IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19338 of 2010(N)
1. THARISH.P.S, PROPRIETOR,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
2. DEPUTY COMMISSIONER (APPEALS),
For Petitioner :SRI.HARISANKAR V. MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :22/06/2010
O R D E R
P.R. RAMACHANDRA MENON J.
~~~~~~~~~~~~~~~~~~~~~~~
W.P. (C) No. 19338 of 2010
~~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 22nd day of June, 2010
JUDGMENT
The petitioner who is running a metal crusher unit is stated as
aggrieved of the condition imposed in Exts. P6 and P7 orders passed
by the second respondent/appellate authority, directing the petitioner to
satisfy the 50 % of the disputed liability and to furnish security for the
balance amount, so as to avail the benefit of interim stay during the
pendency of the appeal.
2. The learned counsel for the petitioner submits that the specific
objection raised by the petitioner as taken note in the orders passed by
the assessing authority vide Exts. P2 and P3 have not been properly
adverted to by the appellate authority while passing the interim order.
It is stated that, the fixation of the liability solely by placing reliance on
the ‘unit of power consumption’ is not correct of proper. The learned
counsel for the petitioner submits that, the petitioner’s unit is running
without any ‘primary crusher’ and to prove his bona fides the petitioner
has requested the concerned authority to visit and conduct a trial run of
the unit.
3. Heard the learned Government Pleader as well.
W.P. (C) No. 19338 of 2010
: 2 :
4. Considering the facts and circumstances, this Court finds that,
the appellate authority has very much adverted to the contentions
raised by the petitioner/appellant, taking note of the specific points of
arguments as given in the facing sheet itself. The only question, if at all
which deserves any consideration is, whether the extent of the liability
required to be satisfied (50%) is correct or sustainable.
5. Considering the nature of contentions raised in the
memorandum of appeal and as brought out in the Writ Petition, this
Court finds it fit and proper to have the condition varied by scaling down
the liability from 50 % to ‘1/3rd’. Accordingly, the petitioner is directed to
satisfy the 1/3rd of the disputed liability and furnish security ordered by
the second respondent vide Exts.P6 and P7, during the penency of the
appeal. The second respondent is also directed to consider and finalize
Exts. P4 and P5 appeals, passing final orders in accordance with law,
as expeditiously as possible, at any rate, within two months from the
date of receipt of a copy of the judgment.
The Writ Petition is disposed of.
P. R. RAMACHANDRA MENON, JUDGE
kmd