Citation : 2023 Latest Caselaw 3026 Ker
Judgement Date : 13 March, 2023
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
MONDAY, THE 13TH DAY OF MARCH 2023 / 22ND PHALGUNA, 1944
WP(C) NO. 8468 OF 2023
PETITIONER:
MOHAMMED NAJEEB (PROPRIETOR)
M/S.ALIF HARDWARES, VAZHICHERRY,
ALAPPUZHA - 688002
BY ADVS.
P.N.DAMODARAN NAMBOODIRI
HRITHWIK D. NAMBOOTHIRI
RESPONDENTS:
1 THE STATE TAX OFFICER-1, 2ND CIRCLE,
STATE GST DEPARTMENT, ALAPPUZHA - 688001
2 THE ASSISTANT COMMISSIONER (APPEALS)
STATE GST DEPARTMENT, ALAPPUZHA -688 001
3 THE VAT APPELLATE TRIBUNAL
ADDL.BENCH KOTTAYAM - 686002
4 THE DEPUTY COMMISSIONER
STATE GST DEPARTMENT, ALAPPUZHA - 688001
OTHER PRESENT:
GP-SMT.THUSHARA JAMES
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
13.03.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) No.8468 of 2023 2
VIJU ABRAHAM, J.
.................................................................
W.P.(C) No.8468 of 2023
.................................................................
Dated this the 13th day of March, 2023
JUDGMENT
The above writ petition is filed seeking a direction to the
3rd respondent to consider and pass orders on Ext.P3 appeal and
Ext.P5 stay petition which are filed challenging Ext.P1 penalty order.
Petitioner would submit that Ext.P4 application to condone the delay
in filing the appeal and Ext.P5 application for stay of Ext.P1 penalty
order are pending consideration before the 3rd respondent and there
may be a direction to the 3rd respondent to consider and pass orders
on the same.
2. Heard the learned senior Government Pleader for taxes
who upon instructions submitted that Exts.P4 and P5 can be directed
to be disposed of within a time frame. Learned Senior Government
Pleader further submitted that only if the delay is condoned, further
consideration of Ext.P5 stay petition could be made.
After hearing both sides, there will be a direction to the
3rd respondent to consider Ext.P4 delay petition and consequential to
the decision taken on Ext.P4, consider Ext.P5 stay petition and the
said exercise shall be completed within a period of two months from
today. All proceedings pursuant to Ext.P1 penalty order is stayed till
then.
Writ petition is disposed of as above.
Sd/-
VIJU ABRAHAM JUDGE
cks
APPENDIX OF WP(C) 8468/2023
PETITIONER EXHIBITS Exhibit - P 1 TRUE COPY OF THE ASSESSMENT ORDER NO.
32040696622/2011-12/ DATED 29.01.2016 FOR THE YEAR 2011-12 ISSUED BY THE 1ST RESPONDENT TO THE PETITIONER. Exhibit-P 2 TRUE COPY OF THE APPELLATE ORDER NO.
KVATA.(ALPY)73/ 16 (234/ 16) DATED 31.01.2018 FOR THE YEAR 2011-12 PASSED BY THE 2ND RESPONDENT TO THE PETITIONER.
Exhibit- P 3 TRUE COPY OF THE 2ND APPEAL DATED 04.03.2023 FOR THE YEAR 2011-12 FILED BY THE PETITIONER BEFORE THE 3RD RESPONDENT Exhibit-P 4 TRUE COPY OF THE DELAY CONDONATION PETITION DATED 04.03.2023 FOR THE YEAR 2011-12 FILED BY THE PETITIONER BEFORE THE 3RD RESPONDENT Exhibit-P 5 TRUE COPY OF THE STAY PETITION DATED 04.03.2023 FOR THE YEAR 2011-12 FILED BY THE PETITIONER BEFORE THE 3RD RESPONDENT
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!