Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Vinayaka Cashew Company vs The State Tax Officer
2021 Latest Caselaw 11515 Ker

Citation : 2021 Latest Caselaw 11515 Ker
Judgement Date : 8 April, 2021

Kerala High Court
M/S. Vinayaka Cashew Company vs The State Tax Officer on 8 April, 2021
               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR. JUSTICE A.M.BADAR

    THURSDAY, THE 08TH DAY OF APRIL 2021 / 18TH CHAITHRA, 1943

                       WP(C).No.8921 OF 2021(M)


PETITIONER:

               M/S. VINAYAKA CASHEW COMPANY,
               MANGAD, KOLLAM, REPRESENTED BY ITS MANAGING PARTNER,
               B. MOHANACHANDRAN NAIR.

               BY ADVS.
               SRI.HARISANKAR V. MENON
               SMT.MEERA V.MENON
               SMT.K.KRISHNA

RESPONDENTS:

      1        THE STATE TAX OFFICER,
               III CIRCLE, STATE GOODS & SERVICES TAX DEPARTMENT,
               KOLLAM-691 001.

      2        THE JOINT COMMISSIONER (APPEALS)
               STATE GOODS & SERVICES TAX DEPARTMENT,
               KOLLAM-691 001.


OTHER PRESENT:

               SMT. THUSHARA JAMES, GOVT. PLEADER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
08.04.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P.(C) No.8921/2021                     2


                                    JUDGMENT

Dated this the 8th day of April 2021

Heard both sides.

2. As against the assessment order for the year 2015-16,

Ext.P1, the petitioner preferred appeal, Ext.P2 along with stay

petition, Ext.P3 before the 2nd respondent. The grievance of the

petitioner is to the effect that despite pendency of appeal as well

as stay petition, respondents are resorting to recover the amount

assessed under the order at Ext.P1.

3. Learned Government Pleader opposed the writ petition.

4. Having considered the submissions made across the Bar

and in the light of facts of the instant case, this writ petition is

disposed of with the following directions:

The 2nd respondent is directed to decide the stay petition at

Ext.P3 within a period of two months from the date of

communication of this judgment and till disposal of the stay

petition, respondents are restrained from effecting recovery in

pursuant to the assessment order at Ext.P1. The petitioner to

co-operate the 2nd respondent in disposal of the stay petition within

the time frame given by this Court by supplying copy of this

judgment.

Sd/-

A.M.BADAR

JUDGE

smp

APPENDIX PETITIONER'S EXHIBITS:

EXHIBIT P1 COPY OF ORDER ISSUED BY THE IST RESPONDENT FOR THE YEAR 2015-16 (CST) DATED 21.12.2020.

EXHIBIT P2 COPY OF APPEAL FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT FOR THE YEAR 2015-16 (CST) DATED 22.3.2021.

EXHIBIT P3 COPY OF STAY PETITION FILED BY THE PETITIONER BEFORE THE 2ND RESPONDENT FOR THE YEAR 2015-16 (CST) DATED 22.3.2021.

RESPONDENTS' EXHIBITS: NIL.

True Copy

P.S to Judge

smp

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter