High Court Kerala High Court

V.Manikandan vs Addl. Sales Tax Officer on 1 January, 2007

Kerala High Court
V.Manikandan vs Addl. Sales Tax Officer on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34576 of 2006(N)


1. V.MANIKANDAN,
                      ...  Petitioner

                        Vs



1. ADDL. SALES TAX OFFICER,
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. DEPUTY COMMISSIONER,

4. INSPECTING ASSISTANT COMMISSIONER,

                For Petitioner  :SRI.R.MURALIDHARAN (AROOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :01/01/2007

 O R D E R
                                 P.R.RAMAN, J.

                          ```````````````````````````

                       W.P.(C) NO. 34576 OF 2006

                          ```````````````````````````

               Dated this the 1st day of January, 2007


                                J U D G M E N T

The petitioner challenges Exhibit P8 order passed by the 2nd

respondent, Deputy Commissioner, Appeals granting stay of

collection of the balance amount disputed in the appeal on

condition to pay 50% of the amount. According to the petitioner

he has also produced the assessment orders from the dealer from

which he has purchased audio cassettes evidencing the fact that

he has paid tax and therefore he is not liable to pay the tax.

However, admittedly this order was not produced before the

assessing officer and therefore it is a matter for the appellate

authority to consider. Being prima facie satisfied, the appellate

authority has granted stay on condition to remit 50%. At this

stage, it cannot be said that the order passed by the appellate

authority imposing a condition to pay 50% of the tax is in any way

arbitrary or mechanical way requiring interference by this court.

However, the time for payment is extended by two weeks. In the

case of penalty by Exhibit P9 order, the 3rd respondent has

directed the petitioner to pay 50% of the amount as a condition of

WPC 34576/2006

: 2 :

stay of the balance collection.

2. In the light of the discussions as made above, in case

ultimately the assessment order is liable to be set aside possibly

there may not be any question of imposition of penalty.

Considering the factual situation, I feel that the interim order

requiring the petitioner to pay 50% of the penalty has been

passed in a mechanical way without application of mind. Exhibit

P9 order is liable to be set aside and the matter requires to be

reconsidered.

3. Considering the fact that the amount involved is only

less than Rs.70,000/- I direct that until the disposal of the revision

petition by the 3rd respondent, there will be an interim stay of

collection of the penalty amount as imposed on him. Exhibit P9

order accordingly will stand modified as above. However since he

has availed time for payment of 50% of the amount it is

extended by two weeks from today.

Writ petition is allowed to the limited extent as above.

P.R.RAMAN, JUDGE

Rp