IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2250 of 2009()
1. M/S.AMMA POLYMERS
... Petitioner
Vs
1. THE COMMERCIAL TAX OFFICER & ANOTHER
... Respondent
For Petitioner :SRI.BOBBY JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :12/10/2009
O R D E R
C.N. RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
----------------------------------------
W.A. No.2250 OF 2009
----------------------------------------
Dated, the 12th day of October , 2009
JUDGMENT
Ramachandran Nair, J.
The appellant committed default in payment of
salestax for the assessment year 1989-90. When the
appellant approached this Court challenging the recovery
proceedings, this Court had ordered payment of
Rs.50,000/- from out of the outstanding arrears. The
appellant, vide Ext.P4, remitted Rs.50,000/- on 3.9.99.
subsequently, balance arrears were settled under
Amnesty Scheme introduced under section 23B of the
KGST Act. Under the Amnesty Scheme, appellant is
entitled to reduction of full interest of arrears due for
the period prior to 31.3.99 and, in fact, he is also
entitled to reduction of 25% tax. The appellant’s
grievance is that while granting amnesty benefit, the
assessing officer adjusted Rs.50,000/- paid on 3.9.99
WA 2250/09
-:2:-
fully towards interest under Section 55 C and consequently,
appellant did not get full relief under amnesty scheme.
We find force in this contention because Section 55 C
came into force with effect from 1.1.2000 whereas
Rs.50,000/- was paid on 3.9.99. Even though the learned
Single Judge found that under the general law, creditors
were entitled to adjust interest first towards liability, we
do not find that the department has any such case which is
evident from the fact that Clause 2 of Section 55C
provides for finality of payments adjusted towards tax
prior to the commencement of the provision. Payment
first set off against principal amount is therefore
permissible under the Act and was in fact done by the
officer. However, Government Pleader contended that at
the time of payment, interest had already accrued and,
therefore, the payment should be against accrued
arrears which includes interest. From the rival
contentions, we feel that an equitable remedy can be
moulded for the petitioner by directing the officer to treat
WA 2250/09
-:3:-
the adjustment against payment of Rs.50,000/- made on
3.9.99 partly towards principal amount and partly towards
interest. We direct the officer to make proportionate
adjustment of amount paid towards tax and interest in
proportionate to the amount outstanding at the time of
payment under the head ‘principal’ and ‘interest’.
Consequential relief should be granted in amnesty
benefit after adjustment as above and the same will be
communicated to the appellant with refund if any due
within two months from the date of receipt of this
judgment.
Writ appeal is allowed in part as above.
C.N.RAMACHANDRAN NAIR
JUDGE
V.K.MOHANAN,
JUDGE
kvm/-
WA 2250/09
-:4:-
V.K.MOHANAN, J.
O.P.No.
JUDGMENT
Dated:..