High Court Kerala High Court

M/S. South Travancore … vs The Asst. Commissioner (Assmnt.) on 17 April, 2007

Kerala High Court
M/S. South Travancore … vs The Asst. Commissioner (Assmnt.) on 17 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13398 of 2007(T)


1. M/S. SOUTH TRAVANCORE DISTILLERIES AND
                      ...  Petitioner

                        Vs



1. THE ASST. COMMISSIONER (ASSMNT.),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

                For Petitioner  :SRI.V.GIRI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/04/2007

 O R D E R
                               S. SIRI JAGAN, J.

                       --------------------------------

                        W.P.(C)NO.13398 OF 2007

                      -----------------------------------

             DATED THIS THE 17th DAY OF APRIL, 2007


                                    JUDGMENT

The petitioner challenges Ext.P14 interim order passed by the 2nd

respondent in revision at the instance of the petitioner against Exts.P1

to P3. The petitioner’s contention is that a mere reading of Exts.P1 to

P3 itself would show that the 1st respondent has not applied his mind

before passing Ext.P14 order. The learned counsel for the petitioner

points out that the petitioner had filed detailed reply to the show cause

notice under Section 45A of Kerala General Sales Tax Act. The 1st

respondent has merely glossed over the objections by merely saying

that the reply is not maintainable under law. The learned counsel for

the petitioner therefore vehemently argues for an absolute interim

stay in the place of Ext.P14 order by which the revisional authority has

directed the petitioner to pay 50% of the disputed penalty.

2. Taking into account of the facts and circumstances of the

case, I modify Ext.P14 order and direct the petitioner to pay 25% of

the penalty imposed as per Exts.P1 to P3. In all other respects

Ext.P14 would stand as such.

3. In view of the fact that the time fixed by the revisional

W.P.(c)13398/07 2

authority is to expire, the petitioner shall pay the amount within two

weeks from today.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd