High Court Kerala High Court

Sri.P.Narayanan … vs The Commercial Tax Inspector on 2 March, 2010

Kerala High Court
Sri.P.Narayanan … vs The Commercial Tax Inspector on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6640 of 2010(D)


1. SRI.P.NARAYANAN MENON(P.N.MENON),
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX INSPECTOR,
                       ...       Respondent

2. THE INSPECTING ASST. COMMISSIONER

3. THE STATE OF KERALA,

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

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

 Dated :02/03/2010

 O R D E R
                    P.R.Ramachandra Menon, J.
                 ------------------------------------------
                     W.P.(C) No.6640 of 2010
                 ------------------------------------------
             Dated this the 2nd      day of March, 2010

                            JUDGMENT

The petitioner is aggrieved by the detention of the

goods transported by the petitioner by issuing Exts.P2 and P3

notices under Section 47(2) of the Kerala Value Added Tax Act,

whereby the materials have been detained demanding security in

respect of the same, doubting evasion of tax.

2. The course and procedure pursued by the

respondents are subjected to serious attack by the learned

counsel for the petitioner stating that the authority concerned

has not given effect to the Circular No.20/2005 dated 8.8.2005,

whereby the duty cast upon the first respondent to

forward all the concerned records to the second respondent

immediately on detention, has not been pursued by the said

respondent; which in turn has caused irreparable loss and

W.P.(C) No.6640 of 2010

– 2 –

hardship to the petitioner. Learned counsel for the petitioner

further submits that the goods have been purchased by the

petitioner for own use in connection with construction of a

house having a plinth area of 2241.52 M2 and that the position in

this regard has been duly certified by the concerned Tahsildar as

revealed by Ext.P7.

3. The learned Government Pleader appearing for

the respondents submits that Exts.P2 and P3 proceedings for

detention were on 8.2.2010 whereas Ext.P7 certificate has been

procured by he petitioner only subsequently, that is on

23.2.2010. Similarly, it is brought to the notice of this Court

that Ext.P8 certificate of ownership is not dated at all. The

learned Government Pleader also submits that the matter can be

caused to be adjudicated by the concerned authority within a

period of one week.

4. Taking note of the contentions raised by either

W.P.(C) No.6640 of 2010

– 3 –

side, the concerned respondent is directed to pursue the

adjudication exercise which shall be finalized in accordance

with law and after hearing the petitioner within a period of one

week from the date of receipt of a copy of this judgment. The

petitioner shall produce a copy of this judgment before the first

respondent on which event the proceedings shall be finalized by

him and if the same is to be finalized by the second respondent

all necessary records along with his statement shall be

forwarded by the first respondent to the second respondent

within three days from the date of production of a copy of this

judgment.

Writ petition is disposed of accordingly.

P.R.Ramachandra Menon,
Judge

vns