High Court Kerala High Court

M/S.Madras Auto Serivice vs The Commercial Tax Inspector on 22 February, 2010

Kerala High Court
M/S.Madras Auto Serivice vs The Commercial Tax Inspector on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5249 of 2010(E)


1. M/S.MADRAS AUTO SERIVICE,35/3034 A,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX INSPECTOR, DEPT.OF
                       ...       Respondent

2. THE ASST.COMMISSIONER,COMMERCIAL TAXES,

                For Petitioner  :SMT.S.K.DEVI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/02/2010

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                -----------------------------------------------
                        WP(C) No. 5249 of 2010
                     ----------------------------------------
             Dated, this the 22nd day of February, 2010


                             J U D G M E N T

The petitioner is aggrieved of Ext.P1 notice issued under Section

47 (2) of the Kerala Value Added Tax Act, whereby the goods

transported from Bangalore to Kozhikode in vehicle bearing No. TN 31

AV 9595 were intercepted and detained for non satisfaction of the

requirements under Section 46 (3) of the Act.

2. The learned counsel for the petitioner submits that the

detention of the goods is not correct or proper, particularly for reason

that Section 47 (2) is not at all attracted to the case in hand, it being an

inter-state transport and not a transport within the State. The learned

Government Pleader appearing for the respondents submits with

reference to the contents to the statement filed, that the idea and

understanding of the petitioner as to the scope of Section 47 (2) is quite

wrong and misconceived; simultaneously adding that the goods in

transit were not supported by valid documents, but for a photo copy of

the invoice and hence the course pursued by the concerned respondent

doubting the evasion of tax, demanding security deposit is perfectly

within the four walls of law and not assailable under any circumstance.

WP(C) No.5249/2010
2

3. The learned counsel for the petitioner submits that the legal

question raised by the petitioner in the Writ Petition as to the scope of

Section 47 (2) might be left open and that the petitioner might be

permitted to have the goods released on executing a ‘simple bond’, taking

note of the fact that the petitioner is a registered dealer and is a major

contributor of the revenue to the State.

4. Considering the rival submissions, this Court finds that the

goods can be released to the petitioner, on condition that the petitioner

deposits 50% of the security deposit as shown in Ext.P1, simultaneously

executing a ‘simple bond’ for the balance amount. On satisfying the said

requirements, the goods shall be released to the petitioner forthwith. This

will be without prejudice to the right of the respondents to pursue the

adjudication proceedings which shall be finalised, in accordance with law,

as expeditiously as possible, at any rate, within two months from the date

of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P. R. RAMACHANDRA MENON
JUDGE
dnc