High Court Kerala High Court

Messrs.Escon Elevators Private … vs The Commercial Tax Inspector on 8 September, 2009

Kerala High Court
Messrs.Escon Elevators Private … vs The Commercial Tax Inspector on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25389 of 2009(P)



1. MESSRS.ESCON ELEVATORS PRIVATE LTD.
                      ...  Petitioner

                        Vs

1. THE COMMERCIAL TAX INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.A.KUMAR

                For Respondent  : No Appearance

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

 Dated :08/09/2009

 O R D E R
                    C.K.ABDUL REHIM, J
               - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C) No.25389 of 2009
             - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 8th day of September, 2009

                       J U D G M E N T

1. The petitioner is engaged in manufacture and

installation of elevators having its factory at Maharashtra

and he is a registered dealer under the Local Sales Tax Act

and Central Sales Tax Act in Maharashtra state. The

petitioner was awarded with contract for replacement of

three numbers of lifts at the Naval Base, Kochi as evidenced

by Ext.P1 and P2. It is evident from Ext.P3 that the

authorities of the Naval Base had conducted inspection of

the Elevators to be installed at their site and issued Ext.P5

certificate in which it is stated that the petitioner will be

transporting the equipments from the factory at Mumbai to

the Naval Base at Kochi for execution of the above

mentioned work. The petitioner had transported three

numbers of elevators under two invoices as per Exts.P4 and

P4(a), drawn in the name of the Garison Engineer, Military

W.P.(C) No.25389 of 2009
2

Engineering Services, Naval Base, Kochi. The goods were

transported under Ext.P6 and P6(a) way bills. But the

transport was inspected at the sales tax check post and

Exts.P7 and P7(a) notice were issued. The reason for

detention is that the petitioner was awarded with contract

for replacement of three numbers of lifts at Naval Base,

Kochi, but the consignor (petitioner) has not been

registered under the KVAT Act as a works contractor.

2. Learned counsel for the petitioner had pointed out

a decision of the Hon’ble Supreme Court in State of

Andrapradesh Vs.Kone Elevators (India) Ltd, 140

(2005) STC. 22. In the said decision the Hon’ble Supreme

Court held that in a contract for supply and installation of

lifts, even though the dealer is doing installation at the site,

it can only be considered as a sale and not as a works

contract. The learned Government Pleader submits that

correctness of the above said decision was doubted in a

subsequent case and the matter now stands referred for

W.P.(C) No.25389 of 2009
3

consideration of a larger bench. On the alternative, learned

counsel for the petitioner raised another contention that

even assuming that it is a works contract, the transfer of

property is goods takes place in the course of an inter state

sale and therefore it is not exigible to tax within the state.

In support of the above contention, the petitioner had

pointed out a decision of this court in Maestro Cooling

Towers Vs. State of Kerala 102 (1996) STC 617.

3. Having considered the rival contention, I am of

the opinion that the detention merely on the ground that the

consignor is not a registered dealer is not at all legally

tenable. But the question whether there is any attempt at

evasion of payment of tax need be decided after

adjudication as contemplated under section 47(2) of KVAT

Act. However, considering the proviso to section 47(2), I

feel that release of the goods can be ordered pending

finalisation of the adjudication, on the petitioner providing

adequate security.

W.P.(C) No.25389 of 2009
4

4. Under the above circumstances, the writ petition

is disposed of directing the respondent to release the goods

detained under Ext.P3 and P3(a) on the petitioner

furnishing security bond as provided under the KVAT Rules

for the amount mentioned in Ext.P7 and P7(a), without

sureties. It is further directed the competent authority

under section 47(2) of the Act will expedite the

adjudication and shall pass final orders after affording an

opportunity of hearing to the petitioner as early as possible,

at any rate within a period of one month from the date of

release of the goods.

C.K.ABDUL REHIM,
JUDGE.

app/-