High Court Kerala High Court

Kumaroth Shipping Agencies vs State Of Kerala on 3 June, 2009

Kerala High Court
Kumaroth Shipping Agencies vs State Of Kerala on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15278 of 2009(D)


1. KUMAROTH SHIPPING AGENCIES,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. COMMERCIAL TAX INSPECTOR

3. M/S PACHASTEEL ORGANIC LTD.,

                For Petitioner  :SRI.C.A.SADASIVAN

                For Respondent  : No Appearance

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

 Dated :03/06/2009

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
               ........................................................................
                    W.P.(C) No. 15278 OF 2009
              .........................................................................
                         Dated this the 3rd June, 2009


                                  J U D G M E N T

M/s. Panchasteel Organic Ltd., Indore, Madhyapradesh

imported the concerned goods from China, through Cochin Port,

which was being transported by the petitioner being the

Shipping and Clearing Agents of the said concern. While the

goods were transported on 31.05.2009, it is stated that the

petitioner could not collect the requisite ‘transit pass’ from the

facilitation centre at W.Island as the driver had to proceed at

about 4.00 a.m. on the said date. It is stated that necessary

documents could not be procured and the defect could not be

cured at Karukutty Check Post; reportedly for the reason that

the said Check Post has been abolished, under which

circumstances, the petitioner proceeded to Walayar, where the

vehicle was intercepted, leading to Ext. P1 proceedings.

2. Heard the learned Government Pleader as well.

W.P.(C) No. 15278 OF 2009

2

3. It is pointed out that the petitioner is not a registered

dealer and that the ignorance pleaded from the part of the

petitioner despite the mandatory requirement under Section 48

of the KVAT Act, 2003, cannot be given any weightage at all.

The learned counsel appearing for the petitioner submits that

there is absolutely no intention to evade any tax, particularly in

view of the fact that non-procurement of the transit

pass is not fatal, in view of the fact that the goods were being

transported from Kerala and not brought in from outside.

4. After hearing both the sides , this Court finds it fit and

proper to have the matter disposed of, directing the second

respondent to release the goods to the petitioner on condition

that the petitioner furnishes Bank Guarantee for 50% of the

amount demanded vide Ext. P1 notice and a ‘self bond’ for the

balance amount . On furnishing Bank Guarantee as aforesaid or

on remitting 50% of Ext. P1 liability by way of cash, as the case

may be, and on furnishing the self bond for the balance, the

goods shall be released to the petitioner forthwith. This is

without prejudice to the right of the department to pursue the

W.P.(C) No. 15278 OF 2009

3

adjudication proceedings, which shall be finalised as expeditiously

as possible and at any rate within a period of two months from

the date of receipt of a copy of the judgment.

P.R. RAMACHANDRA MENON,
JUDGE.

lk