High Court Kerala High Court

Pepsico India Holdings … vs State Of Kerala on 15 November, 2007

Kerala High Court
Pepsico India Holdings … vs State Of Kerala on 15 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33703 of 2007(K)


1. PEPSICO INDIA HOLDINGS PVT.LIMITED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE INTELLIGENCE OFFICER, SQUAD NO.III,

3. THE MANAGER, CITIBANK N.A., RAVIS

4. THE AGRICULTURAL INCOME TAX AND

                For Petitioner  :SRI.A.K.JAYASANKAR NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/11/2007

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

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

                     W.P.(C)No.33703 OF 2007

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

                Dated this the 15th day of November, 2007


                               JUDGMENT

Orders have been passed under the Kerala Value Added Tax

Act, 2003 imposing penalty on the petitioner. Against the same,

the petitioner has approached the Appellate Tribunal by filing

Ext.P6 appeal along with Ext.P8 stay petition. The petitioner

apprehends that the 2nd respondent would initiate coercive

recovery proceedings. The petitioner therefore seeks stay of

recovery pursuant to Ext.P2 order imposing penalty, pending

disposal of the stay petition before the 4th respondent.

2. I have heard the learned Government pleader also. I

am satisfied that when the petitioner has moved the 4th

respondent for stay before orders can be passed in the stay

petition, the 2nd respondent shall not initiate coercive

proceedings.

Accordingly, I dispose of this writ petition with a direction to

the 4th respondent to consider and pass appropriate orders on

Ext.P8 stay petition submitted by the petitioner within a period of

W.P.(c)No.33703/07 2

two months from the date of receipt of a copy of this

judgment. Till orders are passed and communicated to the

petitioner on Ext.P8 stay petition, no coercive recovery

proceedings shall not be initiated against the petitioner for

recovery of the penalty imposed by Ext.P2 order.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.33703/07 3