High Court Kerala High Court

Philomina Susan Joseph vs The Commercial Tax Officer on 29 April, 2008

Kerala High Court
Philomina Susan Joseph vs The Commercial Tax Officer on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13628 of 2008(V)


1. PHILOMINA SUSAN JOSEPH, SARAS TRADERS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER, 1ST CIRCLE,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER (AUDIT

3. THE DEPUTY COMMISSIONER (APPEALS),

4. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.MURALIDHARAN (AROOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/04/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.13628 OF 2008
               ----------------------------------------
                 Dated this the 29th day of April, 2008

                            JUDGMENT

The petitioner is an assessee under the Kerala Value Added

Tax Act. Against Ext.P1 assessment order for the assessment

year 2005-06, the petitioner filed Ext.P2 appeal along with Ext.P3

stay petition, on which no orders have been passed by the 3rd

respondent yet. The petitioner is now aggrieved by Ext.P4

revenue recovery proceedings issued for coercive recovery of the

disputed tax.

I have heard the learned Government Pleader also. I am of

opinion that before proceeding further pursuant to Ext.P4, the

petitioner should be given an opportunity to move the 3rd

respondent for stay of the disputed tax. Accordingly the writ

petition is disposed of directing the 3rd respondent to pass orders

on Ext.P3 stay petition as expeditiously as possible. Till disposal

of the same coercive proceedings for recovery of the tax disputed

in Ext.P2 appeal shall be kept in abeyance.

Sd/-

S. SIRI JAGAN, JUDGE
Acd