IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 14772 of 2001(H)
1. I.K.C.METEL UNIT
... Petitioner
Vs
1. SALES TAX OFFICER
... Respondent
For Petitioner :SRI.SHEJI P.ABRAHAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/05/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 14772 OF 2001
--------------------------------------------
Dated this the 23rd day of May, 2008
JUDGMENT
Petitioner is challenging Exts. P6 and P7 orders whereunder
revised demand is raised for the tax payable under the Compounding
Scheme under Section 7(b) of the KGST Act for stone crushing
machines. Even though petitioner declared the size of one machine as
14×7″ the Intelligence Officer attached to the Investigating wing of the
Department verified the machine and found that the petitioner mis-
declared the size of the machine and the machine had higher size which
attracts tax under compounding scheme at Rs. 25,000/- per year as
against Rs. 12,500/- demanded under the original order. It is this
mistake that is corrected under the impugned orders. Even though
counsel for the petitioner contended that the size of the machine is only
as shown in the original assessment order, I do not think this Court can
sort out the problem, which requires physical verification. O.P. is
accordingly disposed of leaving freedom to the petitioner to file appeal
or revision before the appellate or revisional authority and it is for the
2
appellate or revisional authority to verify the facts and decide the
matter. I make it clear that if the petitioner still persists the fact by
raising the matter before the appellate or revisional authority, and if it
is found to be otherwise, penalty should be levied on the petitioner for
trying to establish bogus case. Since O.P. is pending for seven years,
petitioner is granted three weeks’ time from the date of receipt of a
copy of this judgment to file appeal or revision before the appellate or
revisional authority.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3