High Court Kerala High Court

Joseph Kalapurackal vs The Addl.Sales Tax Officer-Ii on 26 February, 2007

Kerala High Court
Joseph Kalapurackal vs The Addl.Sales Tax Officer-Ii on 26 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 8442 of 1998(E)



1. JOSEPH KALAPURACKAL
                      ...  Petitioner

                        Vs

1. THE ADDL.SALES TAX OFFICER-II
                       ...       Respondent

                For Petitioner  :SRI.T.KARUNAKARAN NAMBIAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/02/2007

 O R D E R
                              S. SIRI JAGAN, J.

                           --------------------------

                           O.P.NO. 8442 OF 1998

                           -------------------------

         DATED THIS THE 26th DAY OF FEBRUARY, 2007


                                   JUDGMENT

Petitioner is an assessee under the Kerala General Sales Tax Act

(K.G.S.T. Act, for short) on the files of first respondent. In this original

petition, he is challenging Exts.P5, P9 and P13 orders of the authorities

under the K.G.S.T. Act, which are the original penalty order under

Section 45A and the revisional orders. The facts necessary for

disposal of the original petition are as follows:

2. By Ext.P1 order, the first respondent imposed on the

petitioner, penalty amounting to Rs.1,16,000/- on the ground that he

had transported 380.41 cubic meters of timber of various species

during the year 1991-92 through the port of Azheekkal without

entering the same in his books of account thus evading tax payable on

the sale transaction. The petitioner challenged the same before the

Deputy Commissioner of Sales Tax. The Deputy Commissioner, by

Ext.P2 order,found that Ext.P1 order was passed in violation of the

principles of natural justice and the matter was remanded to the first

respondent for fresh consideration after giving an opportunity to the

petitioner to produce the books of account and to file detailed

O.P.8442/98 2

objections. Pursuant to the same a fresh notice,Ext.P3 was issued

to the petitioner. It was stated therein that the investigation branch

of the Agricultural Income Tax and Sales Tax, Kannur gathered

certain details relating to the transport of timber through the port

of Azheekkal during the year 1991-92, which disclosed that 380.41

Cubic meters of timber were transported outside the state as stated

in the notice. The petitioner filed Ext.P4 reply to the show cause

notice totally denying any transport of timber through the

Azheekkal port during the period in question. He specifically

requested the first respondent to conduct a detailed enquiry with

the Azheekkal Port and to satisfy himself regarding the specific

contentions of the petitioner. The petitioner specifically alleged

that there cannot be any such entries in the records of the

Azheekkal Port. He also claimed an opportunity to prove that the

same is a forged document by summoning the records. He

specifically further alleged that no such opportunity was not given

to him earlier also. However, by Ext.P5 order, the first respondent

again imposed penalty of Rs.1,16,000/- on a finding that the

petitioner had in fact transported 380.41 Cubic meters of timber

through the Azheekkal Port. The petitioner challenged the same in

revision, which was rejected by Ext.P9 order by the Deputy

commissioner. The petitioner’s further revision before the Board of

Revenue also met with the same fate by Ext.P13 order. It is under

O.P.8442/98 3

the above circumstances, the petitioner has filed this original

petition challenging Exts.P5, P9 and P13 orders.

3. The contention of petitioner is that the burden of proof

in proving that the petitioner in fact transported the timber through

the Azheekkal Port is squarely on the first respondent, which

burden he has failed to discharge. The petitioner contends that

Ext.P3 notice issued to the petitioner does not contain the vital

information regarding the dates of transport and the name of

consignees, without which, the petitioner cannot file any

meaningful reply to the show cause notice. He would further

submit that he was also not given any copy of the extract stated to

have been obtained from the records of the Azheekkal Port, which

was the basis of the proceedings against him. He would point out

that in Ext.P4 reply to the show cause notice he had specifically

requested for an opportunity to prove that if there is actually any

entries in the Azheekkal Port, those entries are false. He had

specifically requested the first respondent to summon the

documents from the Azheekkal Port and to verify whether the same

is correct or not which the first respondent has failed to do. The

petitioner submits that no attempt whatsoever has been made by

the first respondent in this direction. However he would submit that

his attempt to verify the records of the Azheekkal port did not also

meet with any success since they refused to divulge any

O.P.8442/98 4

information to him. However by Ext.P8 communication, the Senior

Port Conservator of the Azheekkal Port informed the petitioner that

no documents relating to the year 1991-92 is available at the port,

since the entire records have been destroyed by a fire occurred in

the port on 15th November, 1994. (This is also corroborated by a

communication dated 12.2.07 from the Port Conservator of

Azheekkal Port, which is produced before me by the learned

Government pleader, in answer to my direction to obtain the

records from the Port authorities.)

4. In the above circumstances, the petitioner would submit

that the respondents have palpably failed to prove any case against

the petitioner for imposition of penalty under Section 45A. In view

of the destruction of the port records he is also incapacitated from

proving a negative fact also. On that ground, the petitioner seeks

quashing of the impugned orders.

5. In answer to the above contentions, learned

Government Pleader would submit that the petitioner had been

repeatedly directed to produce the books of account, delivery

notes, bank pass book etc., which the petitioner steadfastly refused

to do. In the above circumstances, the first respondent has no

other way to decide the case on the basis of material available with

him, which only he has done and therefore the impugned orders

are perfectly valid and proper. According to learned Government

O.P.8442/98 5

Pleader the very extract from the Port register collected by an

Officer of the Sales Tax Department would be more than sufficient

to prove the case against the petitioner for imposition of penalty

under Section 45A, especially in the absence of any allegations of

misconduct.

8. I have considered the rival contentions in detail. At the

outset I should observe that the papers produced before me is

palpably lacking in the vital details relating to the alleged transport

of the timber by the petitioner through the Azheekkal Port. If an

officer of the Sales Tax Department had in fact made an inspection

of the Azheekkal port to gather any information regarding the

transport of timber by the petitioner through that port, the first and

foremost thing, an officer should have collected, is the dates of the

transport as well as the names of the consignees, which

information is not before me. No counter affidavit has also been

filed in this case. Ext.P3 notice only reveals some names of the

species of the timber allegedly transported and the quantity. The

dates of transport and names of assignees are conspicuously

absent. Inspite of the specific request made by the petitioner in

Ext.P4 seeking summoning of the documents from the Azheekkal

Port for which the second respondent had ample powers under the

Kerala General Sales Tax Act, no effort is seen made by the first

respondent in that direction. That itself would prove the case of

O.P.8442/98 6

the petitioner to a great extent that he has been denied natural

justice while imposing penalty on him. The Government Pleader

has also no case that a copy of the extract stated to have been

obtained by the Officer of the Department from the records of the

Azheekkal port had been supplied to the petitioner which also

would prove violation of principles of natural justice in passing

Ext.P5 order. Of course, the Government Pleader, on the basis of

the impugned orders would raise a contention that the petitioner

had repeatedly refused to produce the documents and books of

accounts called for by the Assessing Officer which itself shows a

guilty mind on the part of the petitioner. But I am of opinion that

perception of guilty mind by the Assessing Officer, without support

of material documents to prove at least a prima facie case for

imposition of penalty under Section 45A on the petitioner, is not

sufficient to pass an order like Ext.P5, that too without complying

with the principles of natural justice. That being so, Ext.P5 order

and consequently Exts.P9 and P13 orders suffer from serious legal

infirmities and are therefore liable to be quashed. I do so.

9. However, the case does not end there. In all the

impugned orders, it is repeatedly stated that the petitioner has not

produced delivery notes and bank pass books inspite of direction

issued to him for that purpose. As I have already stated non-

production of those documents have been made one of the grounds

O.P.8442/98 7

to impose penalty on the petitioner but it appears that at the time

of second revision, the petitioner had infact produced some delivery

notes and pass book. In respect of the delivery notes, Board of

Revenue had found thus:

” The contentions advanced by the

petitioner have been examined in detail. The

investigation Branch of the department has

gathered the details of timber despatched by

the petitioner through Azheekkal port during the

year 1991-92. As per the extracts the

petitioner had transported 380.41 Cms of the

Timber and Timber sizes at various dates from

4.4.1991 to 23.3.1992. The property trade

mark registration in all the consignment noted

as “PSMJ” (Payyavur Saw Mills Joseph

Kalapurakkal) and the style is being continued

till date. Shipping fee was borne by the

petitioner on each occasions of transport.

Therefore the contention of the petitioner that

somebody had despatched the goods in his

name and their property mark had been

wrongly entered in the port records is not

sustainable. The investigation branch has relied

only on Government records is register

maintained at the port. If there is any misuse

of property mark as contended by the petitioner

he ought to have filed complaint before the

competent authority. But the petitioner has

failed to do so. Inspite of that he contents that

it is irrelevant.

The Intelligence Officer has verified the

assessment records relating to the year 1991-92

and found that the originals of certain delivery

notes were not produced before the assessing

authority. Now at the time of hearing of the case

the petitioner has produced Triplicate copies of

Delivery Notes 548651, dated 25.1.1990.

548652/1.2.1990,548653/5.2.1990,548654/21.2

.1990, 548655/17.6.90 which shows transport of

charcoal locally. But in the delivery note register

the date of accounting the transaction was noted

initially as 5.12.1991 which is seen corrected as

O.P.8442/98 8

5.12.1990. Triplicate copies of delivery note

Nos. 548691, 187258 and 187295 which was

stated by the petitioner as used for the year

1991-92 are seen cancelled. But the petitioner

has not produced the original and duplicate

copies thereon for verification. Similarly delivery

notes 548658, 548659, 548660, 548664,548669

are also shown as cancelled. But the original and

duplicate copies of the same have not been

produced for verification. In the absence of

original and duplicate copies of the delivery note

the contention of the petitioner that the same

was used during the previous year and promptly

accounted in the regular books of accounts

cannot be accepted. The manipulations in the

register speaks against the petitioner.”

10. In respect of the pass book produced by the petitioner

also there is an observation to the following effect:

” The intelligence officer had

collected details of bank deposits in the name

of the petitioner in State Bank of Travancore,

Sreekantapuram, Syndicate Bank,

Sreekantapuram and Payyavur Service Co-

operative Bank, Sreekantapuram as detailed in

the penalty order. The petitioner has failed to

produce the Bank pass book for verification by

the Intelligence Officer. At the time of hearing

the revision petition the petitioner has

produced pass book issued by the Syndicate

Bank, Sreekantapuram and State Bank of

Travancore, Sreekantapuram along with the

Ledger for the year 1991-92. The transaction

in the aforesaid banks were accounted in

ledger at pages 25 and 26. As per the Bank

pass book and ledger the petitioner had

received an amount of Rs.75,000/- by Demand

draft on 3.9.1991. But the source was not

explained by him. Further the petitioner has

not produced the Bank pass book at the time of

checking of accounts for the purpose of

assessment for 1991-92. Besides as per the

check note the assessing authority has signed

in the ledger at folios 2,3,5,7 only. All the

O.P.8442/98 9

above facts clearly shows that the petitioner

has failed to maintain true and complete

accounts relating to his business for the year

1991-92 and the penalty imposed by the

Intelligence Officer is justifiable.”

In view of the said observations, I hold that it is open to the

first respondent to take further proceedings against the petitioner

for not maintaining true and correct accounts as required under

law, in spite of my quashing of the impugned orders on the ground

that no evasion of tax has been proved by showing that the

petitioner had actually transported timber through the Azheekkal

port. With the above observations, this original petition is

disposed of.






                                                         S. SIRI JAGAN, JUDGE




Acd


O.P.8442/98    10