IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 784 of 2010()
1. M/S.THEYYAMPATTIL JEWELLERY,
... Petitioner
Vs
1. INTELLIGENCE OFFICER,
... Respondent
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :04/10/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
....................................................................
Writ Appeal No.784 of 2010
....................................................................
Dated this the 4th day of October, 2010.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed against judgment of the learned Single Judge
relegating the appellant to statutory remedy against sales tax penalty
order. Balance issue raised in the Writ Appeal pertains to appellant’s
claim for copies of documents seized from him based on which penalty
was levied. The learned Single Judge directed the respondent to give
copies of seized purchase bills. Government Pleader handed over
photocopies of business slips, 22 in number, to counsel for the
appellant today in court, which we record in this judgment. It is for
the appellant to pursue challenge against the penalty order before
statutory authority and it will be open to the appellant to raise his
contentions based on copies of seized documents received by him. The
appellant is granted one week’s time from today to file appeal and move
for stay. No recovery steps should be taken for ten days from today
2
and thereafter recovery will be based on orders in stay petition, if
granted.
C.N.RAMACHANDRAN NAIR
Judge
K.SURENDRA MOHAN
Judge
pms