High Court Kerala High Court

State Of Kerala vs M/S. G.S.Jain And Associates (P) … on 7 November, 2008

Kerala High Court
State Of Kerala vs M/S. G.S.Jain And Associates (P) … on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 339 of 2004()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. M/S. G.S.JAIN AND ASSOCIATES (P) LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :M/S G.S.JAIN & ASSOC,KADAVANTHRA(PARTY)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/11/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      S.T.Rev.Nos.339 & 367 OF 2004
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 7th day of November, 2008

                                     O R D E R

H.L.DATTU, C.J.

Since the assessee is common, the facts are identical and the

legal issues framed for our consideration and decision are common,

these revision petitioners are clubbed, heard and disposed of by this

common order.

(2) The assessee is a works contractor. For the assessment

years 1990-91 and 1991-92, the assessee had not filed either of its

monthly or annual returns but, had only filed a statement showing the

contract amount received.

(3) The assessing authority had directed the assessee to produce

the books of account for verification. In spite of service of notice, the

assessee did not produce the books of accounts maintained by it in its

regular course of business before the assessing authority.

(4) The assessing authority had issued a pre-assessment notice

and in that, had made a proposal to make an addition of equal

amount to the conceded turn over in the statement showing the

contract amount received.

(5) The assessee had filed its reply to the proposal made in the

2
ST.Rev.Nos.339&367/04

pre-assessment notice. Along with the reply, the assessee had also filed its

annual return for both the assessment years. It had also filed an application

under Section 7(7) of the Kerala General Sales Tax Act (the “Act” for short)

inter alia requesting the assessing authority to permit the assessee to pay

the tax at the compounded rate. The assessing authority, after rejecting the

application filed by the assessee to grant the benefit of the payment of tax at

the compounded rate, has proceeded to complete the best judgment assessment

by making an addition of equal amount to the actual conceded turn over in the

statement showing the contract amount received.

(6) The order passed by the assessing authority was called in question

by the assessee before the first appellate authority. The first appellate

authority has confirmed the order passed by the assessing authority.

(7) The assessee had carried the matter by way of second appeal before

the tribunal in T.A.Nos. 821/1998 and 822/1998 and the tribunal, by its order

dated 17th December, 2001, while allowing the assessee’s appeal, had directed

the assessing authority to delete the additions made by the assessing authority

to the conceded turn over.

(8) While doing so, the tribunal in its order has observed as under:-

“The alternate contention of the assessee is that the
estimation of the turnovers as done by the assessing
authority has no basis. Of course we find some force in
the contention of the assessee in this regard. As contented
by the assessee the assessing authority has not pointed out

3
ST.Rev.Nos.339&367/04

any case of suppression or omission. As could be seen from
the assessment order for the year 1990-91, the assessing
authority on enquiry came to know that the contract
receipt for the assessment year 1990-91 was Rs.3,93,970/-“.

(9) The Revenue, being aggrieved by the order so passed by the tribunal,

is before us in these revision petitions.

(10) The Revenue has framed the following question of law for our

consideration and decision. It is as under:

“Whether on the facts and in the circumstances of the
case is the Tribunal justified in directing the Assessing
Authority to accept the return and complete the assessment
without insisting the book of accounts which were not been
produced for which no valid explanation was offered.”

(11) The respondent, though was served, has remained absent.

(12) Sri. Mohammed Rafiq, the learned counsel appearing for the

Revenue, would contend that the tribunal was not justified in deleting the

additions made by the assessing authority towards probable omissions and

suppressions to the conceded turnover. Therefore, submits that the order

passed by the tribunal requires to be set aside by this Court.

(13) We have carefully perused the order passed by the tribunal. The

tribunal, in the course of its order, has observed that at the time of

quantification of the tax liability, the assessing authority had enquired the

assessee with regard to the contract amount received for the assessment

4
ST.Rev.Nos.339&367/04

years in question. Apart from this, no other enquiry was made by the assessing

authority and in fact had not doubted the correctness or otherwise of the statement

made by the assessee. In view of this, the tribunal being of the opinion that since

there was no material before the assessing authority to arrive at a conclusion

that there was any suppression, there was no justification for the assessing

authority to have made any further addition to the conceded turn over.

(14) The order passed by the tribunal is purely based on the facts. The

tribunal has not decided any question of law or has failed to decide any

question of law. Since the reason stated by the tribunal in our opinion is not a

perverse finding, it is not proper for this court to exercise its powers under

Section 41 of the Act to interfere with the impugned order of the tribunal.

(15) In that view of the matter, while concurring with the view

expressed by the tribunal, we reject the revision petitions filed by the Revenue.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

cl/dk