High Court Kerala High Court

M/S.Rishab Impex vs State Of Kerala on 25 September, 2009

Kerala High Court
M/S.Rishab Impex vs State Of Kerala on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27068 of 2009(C)


1. M/S.RISHAB IMPEX,
                      ...  Petitioner

                        Vs



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

2. THE COMMERCIAL TAX INSPECTOR,

3. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.C.A.SADASIVAN

                For Respondent  : No Appearance

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

 Dated :25/09/2009

 O R D E R
                       C.K.ABDUL RAHIM, J.
                       ------------------------------------
                      W.P(C). No.27068 of 2009
                       -------------------------------------
             Dated this the 25th day of September, 2009

                                JUDGMENT

The petitioner is a registered dealer under the provisions of

the Kerala Value Added Tax Act, 2003 (for short `the Act’). The

petitioner is aggrieved by detention of the transport of goods

effected from Chennai to Ernakulam, under the provisions of

Section 47(2) of the Act, by issuing Ext.P3 notice. According to the

petitioner, the goods transported are “Satellite Receivers” and

parts which are imported from China through Chennai Port.

Contention is that transport was accompanied by the required

certificate prescribed under the Tamil Nadu VAT Act namely,

K.K.Certificate and the goods were transported in 2 different

consignments arranged through 2 transport agents. While one of

such transports reached the border check post on 22.09.09, the 2nd

respondent intercepted suspecting evasion of payment of tax.

2. It is noticed that the reason for detention mentioned in

Ext.P3 is that, the transport was accompanied only by documents

such as photocopy of K.K Certificate, invoice of the petitioner

raised from China and bill of entry issued by the Customs House,

Chennai. It is further stated that the photocopy of the invoice

W.P(C). No.27068 of 2009 2

accompanied the transport is not a valid document to effect

interstate movement. It is also noticed that the transport was

effected in a different vehicle other than the vehicle mentioned

in the bill of entry. On the basis of the above suspicions,

genuineness of the transport was doubted and security was

demanded under the provisions of Section 47(2) of the Act

alleging attempt at evasion of payment of tax.

3. It is the case of the petitioner that subsequent to the

detention, the petitioner had produced originals of invoices, bill

of entry, and other such documents. But the 2nd respondent was

not prepared to release the goods. Hence the petitioner is

seeking direction for release of the goods without insisting for

payment of security demanded.

4. Heard learned counsel for the petitioner and the

Government Pleader appearing for respondents. The question

whether there was any attempt at evasion of payment of tax is a

matter which need be decided after completing the process of

adjudication as contemplated under Section 47(2) of the Act. It

is not proper for this Court to enter into the merits of the rival

contentions and to arrive at any finding at this stage. However

detention of goods need not be continued till finalisation of such

W.P(C). No.27068 of 2009 3

adjudication, especially in view of the proviso to Section 47(2) of

the Act. Under such circumstances, I am of the opinion that this

Writ Petition can be disposed of directing release of the goods

detained, on the petitioner furnishing proper security.

5. In the result, this Writ Petition is disposed of directing

the 2nd respondent to release the goods mentioned in Ext.P2

notice, on the petitioner paying 50% of the amount of security

demanded under Ext.P3 as `advance tax’ and on furnishing

security bond without sureties as provided under the Rules, for

the balance amount.

6. It is made clear that the payment of 50% of the

security amount as `advance tax’ will not in any way preclude

the authorities from proceeding with the adjudication and from

imposing penalty if it is ultimately found that the petitioner is

liable. The competent authority shall finalise the adjudication

after affording an opportunity of hearing to the petitioner, as

early as possible – at any rate, within a period of two months

from the date of release of goods.

C.K.ABDUL RAHIM
JUDGE
rtr/-