High Court Kerala High Court

M/S.Southern Tiber Depot vs The Intelligence Officer on 5 March, 2010

Kerala High Court
M/S.Southern Tiber Depot vs The Intelligence Officer on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7111 of 2010(L)


1. M/S.SOUTHERN TIBER DEPOT,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :05/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 7111 OF 2010
              .........................................................................
                       Dated this the 5th March, 2010



                                   J U D G M E N T

The petitioner is before this Court being aggrieved of Ext.

P4 notice issued under Section 47(2) of the KVAT Act, whereby

a huge amount of security deposit has been demanded, doubting

evasion of tax.

2. The learned Counsel for the petitioner submits that

there is absolutely no rationale on the part of the respondents

for having issued Ext. P4, obviously for the reason that all the

requisite documents as contemplated under Section 46(3) of the

Act were accompanying the goods. The learned Counsel further

submits that the respondents do not have a case that the

transport of the goods was without any documents, as

contemplated under the relevant provisions of law. On the other

hand, the insinuating circumstance mentioned in Ext.P4 is that

the vehicle carrying the goods was intercepted at Kannanalloor,

W.P.(C) No. 7111 OF 2010

2

Kollam, while plying from Kannanallor to Kottiyam; whereas the

documents accompanying the transport revealed that the goods

were being transported from Thenkasi to Cheranalloor, Kochi and

hence the destination was suspected; thus apprehending evasion

of tax, demanding double the tax amount as security deposit

which, according to the petitioner does not have any legal or

factual footing.

3. The learned Government Pleader appearing for the

respondents submits that the very nature of the goods being

‘timber’ is an ‘evasion prone’ commodity and hence

that there is every reason for the respondents to suspect the

transaction, if any incriminating circumstance is detected. The

learned Counsel for the petitioner submits that it is by virtue of

the ‘evasion prone’ nature of the commodity, that the petitioner

has satisfied the ‘advance tax’ as borne by Ext. P3 and that all

the requisite documents, including delivery note (Ext. P2) as

provided under Section 46(3) (b) and Ext. P6 declaration as

provided under Section 46 (3)(d) of the Act were also there.

Over and above this, the petitioner has furnished necessary

W.P.(C) No. 7111 OF 2010

3

delivery notes in ‘Form JJ’ as contemplated under the relevant

rules of the State of Tamil Nadu, besides furnishing

‘measurement list’, both of which also form part of Ext. P6 and

supplied at the Check Post as forming part of the documents

which accompanied the goods.

4. In response to this, the learned Government Pleader

submits that there is violation in so far as the appropriate

entries made in the delivery note do not reconcile with the

stipulation under Rule 58(16) of the KVAT Rules.

5. Considering the facts and circumstances and the nature

of the defect pointed out, this Court does not think it necessary

to detain the vehicle and the goods at the Check Post and the

same can be released to the petitioner on condition that the

petitioner executes a ‘simple bond’ for the requisite amount as

shown in Ext. P4. On satisfying the said requirement, the goods

as well as the vehicle shall be released to the petitioner

forthwith. This will be without prejudice to the rights and

liberties of the respondents to pursue the adjudication

proceedings, if any, which exercise shall be finalised in

W.P.(C) No. 7111 OF 2010

4

accordance with law, as expeditiously as possible, at any rate

within two months from the date of receipt of a copy of the

judgment.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk