High Court Kerala High Court

N.Krishnan vs The Commissioner Of Commercial … on 21 November, 2008

Kerala High Court
N.Krishnan vs The Commissioner Of Commercial … on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1103 of 2006(F)


1. N.KRISHNAN, NAVABHARATH CASHEW TRADERS,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF COMMERCIAL TAXES,
                       ...       Respondent

2. THE SALES TAX OFFICER,

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :21/11/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                            W.P.(C) No.1103 of 2006
                 ....................................................................
                Dated this the 21st day of November, 2008.

                                        JUDGMENT

The W.P. is filed for direction to the second respondent to grant

refund of security released in adjudication proceedings. Security was

furnished for release of goods and in adjudication, part of the security

amount was released. According to the petitioner, inspite of repeated

demand, security was not released. However, Ext.P8 shows that security

was adjusted against demand for 2001-2002 sometime in 2005. Petitioner’s

case is that interest is not credited to the security amount. Counsel has

relied on decision of this court in M/S.SHYAM ELECTRICALS V. STATE

OF KERALA (1994 K.L.J. (TAX CASES) 233) whereunder this court

ordered payment of interest at the rate of 15% p.a. for inordinate delay in

refund of security. Even though I feel this court has no authority to fix

interest payable on refunds in excess of statutory limit, I feel in this case on

equitable consideration the petitioner is entitled to interest at the rate of

15% p.a. because rate of default interest charged on outstanding liability is

1% per month for first three months and 2% per month thereafter. It is not

known whether interest under Section 23(3) is charged on default amount at

2

the time of adjustment. If interest is charged for outstanding liability, then

there will be direction to the respondents to credit interest on the refund

amount at the rate of 15% p.a. for period after expiry of three months from

date of order of refund and grant eligible refund, if any, due to the

petitioner within two months from date of production of copy of this

judgment. If there is any outstanding liability still due from the petitioner,

the refund amount due will be adjusted against such dues.

W.P.(C) is disposed of as above.

C.N.RAMACHANDRAN NAIR
Judge
pms