High Court Kerala High Court

O.Abraham vs Fast Track Team No.Iii on 9 October, 2009

Kerala High Court
O.Abraham vs Fast Track Team No.Iii on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25604 of 2009(U)


1. O.ABRAHAM,
                      ...  Petitioner

                        Vs



1. FAST TRACK TEAM NO.III,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER(ASSMT.),

3. THE KERALA STATE SALES TAX APPELLATE

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :09/10/2009

 O R D E R
                 C .N. RAMACHANDRAN NAIR &
                         V.K. MOHANAN, JJ.
                 --------------------------------------------
                     W.P.C. No. 25604 OF 2009
                 --------------------------------------------
                Dated this the 9th day of October, 2009

                              JUDGMENT

Ramachandran Nair, J.

The assessment under challenge is one issued under Section 17D.

Petitioner’s grievance is that appeal is not maintainable before the

Tribunal without payment of full amount of assessed tax and interest.

We find force in the contention of the petitioner that all the documents

pertaining to exemption at high-seas sale such as copies of bills of

entry, through which goods are imported and cleared by the petitioner,

agreements, purchaser’s sales tax assessments, etc. were not considered

by the Fast Track Team. In the circumstances, we are satisfied that this

is a fit case for dispensing at least with part of the demand for

entertaining the appeal. We therefore direct the petitioner to remit Rs.

14 lakhs out of the balance due and produce receipt before the Tribunal

within six weeks from now. If receipt is produced and appeal is filed

along with it, the Tribunal will entertain the appeal and dispose of the

same within three months thereafter. Recovery is stayed for six weeks

2

from now and if appeal is filed with payment as stated above, stay will

continue till orders are issued by the Tribunal in the appeal.

W.P.C. is disposed of as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

3