IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22644 of 2008(U)
1. SEBASTIAN KURIAKOSE
... Petitioner
Vs
1. DY.TAHASILDAR (R.R.)
... Respondent
2. DEPUTY COMMISSIONER (APPEALS)
3. COMMERCIAL TAX OFFICER, FIRST CIRCLE
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.22644 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of July, 2008
JUDGMENT
Petitioner challenges Ext.P6 series calling upon him to pay
40% of the balance tax due for staying recovery.
2. I heard learned counsel for the petitioner and the learned
Government Pleader.
3. Petitioner preferred appeals against the assessment orders
and in that he has sought interim stay, whereupon 40% of the amount was
directed to be paid. Learned counsel for the petitioner points out that there
is only a case of belated filing of return and there is no basis for arriving at a
huge amount by the assessing authority.
I do not think that the petitioner can challenge the condition
imposed for payment of 40% of the balance tax. Having regard to the facts,
the petitioner is granted one month from today to pay the amount.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb