Citation : 2023 Latest Caselaw 5330 Ker
Judgement Date : 25 April, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS
&
THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH
TUESDAY, THE 25TH DAY OF APRIL 2023 / 5TH VAISAKHA, 1945
OP (TAX) NO. 5 OF 2023
AGAINST THE ORDER IN TA(VAT) NO.3/2023 OF THE KERALA VALUE
ADDED TAX APPELLATE TRIBUNAL, KOZHIKODE.
PETITIONER/APPELLANT/APPELLANT/ASSESSEE:
ABDUL HAMEED.T.K., PROPRIETOR, M/S FIDA TRADERS,
OTHAUR P.O, THRITHALA, PALAKKAD, PIN - 679534
BY ADVS.
HARISANKAR V. MENON
MEERA V.MENON
R.SREEJITH
K.KRISHNA
PARVATHY MENON
RESPONDENTS/RESPONDENT/RESPONDENT/REVENUE:
1 COMMERCIAL TAX OFFICER, COMMERCIAL TAX DEPARTMENT,
PATTAMBI, PALAKKAD, PIN - 679303
2 THE DEPUTY COMMISSIONER (APPEALS)
STATE GOODS AND SERVICES TAX DEPARTMENT,
PALAKKAD, PIN - 678001
3 THE ASSISTANT SECRETARY
KERALA VALUE ADDED TAX APPELLATE TRIBUNAL,
ADDNL. BENCH, SALES TAX COMPLEX,
CHEROOTY ROAD, KOZHIKODE, PIN - 673032
BY SRI.JUSTIN JACOB, G.P.,
SRI.P.R.SREEJITH, SC
THIS OP TAX HAVING COME UP FOR ADMISSION ON 25.04.2023,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
OP (TAX) NO. 5 OF 2023
2
BECHU KURIAN THOMAS
&
DR.KAUSER EDAPPAGATH, JJ.
------------------------------------------
O.P.(TAX) No.5 of 2023
-------------------------------------------
Dated this the 25th day of April, 2023
JUDGMENT
Bechu Kurian Thomas, J.
Petitioner challenges an interim order of the Kerala Value Added
Appellate Tribunal directing deposit of 30% of the amount in dispute in
appeal. The assessment year under challenge is 2015-2016. By the
impugned order the Tribunal has directed 30% to be deposited for
grant of stay of the order impugned therein and the balance to be
secured by a simple bond.
2. On a consideration of the submissions made by the learned
counsel for the petitioner as well as the learned Government Pleader,
we are satisfied that the order directing deposit of 30% does not
warrant any interference. Sufficient reasons have also been stated while
granting the order. However, adopting a lenient view, we are of the view
that an instalment facility can be granted to the petitioner for deposit of OP (TAX) NO. 5 OF 2023
30% directed by the Tribunal.
Accordingly, taking into reckoning the entire circumstances and
the prevailing situation, we direct that the amount of security to be
furnished by the petitioner as directed in the impugned orders shall be
deposited in three instalments, the first of which to be paid on or before
15.05.2023 and the remaining two instalments to be paid on the 15 th of
the succeeding months. It is clarified that in the event of any default in
payment of any one of the instalments, the respondents shall be free to
proceed in accordance with law.
This OP (Tax) is disposed of accordingly.
Sd/-
BECHU KURIAN THOMAS, JUDGE
Sd/-
DR.KAUSER EDAPPAGATH, JUDGE AS OP (TAX) NO. 5 OF 2023
APPENDIX OF OP (TAX) 5/2023
PETITIONER'S EXHIBITS:
EXHIBIT P1 COPY OF ORDER ISSUED BY THE 1ST RESPONDENT FOR THE YEAR 2015-16 DTD. 24-08-2017
EXHIBIT P2 COPY OF APPELLATE ORDER ISSUED BY THE 2ND RESPONDENT DTD. 30-07-2020
EXHIBIT P3 COPY OF APPEAL FILED BY THE PETITIONER BEFORE THE 3RD RESPONDENT DTD,. 27-08-
EXHIBIT P4 COPY OF STAY PETITION BEFORE THE 3RD RESPONDENT DTD,. 27-08-2022
EXHIBIT P5 COPY OF COMMON ORDER IN TA (VAT) NOS.
1/23 TO 4./23 ISSUED BY THE 3RD RESPONDENT DTD. 02-03-2023
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!