High Court Kerala High Court

M/S.Siemens Ltd vs The Commercial Tax Check Post on 18 July, 2008

Kerala High Court
M/S.Siemens Ltd vs The Commercial Tax Check Post on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21474 of 2008(F)


1. M/S.SIEMENS LTD.,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX CHECK POST, WALAYAR
                       ...       Respondent

2. M.U.M.HOSPITAL, MONIPPALLY PO., KOTTAYAM

                For Petitioner  :SRI.JOSE JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :18/07/2008

 O R D E R
                         V.GIRI, J.
          -------------------------
             W.P.(C).No.21474 of 2008 F
          -------------------------
            Dated this the 18th day of July, 2008.


                       JUDGMENT

The petitioner challenges Ext.P5 notice, by

which a X-ray Unit, which was consigned from Vellore

to a Hospital in Kottayam, has been detained. The

following is the reason stated in Ext.P5:

“The consignee is not a registered

dealer under KVAT Act, 2003, whereas the

consignor is a registered dealer under

KVAT Act. Moreover, on verification of

the purchase order, it was revealed that

the purchase order was submitted to the

Ernakulam Branch of the Consignor and

initial payment of advance was also made

by the consignee as per Cheque No.369315

of SBT, Monippally Branch dated

07.05.2008 for Rs.4,75,000/- to the

Ernakulam Branch. In the circumstances

Form No.16 produced by the consignee

cannot be accepted on the ground that

the consignor in collusion with the

consignee instead of effecting sales

from Ernakulam Branch, is attempting to

transport on the strength of Form No.16

with an ulterior intention of evading

payment of tax legitimately due to state

Exchequer.”

2. Learned counsel for the petitioner submits

that the petitioner does not have a manufacturing

unit. Therefore, though Ext.P1 was addressed to the

W.P.(C).NO.21474/08

:: 2 ::

branch here at Cochin, the goods were consigned from

Tamilnadu and the consignor is a registered dealer

under the KVAT Act and consequently, there was an

inter-state movement of goods.

3. In my view, the adjudication as proposed

under Ext.P5 may go on. There does not seem to be any

reason for the goods should be detained.

4. In the result, the writ petition is

disposed of directing the 1st respondent to release

the goods detained under Ext.P5 on the petitioner

executing a bond without sureties. It is made clear

that the adjudication as proposed under Ext.P5 shall

be completed within a period of three months from the

date of receipt of a copy of this judgment.

The petitioner shall produce a copy of this

judgment along with a copy of the writ petition

before the 1st respondent for compliance.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge