petitioner as per Ext.P1 order. It was confirmed in appeal as

evidenced from Ext.P2. Against the appellate order, the

petitioner had filed further appeal before the 3rd respondent

Tribunal, as per Ext.P3. A stay petition as per Ext.P4 was

also filed along with the appeal. It is submitted that the

Tribunal has not yet considered either the appeal or the stay

application. Grievance of the petitioner is that recovery

steps are now being proceeded against for realising the

amount of tax in dispute, without considering pendency of

the second appeal. Hence the petitioner seeks direction to

keep in abeyance the recovery steps till the disposal of the

appeal.

2. It is submitted that the only dispute in the appeal

pertains to the rate of tax applicable for the products, “Ujala

Supreme” and “Ujala Stiff & Shine” dealt with by the

W.P.(C).27421/10 -2-

petitioner. It is further submitted that the question is pending

decision in various other appeals filed by the manufacturer as

well as dealers, awaiting decision on the issue from the Hon’ble

Supreme Court. It is pointed out that this court had granted stay

in many other cases, against recovery of the tax amounts,

pending disposal of such appeals on condition of payment of 1/3rd

of the amounts in dispute. Hence I am of the opinion that a

similar relief can be granted in this case also.

3. In the result the 3rd respondent Tribunal is directed to

consider and dispose of Ext.P3 appeal, after affording an

opportunity of hearing to the petitioner, as early as possible.

Realisation of amounts covered under Ext.P1 assessment which

stands confirmed in Ext.P2 appellate order shall be kept in

abeyance, on condition of the petitioner remitting 1/3rd of the tax

amount in dispute and also on furnishing security for the balance

amount, within three weeks from today.

4. Ext.P5 is an order of penalty issued under Section 67

(2) of the KVAT Act. An appeal filed by the petitioner against

Ext.P5 before the 2nd respondent was stated to be heard on

18.5.2010, and orders thereon is awaited. But, grievance of the

petitioner is that now recovery steps are being pursued without

considering pendency of the appeal. It is further submitted that

W.P.(C).27421/10 -3-

the appeal was heard in full and that the petitioner is not

insisting for any further hearing. Therefore a direction is sought

for to keep in abeyance recovery steps till orders are passed on

the appeal.

5. Having considered facts and circumstances I am of

the opinion that the 2nd respondent can be directed to pass

orders on the appeal filed against Ext.P5, and till then the

recovery can be stayed.

Under the above circumstances the 2nd respondent is

directed to pass orders on Ext.P6 appeal, at the earliest, at any

rate within a period of one month from the date of receipt of a

copy of this judgment. Respondents are directed to keep in

abeyance realisation of amounts covered under Ext.P5 till such

time.

C.K.ABDUL REHIM, JUDGE.

okb