IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16546 of 2010(P)
1. M/S.MOON TIMBER SUPPLIERS,
... Petitioner
Vs
1. COMMERCIAL TAX OFFICER,
... Respondent
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :02/06/2010
O R D E R
P.R.RAMACHANDRA MENON, J
---------------------------
W.P(C) No.16546 of 2010-P
----------------------------
Dated this the 2nd day of June, 2010.
J U D G M E N T
The petitioner is aggrieved of Ext.P3 notice dated 25.5.2010,
whereby the petitioner has been directed to satisfy a further sum of
Rs.7,21,082/- towards the tax payable within 24 hours; lest penal
action under 67 should be initiated.
2. The petitioner, who is doing business in Plywood,
Veneer, Packing Case and Timber, is a registered dealer under the
KVAT Act, as borne by Ext.P1 certificate. The petitioner had filed
return in respect of April 2010 belatedly, as borne by Ext.P2
acknowledgment issued by the concerned respondent. While so, the
petitioner was served with Ext.P3 notice dated 25.5.2010 stating
that the 2nd proviso to Section 12(1) of the KVAT Act was amended
through the Finance Bill 2010 and as per the said amendment, the
dealers in Plywood, Packing Case and Veneers were excluded from
taking special rebate for the goods purchased under Section 6(2)
and consumed or resold in the month itself.
3. The grievance of the petitioner is that the lapse on the
part of the petitioner was due to an inadvertent mistake and that the
W.P(C) No.16546 of 2010-P 2
time stipulated in Ext.P3 to have the liability satisfied ‘within 24
hours’ is an unconscionable and arbitrary one. With regard to the
contention of the petitioner is that the respondent is not issuing
‘delivery notes’, the same is strongly rebutted from the part of the
respondent, stating that there is absolutely no basis for such
allegation and that sufficient delivery notes are being issued without
any delay. The submission is recorded.
4. Considering the submissions made from either side and
also taking note of the persuasive submission made by the learned
counsel for the petitioner that the only relief pressed for, is for some
breathing time to clear the liability and that the petitioner does not
have any challenge as to the merits, the petitioner is directed to
clear the liability mentioned in Ext.P3 within ten days from today. It
is made clear that, if the petitioner fails to satisfy the requirement as
above, the respondent will be free to proceed with further steps for
realisation of the due amount in a lump sum.
The Writ Petition is disposed of.
P.R.RAMACHANDRA MENON
ab JUDGE