High Court Kerala High Court

M/S.Shine Rotopacks vs The Commercial Tax Officer on 29 July, 2009

Kerala High Court
M/S.Shine Rotopacks vs The Commercial Tax Officer on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19153 of 2009(L)


1. M/S.SHINE ROTOPACKS,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.K.J.ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :29/07/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 19153 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 29th day of July, 2009

                               JUDGMENT

The petitioner has approached this Court praying for issuing a

Writ of Mandamus, to direct the respondent to consider Exts.P4 and P4

(a) and to issue ‘C forms’ . It is highlighted at many a place in the Writ

Petition, as well as in the affidavit filed in response to the statement

filed by the respondent, that the petitioner is very much entitled to

pursue the business and that the issuance of ‘C form’ to a registered

dealer cannot be a matter of grace from the part of the respondents.

The relative rights and liabilities have also been asserted in paragraph

5 of the affidavit dated 23.7.2009 stating that, there cannot be denial to

issue ‘C forms’ doubting the chance to have them misused at the hands

of petitioner, that too, absolutely without any basis and if at all any

misuse is there, it is stated that, the Commercial Tax Officer cannot

transpose himself as a policeman, to regulate the conduct of the

assessee and hence that the petitioner is very much entitled to get it as

a matter of right.

2.The learned Government Pleader, with specific reference to the

contents of the statement filed on behalf of the respondent submits

that, the inspection conducted by the departmental authorities revealed

that, there was quite a lot of incriminating circumstances to doubt the

WP (C) No. 19153 of 2009
: 2 :

transactions being pursued by the petitioner as a ‘shady one’ and that

the enquiry revealed that, the address given by the petitioner was not at

all correct and that the petitioner was acting as a ‘tool’ at the hands of

somebody else behind the curtain. It is also pointed out that, because of

the nature of transaction being pursued by the petitioner and the prayer

sought for, if allowed, will naturally entail loss to the revenue. The

learned Government Pleader further submits with reference to

paragraph 3 of the affidavit dated 23.7.2009 filed by the petitioner that

the petitioner has conceded before this Court that they do not have any

business transaction; that they have closed down the business and that

the only attempt was to complete the dealings with the suppliers as well

as with the clients. It is also stated therein that the petitioner would like

to have necessary ‘C forms’ in connection with the period 2007 – ’08,

which shows that the request now made in the present Writ Petition is

for a direction to issue ‘C forms not in connection with the ‘ongoing’

transaction but in connection with transaction effected 1 – 2 years back,

particularly when the returns were filed by the petitioner way back on

31.3.2008.

3. In the above facts and circumstances, there is absolutely no

tenable ground to call for interference. The Writ Petition fails and it is

dismissed accordingly.

P. R. RAMACHANDRA MENON, JUDGE
kmd