High Court Kerala High Court

M/S. Seemas Wedding Collections vs The Commercial Tax Inspector on 12 November, 2008

Kerala High Court
M/S. Seemas Wedding Collections vs The Commercial Tax Inspector on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33575 of 2008(V)


1. M/S. SEEMAS WEDDING COLLECTIONS,
                      ...  Petitioner
2. M/S. BLUE STAR LIMITED,

                        Vs



1. THE COMMERCIAL TAX INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :12/11/2008

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No.33575 of 2008
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 17th day of November, 2008

                                       JUDGMENT

Petitioner challenges Ext.P3 notice issued under Section 47(2)

of the Kerala Value Added Tax Act. The reason stated reads as follows:

“The consignment has been transported under the

strength of Form 16 dated 17.10.2008. But purchase invoice is

seen raised only on 25.10.2008 vide invoice No.E9/05938

dt.25.10.2008 of Blue Star Limited, Dadra. So the form 16

attached is not related to this consignment. It is suspected that

the consignment mentioned in the form 16 has already be

transported. Hence evasion of tax suspected.”

2. I heard learned counsel for the petitioner and the learned

Government Pleader.

3. Learned counsel for the petitioner points out that along with

the purchase order petitioner had forwarded Form 16 notice and there is no

prohibition against the giving of Form 16 declaration.

Having considered the facts, the writ petition is disposed of

modifying Ext.P3 and directing that if the petitioner furnishes simple bond

without sureties for the amount demanded along with the copy of the

registration certificate of the petitioner under the KVAT Act, the goods will

WPC. 33575/2008. 2

be released to the petitioner. The adjudication proceedings will be

completed in accordance with law within a period of two months from the

date of receipt of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb