High Court Kerala High Court

Joby Koshy vs Intelligence Officer on 2 March, 2010

Kerala High Court
Joby Koshy vs Intelligence Officer on 2 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6517 of 2010(L)


1. JOBY KOSHY,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER, SQUAD NO.6,
                       ...       Respondent

2. COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.S.ANANTHAKRISHNAN

                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) Nos.6517 & 6530 of 2010
                ------------------------------------------
             Dated this the 2nd day of March, 2010

                           JUDGMENT

The issues involved in both these cases are common

and hence they are heard and disposed of together.

2. The business premises of the petitioners were

subjected to search, pursuant to which Ext.P1 notice was issued

under Section 44(8) of the Kerala Value Added Tax Act read

with Section 44(10) asking the petitioners to show cause within

the specified time as to why the proposed penalty shall not be

imposed upon them.

2. The learned counsel for the petitioners submits

that the issuance of Ext.P1 notice by itself is wrong and illegal

and the circumstances contemplated under the above provisions,

particularly Section 44(8) and 44(10) are on entirely different

circumstances and that merely for the reason that the goods have

W.P.(C) Nos.6517 & 6530 of 2010

– 2 –

been found in an undeclared godown attracting Section 44(10),

the maximum penalty as shown in Section 44(8) cannot be

imposed upon them.

3. Heard the learned Government Pleader as well

who submitted that the idea and circumstance of the petitioners

challenging Ext.P1 proceedings are quote wrong and unfounded

as the circumstances dealt with under the provisions referred to

above are very much attracted to the case in hand.

4. After hearing both the sides, this Court finds that

there is absolutely no case for the petitioners that the goods were

traced from a place which was already declared by the

petitioners. Nowhere in the writ petition, the petitioner has

submitted that application of Section 44(10) is not attracted to

the case in hand because of the fact that the godown was a

declared one. That apart, the petitioner has been given

opportunity to explain the facts and figures as borne out by

Exts.P1 and P2.

W.P.(C) Nos.6517 & 6530 of 2010

– 3 –

5. The learned Government Pleader on instructions

submits that the proceedings have not been finalized so far. It is

also brought to the notice of this Court that the issue,

particularly with regard to the circumstances as contemplated

under Section 44(8) and Section 44(10) has very much been

dealt with and considered by a Division Bench of this Court as

per the decision reported in Sajeev v. Intelligence Officer (2009

(4) KLT 601) wherein it has been specifically held that the

circumstances as contemplated under Section 44(8) are very

much attracted to a case involving Section 44(10) as well.

6. However, the learned counsel for the petitioners

submits that merely for the reason that the goods have been

found in an undeclared godown, Section 44(10) by itself is not a

good reason to impose the maximum penalty under Section 44

(8). The quantum of penalty has to be adjudicated on the basis

of concrete facts and figures and also with reference to the

relevant books of accounts.

W.P.(C) Nos.6517 & 6530 of 2010

– 4 –

7. This Court finds that this is not a matter to be

interfered with at this stage and the petitioners have to be

relegated to pursue their remedy in response to Ext.P1/P2 notice

by raising appropriate objections, if any, and the matter shall be

finalized by the first respondent in accordance with law after

giving an opportunity of hearing to the petitioners, provided the

petitioners satisfy the requirements as stipulated in Ext.P1/P2

within one week. The proceedings as above shall be finalised as

expeditiously as possible, at any rate, within one month from

the date of receipt of a copy of this judgment.

Writ petitions are disposed of accordingly.

P.R.Ramachandra Menon,
Judge

vns