High Court Kerala High Court

M/S. Hill Wood Traders vs The Intelligence Officer (Ib) on 8 March, 2007

Kerala High Court
M/S. Hill Wood Traders vs The Intelligence Officer (Ib) on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 277 of 2007()


1. M/S. HILL WOOD TRADERS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER (IB),
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/03/2007

 O R D E R
WA 277/07 Etc.                                 1





               K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.

       ------------------------------------------------------------------------------------

                       Writ Appeal  Nos. 277, 288, 293 and 303 of 2007 &

                               W.P.C. Nos  5911, 5912 and 5916 of 2007

       ------------------------------------------------------------------------------------

                               Dated :  8tth   March, 2007


                                       JUDGMENT

Radhakrishnan, Ag.C.J.

Facts of these cases have been elaborately dealt with by the learned

single judge while disposing of the writ petitions. We therefore find it

unnecessary to reiterate all those facts for disposal of these cases.

2. The main contention urged by the Senior Counsel Sri M.K.

Damodaran is that no effective opportunity was given to the appellants

before initiating proceedings under section 45 A of the Kerala General

Sales Tax Act, 1963. Referring to sub-section (2) of Section 45-A of the

Act, counsel submitted that no order under sub-section (1) shall be passed

unless the person on whom the penalty is proposed to be imposed is given

an opportunity of being heard in the matter. Contention raised by the

counsel has to be examined in the light of the facts of the cases.

3. We may therefore briefly refer to the facts for the disposal of all

these appeals. Writ petitioner in W.P.C. No 33646 of 2005 is filed by

WA 277/07 Etc. 2

Moideen, Proprietor, Al-Ameen Wood Industries, Kanhangad raising the

allegation that all the purchases were effected by the parties in the

proceedings using his name which resulted in this court ordering a vigilance

enquiry. Vigilance enquiry was accordingly conducted and report was

placed before this court. This court after perusing the report passed an

order directing the Commissioner to take appropriate action against those

who have made bogus sales and accounted the same at concessional rates in

the name of Moideen, proprietor of Al-Ameen Wood Industries,.

Kanhangad. Commissioner issued notice to all the parties. Parties were

represented by advocates and various documents were produced. Witnesses

were cross-examined and ultimately it was revealed that the bogus sales

were effected in the name of Moideen which resulted in imposing penalty

under section 45-A on the appellants herein.

4. Section 45A notices were issued to all the parties. Date of hearing

was fixed specifically stating that the objection should be filed within seven

days. Section 45-A notice was issued to Hill Wood Imports and Exports

Private Limited on 26.9.2006 fixing the date of hearing in respect of the

assessment year 2001-2002 as 28.10.2006. Same was the date fixed for

hearing for the assessment year 2002-2003 as well; so also for the year

2003-2004. It was specifically stated in the notices that objection, if any,

WA 277/07 Etc. 3

should be filed within seven days and date of hearing was notified as

28.10.2006. Section 45-A notice was also issued to Hillwood Traders on

29.09.2006 fixing the date of hearing as 28.10.2006 relating to the

assessment years 2001-2002, 2002-2003 and 2003-2004. Section 45A

notice dated 25.09.2006 was also issued to Hillwood Industries fixing the

date of hearing as 28.10.2006 which relate to the assessment year 2001-

2002. Notices dated 26.9.2006 were also issued to Hillwood Industries

fixing the date of hearing as 28.10.2006 in respect of the assessment years

2002-2003 and 2003-2004. Notices dated 27.09.2006 were also issued to

Mangali Timbers fixing the date of hearing as 28.10.2006. Above

mentioned facts would clearly indicate that at least one month’s time was

granted to the parties to file their objection and date of hearing was fixed

after one month from the date of notice. That would be sufficient for the

purpose of filing objection and to get ready for the hearing. Nobody was

prepared to appear on the dates notified. Later, on 27.10.2006 yet another

notice was issued to the parties stating that no adjournment would be given

and the date of hearing was fixed as 8.11.2006. Nobody got ready for

hearing on the said date. Again parties were seeking time. Considering the

facts and circumstances of the case, we are not prepared to say that the

Department had not given any effective opportunity to the parties. When

WA 277/07 Etc. 4

date of hearing was fixed and notice was sent to that effect, it is the

responsibility of the parties to get ready for hearing on the date notified.

5. We are also not prepared to say that there is any violation of the

principles of natural justice taking note of the entire facts and

circumstances of these cases. Decisions cited by the appellants would not

apply to the facts of this case. In any view of the matter, appellants have

got alternate remedy of appeal before the appellate authority. Therefore

appellate authority would examine the contentions raised by the appellants

herein while disposing of the appeals. We make it clear, if the appellants

have not filed appeals so far, they are given two weeks’ time to file appeals

in the event of which appellate authority would take note of the contentions

raised by the appellants and pass appropriate orders in accordance with law.

We further make it clear we are not expressing any opinion on the merits of

the case since appellants have to avail of the alternate remedy of appeal.

The appeals and the writ petitions are disposed of as above.

SD/-

K.S. RADHAKRISHNAN

Ag. Chief Justice

SD/-


                                                        M.N. KRISHNAN

08/03/2007                                              Judge

en/                     [TRUE COPY]


WA 277/07 Etc.    5