IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28264 of 2009(C)
1. M/S. MINAR ASPAT PRIVATE LTD.
... Petitioner
Vs
1. INTELLIGENCE OFFICER, SQUAD NO.III
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. SALES TAX OFFICER (RECOVERY)
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/10/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C).No.28264 OF 2009
------------------------------
Dated this the 8th day of October, 2009
J U D G M E N T
———————-
1. Against Ext.P1 order imposing penalty under Section
67 of the Kerala Value Added Tax Act, 2003, petitioner had filed
Ext.P2 appeal before the 2nd respondent. Along with the appeal
the petitioner had also filed stay petition as evidenced by Ext.P3.
Further, the petitioner had also filed Ext.P4 application seeking
early hearing of the appeal. It is submitted that Ext.P2 appeal as
well as the interim applications are pending consideration and
disposal before the 2nd respondent. Complaint of the petitioner
is that without taking into consideration of pendency of the
appeal, steps for realisation of the amounts covered under the
order of penalty is now being initiated pursuant to issuance of
Ext.P5 notice. Hence the petitioner is seeking directions for an
early disposal of the appeal and to keep in abeyance recovery
steps till then.
2. Having considered facts and circumstances of the
case, I am of the opinion that the writ petition can be disposed of
directing the 2nd respondent to have an early disposal of the
appeal as well as stay petition.
W.P.(C).28264/09-C 2
3. The 2nd respondent is directed to take up Ext.P3 stay
petition and to dispose of the same 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 a copy of
this judgment. The respondents are directed to keep in
abeyance all further steps for realisation of the amount covered
under Ext.P1 till orders are passed on Ext.P3 stay petition as
directed above. The 2nd respondent is also directed to take
earnest efforts to dispose of Ext.P2 appeal as early as possible.
C.K.ABDUL REHIM, JUDGE.
okb