High Court Kerala High Court

Antony.V.Kutty vs The Intelligence Inspector on 7 July, 2008

Kerala High Court
Antony.V.Kutty vs The Intelligence Inspector on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19829 of 2008(I)


1. ANTONY.V.KUTTY, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR, OFFICE OF
                       ...       Respondent

2. THE INSPECTING ASST.COMMISSIONER,

3. THE ASST.COMMISSIONER OF COMMERCIAL

4. M/S.OPHTHO EQUIP INC, 703, "SAMRUDDHI"

5. M/S.TRACKON COURIERS (P)LTD., AHRAM

                For Petitioner  :SRI.ISSAC M.PERUMPILLIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :07/07/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 19829 OF 2008 I
                  --------------------------------------
                  Dated this the 7th July, 2008

                            JUDGMENT

Petitioner challenges Ext.P6. By Ext.P6, noting that the

consignee is not registered under the Kerala Value Added Tax

Act, 2003 and not declared in any border check post of Kerala,

the first respondent estimated the value of goods at

Rs.2,50,000/= and issued Form 17A notice to the transporting

agent, detaining the goods and demanding Security Deposit of

Rs.63,125/=. I heard the learned counsel for the petitioner and

also the learned Government Pleader. Learned counsel for

petitioner would point out that actually there is no ground for

detention as there was registration as can be seen from Ext.P1.

Learned Government Pleader points out that the tin number is

not stated in the document. Counsel for petitioner submits that

actually the product in question is intracular lens and, therefore,

WPC. 19829/08 I 2

it falls to be taxed under Entry 95 of IIIrd Schedule to the VAT

Act and, at any rate, tax can be levied only at four per cent and

tax calculated at 12.5 per cent in Ext.P6 is illegal. Learned

Government Pleader would point out that actually the product in

question is lens which is implanted by surgical operation in the

body and it is liable to be taxed at 12.5 per cent as it falls under

Entry 14 of the list of commodities taxable at 12. 5 per cent.

Of course, learned counsel for petitioner does not dispute the

fact that it is an item which is used for direct implanting in the

body. I do not think that the petitioner has made out a case for

releasing the goods unconditionally. But, at the same time, if

the petitioner produces Bank Guarantee for the value demanded

in Ext.P6, the goods detained by Ext.P6 shall be released to the

petitioner forthwith. The adjudication process shall at any rate

be completed in accordance with law, within six weeks from the

date of receipt of a copy of this judgment. I leave open the

WPC. 19829/08 I 3

contentions of the parties. The proceedings shall be completed

untrammelled by anything stated in this Judgment.

The Writ Petition is disposed of as above.

K. M. JOSEPH, JUDGE

kbk.