IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26540 of 2009(J)
1. RASHEED C.A.
... Petitioner
Vs
1. THE DY COMMISSIONER OF APPEALS
... Respondent
2. THE COMMERCIAL TAX OFFICER
3. THE INTELLIGENCE OFFICER
4. THE DEPUTY TAHSILDAR (RR)
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/09/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.26540 of 2009
==================
Dated this the 23rd day of September, 2009
J U D G M E N T
The petitioner is the owner of a vehicle which was detained on
allegations of violation of the provisions of the Kerala Value Added Tax
Act and Rules. Penalty has been imposed on the petitioner pursuant to
the same. Subsequently, on the basis of the penalty order, the
petitioner has been assessed to tax also by best judgment. Against
that assessment, the petitioner has filed Ext.P7 appeal along with
Ext.P8 stay application. The petitioner submits that the appellate
authority has not passed any orders on the stay petition and at the
same time, the assessing authority is taking coercive steps to recover
the disputed amount of tax. The petitioner, therefore, challenges the
proceedings for recovery of the disputed tax.
2. I have heard the learned Government Pleader also.
3. I am of opinion that when stay petitions are filed before
the appellate authority, the appellate authority has a duty to consider
and pass orders on the stay petitions expeditiously. It would be unjust
to enforce recovery of disputed tax in the meanwhile. Accordingly, this
writ petition is disposed of with the following directions:
The 1st respondent shall consider and pass orders on Ext.P8 stay
application submitted by the petitioner as expeditiously as possible. Till
orders are passed on the stay application, coercive proceedings for
recovery of the disputed tax shall be kept in abeyance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2