High Court Kerala High Court

Viji Thankachan vs Commercial Tax Inspector on 1 October, 2010

Kerala High Court
Viji Thankachan vs Commercial Tax Inspector on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30178 of 2010(V)



1. VIJI THANKACHAN
                      ...  Petitioner

                        Vs

1. COMMERCIAL TAX INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.VIJAYAN. K.U.

                For Respondent  : No Appearance

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

 Dated :01/10/2010

 O R D E R
                    C.K.ABDUL REHIM, J.

                 -------------------------------------------
                   W.P.(C).No.30178 of 2010
                 -------------------------------------------

           Dated this the 1st day of October, 2010


                         J U D G M E N T

———————-

Petitioner is aggrieved by detention of goods

purchased interstate on payment of CST at the rate of 2%.

According to the petitioner, the goods were purchased from

a dealer in Mumbai by virtue of Ext.P2 invoice, under C-

Form, on payment of concessional rate of tax. The

consignment was detained at the Commercial Tax Check

Post at Walayar by the 1st respondent on issuing Ext.P3

notice under Section 47(2) of the Kerala Value Added Tax

Act, 2003 (KVAT Act). The reason for detention mentioned

therein is that only a photocopy of the invoice was

accompanying the transport and no other valid documents

were available. Suspecting attempt in evasion of payment of

tax the petitioner was directed to furnish security.

2. According to learned counsel for the petitioner,

the transaction in question is purely an interstate purchase,

which will not attract levy of tax under the provisions of the

W.P.(C).30178/10-V -2-

KVAT Act. Relying on the decision in Baheej Agencies Vs. STO

(6 KTR 150 (Ker.)) it is contended that the documents

prescribed under the KVAT Act and the Rules need not

accompany with respect to a transport by way of interstate

movement and the documents prescribed under law of the

consignor’s state will be sufficient. Further contention is that,

eventhough the KVAT Act and the Rules thereunder insist for a

transporter copy of the invoice to be accompanied with the

consignment, there is no identical provision contained in the

local law with respect to the state of the consignor. He further

contends that the defect noted is only technical in nature, and

insistence for payment of cash deposit is highly unreasonable

and unjustifiable. Therefore the petitioner seeks direction for

release of the goods pending finalisation of the enquiry.

3. Learned Government Pleader, per contra, contended

that the movement of the goods within the barriers of the state,

if not accompanied by documents prescribed under the KVAT Act

and the Rules thereunder, need be treated as an illegal transport

and penalty is liable to be imposed. It is argued that the

authority is well justified in detaining the goods because the

suspicion raised with respect to evasion in payment of tax is

W.P.(C).30178/10-V -3-

reasonable. Since photocopy of the invoice alone was

accompanying the goods, there is every reason to suspect that

the petitioner might have clandestinely transported the goods on

the strength of the original of the invoice, bypassing the check

post. Therefore it is contended that the petitioner need be

compelled to furnish adequate security, is the contention.

4. I am not intending to consider the rival contentions or

to enter any findings on the issue raised. The detention need to

be followed by an enquiry to be conducted by the competent

authority. At this stage, while considering the question with

respect to release of goods, I am of the opinion that pending

finalisation of the enquiry the goods in question can be released

on the petitioner furnishing proper security. Taking note of the

fact that the petitioner is a registered dealer and also that the

transaction is an interstate purchase, I am inclined to allow the

goods to be released on the petitioner furnishing security bond,

without sureties.

5. The 1st respondent is therefore directed to release the

goods detained under Ext.P3 on the petitioner furnishing

security bond in the form prescribed under the KVAT Rules,

without sureties, for the value demanded in Ext.P3.

W.P.(C).30178/10-V -4-

6. The competent authority will finalise the enquiry at

the earliest possible, after affording an opportunity of hearing to

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

date of release of the goods.

C.K.ABDUL REHIM, JUDGE.

okb