High Court Kerala High Court

M/S.Percept Engineers Pvt.Ltd vs Intelligence Officer on 23 September, 2010

Kerala High Court
M/S.Percept Engineers Pvt.Ltd vs Intelligence Officer on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29221 of 2010(C)


1. M/S.PERCEPT ENGINEERS PVT.LTD,2NS FLOOR
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER,SQUAD NO.IV,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER(WORKS

3. STATE OF KERALA,BY SECRETARY TO GOVT.,

4. THE COMMISSIONER,DEPARTMENT OF

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :23/09/2010

 O R D E R
                    C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  W.P.(C) No. 29221 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
         Dated this the 23rd day of September, 2010

                          JUDGMENT

Petitioner who claims to be a works contractor is

aggrieved by detention of goods under transport effected on

issuance of Ext.P3 notice under section 47(2) of the Kerala

Value Added Tax Act, 2003.

2. According to the petitioner, the goods transported

are leak proof materials, which were purchased from Delhi

on the strength of Ext.P2 invoice. On a perusal of Ext.P3

notice, it is revealed that the goods were detained for the

reason that the ‘TIN’ particulars mentioned in the invoice

were not correct and the petitioner was not authorized to

purchase the goods from outside the State on payment of

concessional rate of C.S.T., as the item was not included in

the registration certificate.

3. According to the petitioner, the discrepancy in

noting the ‘TIN’ particulars was due to an inadvertent

mistake on the part of the consignor. It is also contended

W.P.(C) No. 29221/2010 2

that the particular item transported is the material included

in the registration certificate.

4. Learned Government Pleader on instructions

submitted that genuineness of the transport as well as the

evasion of tax is suspected and the petitioner is liable to be

imposed with penalty.

5. The question whether there was any attempt in

evasion of payment of tax, is a matter which need be

decided on finalizing the enquiry . I am of the opinion that

the goods need not be detained pending finalization of the

enquiry, if the petitioner produces proper security for the

amount demanded under Ext.P3.

6. Under the above circumstances, the writ petition is

disposed of directing the 1st respondent to release the goods

detained under Ext.P3, along with the vehicle, on the

petitioner furnishing of bank guarantee for 50% of the

amount of security demanded under Ext.P3 and on

furnishing security bond without sureties, for the balance

amount.

W.P.(C) No. 29221/2010 3

7. The competent authority will finalize the enquiry

after affording an opportunity of hearing to the petitioner,

at the earliest possible, at any rate within a period of six

weeks form the date of release of the goods.

C. K. ABDUL REHIM,
JUDGE.

mn.