High Court Kerala High Court

A&P Builders And Engineering vs The Intelligence Inspector on 28 October, 2010

Kerala High Court
A&P Builders And Engineering vs The Intelligence Inspector on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32805 of 2010(A)


1. A&P BUILDERS AND ENGINEERING
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

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

 Dated :28/10/2010

 O R D E R
                C.K. ABDUL REHIM, J
                ------------------------------
             WP(C) NO. 32805 OF 2010
             ------------------------------------
      Dated this the 28th day of October, 2010


                       JUDGMENT

Petitioner is aggrieved by detention of machineries

(capital equipments) transported from Cochin Port to

their work site at Thiruvananthapuram. The goods in

question are imported by the petitioner at the coastal

port of Cochin. Various documents revealing import of

the goods such as, Bill of Entry, Commercial Invoice etc.

were accompanying with the transport. Further, the

transport was effected on the strength of Departmental

Delivery Note and Form No. 8 F A Declaration.

2. On interception, Ext.P5 notice was issued under

Section 47 (2) of the Kerala Value Added Tax Act, 2003

(KVAT Act). The reasons for detention was mainly on the

ground that, the items under transport are not covered by

the registration certificate of the petitioner, and further

that the description of goods in the delivery note was not

2
WP(C) No. 32805/2010

fully tallying with the items under transport. It is also

mentioned that on verification from the KVATIS it was

revealed that the petitioner is authorised only for local

purchase/inter state purchase/works contract of ‘cement’

alone, and no import of any other items was seen authorised

by the assessing authority.

3. Sri.A.Kumar, learned counsel appearing for the

petitioner contended that there is ample documents to

prove that the goods in transport were imported from

outside the country by the petitioner, and it was transported

only to its work site. It is also evident that the goods are

capital equipments which is to be used in execution of

works undertaken by the petitioner with M/s.

Thiruvananthapuram Road Development Company Ltd. for

the contract which is being executed under the

Infrastructure Development Projects of the Kerala Road

Fund Board. Petitioner also points out a Division Bench

3
WP(C) No. 32805/2010

decision of this Court in ST Rev. No. 88/2010, wherein it is

held that all the documents required under the statute

could not be insisted in a case of transport of capital

equipments. Therefore the petitioner seeks direction for

release of the goods.

4. Learned Government Pleader appearing on behalf

of the respondents contended that there was no documents

accompanied with the transport evidencing that the

equipments are for own use of the petitioner. It is further

contended that the petitioner was not authorised to import

goods and there was no intimation submitted to the

assessing authority with respect to purchase of any capital

equipments.

5. I am not proposing to enter upon any findings

with respect to the disputed question as to whether there

was any attempt in evasion of payment of tax. It is a matter

to be decided on finalising the enquiry. But pending

4
WP(C) No. 32805/2010

disposal of the enquiry proceedings, I am of the opinion

that the goods can be released to the petitioner on

furnishing proper security. It is noticed that the petitioner

is a registered dealer who is regularly paying tax.

6. Under the above circumstances, the Writ Petition

is disposed of directing the first respondent to release the

goods along with the vehicle detained under Ext.P5 notice,

on the petitioner furnishing Security Bond in the form

prescribed under the KVAT Rules, without sureties.

7. It is made clear that the respondents will be at

liberty to issue proceedings to the awarder of the work in

question, stated to have been undertaken by the petitioner,

restraining them from payment of an amount equivalent to

the security deposit demanded under Ext.P5, out of the final

bill of the contract on completion of the work, pending

disposal of the enquiry proceedings under Section 47, if it

thinks necessary to impose such a restriction.

5
WP(C) No. 32805/2010

8. The competent authority under Section 47 is

directed to finalise the enquiry after affording an

opportunity of hearing to the petitioner at the earliest

possible, at any rate within a period of six weeks from the

date of release of the goods.

C.K. ABDUL REHIM
JUDGE
dnc