IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9044 of 2010(E)
1. M/S.PUTHENVEETTIL CONSTRUCTIONS,CHEPPAD
... Petitioner
Vs
1. INTELLIGENCE OFFICER(IN-CHARGE OF IB)
... Respondent
2. DEPUTY COMMISSIONER(APPEALS),
3. INSPECTING ASST.COMMISSIONER,
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/03/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
.......................................................................
WP (C) NO. 9044 OF 2010
...............................................
Dated this the 18th day of March, 2010
J U D G M E N T
The first respondent has imposed a penalty upon the
petitioner as per Exhibit P3 Order, aggrieved of which the
petitioner has filed Exhibit P4 Appeal before the 2nd
respondent, along with an interlocutory application for
stay.
2. After considering the IA for stay, the 2nd
respondent passed Exhibit P5 order, whereby the
petitioner has been directed to satisfy 1/3 of the penalty
amount within 2 weeks, however without mentioning any
reason for imposing the condition, despite the fact that
the petitioner had brought a prima facie case as observed
in Exhibit P5 itself.
3. Heard the Government Pleader as well.
4. Learned counsel for the petitioner submits that,
WP (C) NO. 9044 OF 2010
2
there is absolutely no question of any evasion or
suppression and that the entire turn over has been reflected
in the return and that the only mistake committed was in
respect of the name shown. Eventhough this aspect was
highlighted before the Appellate Authority, while passing
Exhibit P5 interim order, liability to satisfy 1/3rd of the
amount in dispute was mulcted upon the shoulders of the
petitioner which hence is under challenge in this writ
petition.
5. After taking note of the specific contentions raised
in the Writ Petition and also observing that Exhibit P5 is not
a speaking order, at all, this Court finds that the Appellate
Authority could be directed to consider and pass
appropriate orders on Exhibit P4 appeal. Accordingly, the
second respondent is directed to consider Exhibit P4 appeal
in accordance with law as expeditiously as possible at
WP (C) NO. 9044 OF 2010
3
any rate within a period of one month from the date of
receipt of a copy of this Judgment. It is also made clear that
till such final orders are passed on Exhibit P4 appeal, all
further coercive steps shall be kept in abeyance
The Writ Petition is disposed of.
P.R. RAMACHANDRA MENON,
JUDGE.
rkc