High Court Kerala High Court

Sri.M.K.Salikumar vs The Commercial Tax Officer on 11 October, 2010

Kerala High Court
Sri.M.K.Salikumar vs The Commercial Tax Officer on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30801 of 2010(A)


1. SRI.M.K.SALIKUMAR,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE STATE OF KERALA,

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :11/10/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                -------------------------------------------
                  W.P.(C).No.30801 of 2010
                -------------------------------------------

           Dated this the 11th day of October, 2010


                        J U D G M E N T

———————-

Challenge in this writ petition is against Ext.P7 to

P9 interlocutory orders passed by the statutory

appellate authority, the 2nd respondent herein. Stay

petitions filed along with the appeals filed against

orders of assessments with respect to the years

2007-’08, 2008-’09 and 2009-’10 were disposed of

granting stay on condition of the petitioner remitting

1/3rd of the tax amount in dispute.

2. It is the contention of the petitioner that the

assessments have no legs to stand and the same

happened to be completed on a total erroneous

consideration of the relevant provisions of law. Since

the statutory appeals are pending consideration and

disposal before the appellate authority, it is not proper

for this court to consider merits of the contentions.

W.P.(C).30801/10-A -2-

3. I am of the opinion that the question which need

be looked into is as to whether the appellate authority had

exercised its discretion in a proper manner. It is revealed

from the impugned orders that the appellate authority had

afforded an opportunity of hearing before disposing the

stay petitions. All the contentions raised by the petitioner

were illustrated in the interim order. After narrating such

contentions, the appellate authority had observed as

follows:

“I have carefully considered the above contentions

and verified the available records. The

sustainability or otherwise of the contentions raised

can be examined in detail only on verification of the

connected assessment records at the time of final

hearing of the appeal. However, I find prima facie

case for conditional stay and hence the following

orders are issued.”

4. It is revealed that the appellate authority had

applied its mind and formed an opinion on the basis of the

contentions raised. After being satisfied that a prima facie

case for granting stay has been established, Ext.P7 to P9

W.P.(C).30801/10-A -3-

orders were issued. Imposition of a condition for granting

stay is a matter which is falling within the discretion of the

appellate authority. Merely because the condition imposed

is rigorous in nature or it causes onerous liability on the

assessee to comply with, this court is not expected to

interfere with such conditions. Under the above

circumstances I am of the considered opinion that Ext.P7 to

P9 orders are perfectly legal and warrants no interference

by this court.

5. However, the petitioner had narrated various

aspects regarding his financial position and appealed to

this court to permit him to make payment of a sum of Rs.10

lakhs for the time being and to furnish security for the

balance amount in any of the forms stipulated under Rule

19(2) of the KVAT Rules. Eventhough the writ petition

deserves no merit, by way of an indulgence I am inclined to

permit such a modification in the interim order.

6. In the result the writ petition is disposed of

modifying Ext.P7 to P9, to the extent of granting stay on

W.P.(C).30801/10-A -4-

condition of the petitioner remitting a sum of Rs.10 lakhs

together in all the three cases, and on furnishing security

in any of the forms prescribed under Rule 19(2) of the

KVAT Rules, within a period of one month from today.

7. There will be a direction to the appellate

authority to expedite disposal of the appeals as early as

possible.

C.K.ABDUL REHIM, JUDGE.

okb