High Court Kerala High Court

M/S. Wintex Polymers & Marbles vs The Commercial Tax Officer (Aa) on 5 February, 2008

Kerala High Court
M/S. Wintex Polymers & Marbles vs The Commercial Tax Officer (Aa) on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4144 of 2008(R)


1. M/S. WINTEX POLYMERS & MARBLES,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER (AA),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE SPL. DEPUTY TAHSILDAR (RR),

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2008

 O R D E R
                       ANTONY DOMINIC,J.
                   =========================
                 WRIT PETITION NO.4144 OF 2008
                   =========================
                Dated this the 5th day of February 2008

                             JUDGMENT

In an appeal filed by the petitioner against the assessment

order for the year 2006-2007, the appellate authority passed

Ext.P2 order granting stay on condition that the petitioner remits

50% of the tax due and furnishes security for the balance amount

before 31.1.2008. It is submitted by the petitioner that though

he had purchased the demand draft for the amount required to

be deposited on 31.1.2008, the same could be produced only on

a subsequent date. Contending that the petitioner had not

complied with the directions of Ext.P2 order of the appellate

authority within the time specified, the first respondent refused to

accept Ext.P3 demand draft. It is in this background, this writ

petition has been filed.

2. From Ext.P3, it is obvious that the petitioner had

purchased the demand draft on 31.1.2008 itself. If that be so,

though there was a short delay in furnishing the same, within the

time as directed in Ext.P2, I am inclined to direct that the first

W.P.(C)4144/2008 2

respondent should accept the demand draft. Accordingly, I direct

that the first respondent shall accept the original of Ext.P3

demand draft provided the petitioner furnishes the same within

seven days from today. During such period, the petitioner should

also furnish security, as ordered by the appellate authority in

Ext.P2 order. Once the demand draft and security is furnished as

ordered above, that will be deemed to be in full compliance of

Ext.P2.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

css/