High Court Kerala High Court

V.K.Cements & Steels vs Deputy Commissioner(Appeals) on 27 October, 2009

Kerala High Court
V.K.Cements & Steels vs Deputy Commissioner(Appeals) on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30353 of 2009(L)


1. V.K.CEMENTS & STEELS,
                      ...  Petitioner

                        Vs



1. DEPUTY COMMISSIONER(APPEALS),
                       ...       Respondent

2. ASST. COMMISSIONER,

3. CHANDRANKUTTY KUYYATIL, AGED 46 YEARS,

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  : No Appearance

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

 Dated :27/10/2009

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

                     ------------------------------
                  W.P.(C).No.30353 OF 2009
                     ------------------------------

           Dated this the 27th day of October, 2009


                         J U D G M E N T

———————-

1. Petitioner is challenging the condition imposed in

Ext.P3 interim order of stay granted by the 1st respondent.

Aggrieved by Ext.P1 order of assessment the petitioner had

preferred Ext.P2 appeal. Along with the appeal, the petitioner

had filed stay petition seeking stay of collection of tax amount in

dispute, pending disposal of the appeal. Ext.P3 is the order

issued on the stay petition. On a perusal of Ext.P3 order it is

revealed that the appellate authority had conducted hearing on

the petition and adverted to the contentions raised by the

petitioner in the appeal. The appellate authority observed that

the appellant had not produced any conclusive evidence for

granting stay and it is observed that prima facie the assessment

is seen made on sustainable grounds. Therefore the appellate

authority had issued the interim stay, imposing a condition of

payment of an amount of Rs.50,000/- on or before 24.10.2009

and to furnish security for the balance amounts.

2. The impugned order Ext.P3 is an order issued

exercising discretion of the appellate authority. It is evident that

W.P.(C).30353/09-L 2

the appellate authority had adverted to the contentions and after

proper application of mind the impugned stay order is issued. It

is reflected in Ext.P3 that the appellate authority had adverted to

the contentions and applied its mind while issuing the interim

order. Therefore I find no illegality, irregularity or impropriety

to interfere with Ext.P3.

3. However learned counsel for the petitioner submitted

that the condition imposed in Ext.P3 is unworkable considering

the acute financial stringencies which is now being faced by the

petitioner. Therefore he prays for a reduction in the amount

with respect to the condition stipulated. Eventhough

interference on merits in this regard is not desirable, I am of the

opinion that some indulgence can be shown in the matter of

permitting the petitioner to pay an amount of Rs.25,000/- inspite

of Rs.50,000/- insisted in Ext.P3.

4. Therefore the writ petition is disposed of modifying

Ext.P3 order to the extent it composed condition for payment of

Rs.50,000/-. The 1st respondent is directed to consider and pass

orders on Ext.P2 appeal as early as possible, at any rate within a

period of two months from the date of receipt of a copy of this

judgment, after affording an opportunity of hearing to the

petitioner. Respondents are directed to keep in abeyance all

steps for realisation of the amounts covered under Ext.P1

W.P.(C).30353/09-L 3

assessment, on condition of the petitioner remitting an amount

of Rs.25,000/- (Rupees Twenty Five Thousand only) on or before

10.12.2009 and on furnishing security for the remaining amount

as per the assessment.

C.K.ABDUL REHIM, JUDGE.

okb