High Court Kerala High Court

Sri. Shanavas M.S. vs The Intelligence Officer (Ib) on 30 September, 2008

Kerala High Court
Sri. Shanavas M.S. vs The Intelligence Officer (Ib) on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29070 of 2008(I)


1. SRI. SHANAVAS M.S., RAIHANATH NIVAS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER (IB)
                       ...       Respondent

2. THE DEPUTY COMMISSIONER(APPEALS),

3. THE TAHSILDAR (RR)

4. DEPUTY COMMISSIONER

5. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/09/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                  W.P.(C) No. 29070 OF 2008 I
            ````````````````````````````````````````````````````
          Dated this the 30th day of September, 2008

                          J U D G M E N T

Writ petition has been taken up for final hearing by

the consent of the parties. I heard learned counsel for

petitioner and learned Government Pleader.

2. Petitioner has pressed before me two complaints.

Firstly, he points out that aggrieved by the order passed

imposing penalty under section 67(1) of the KVAT Act,

petitioner preferred appeal and also filed application seeking

stay. Ext.P6 order came to be passed granting stay on

condition that the petitioner pays 50% of the penalty and

furnishes adequate security for the balance amount. He

further points out that Ext.P6 is passed mechanically against

the dictum of the Division Bench of this Court reported in

Supreme Electrical Enginerring (P) Ltd. Vs. Commercial

Tax Officer [2008 (3) KLT 805]. I feel that Ext.P6 cannot be

sustained and accordingly, Ext.P6 is quashed and the 2nd

WPC.29070/08
: 2 :

respondent will take up the application for stay and pass fresh

orders in accordance with law, within three weeks from the

date of receipt of a copy of this judgment. Till such orders are

passed, recovery steps will be kept in abeyance. Petitioner

will produce a copy of this judgment before the 2nd respondent

as soon as it is received.

3. The further complaint of the petitioner is that

though the petitioner has preferred Ext.P4 petition seeking to

get the delay condoned in filing the application for

compounding before the 4th respondent, the 4th respondent

has not passed any order thereon so far. Without expressing

any view on the merits or the maintainability of the petition,

there will be a further direction to the 4th respondent to

consider and take a decision on Ext.P4 in accordance with

law, within two months from the date of receipt of a copy of

this judgment.

Writ petition is disposed of as above.

Sd/-

(K.M.JOSEPH, JUDGE)
aks