High Court Kerala High Court

Ashlyn Chemmannoor Instruments … vs The Intelligence Officer on 21 April, 2009

Kerala High Court
Ashlyn Chemmannoor Instruments … vs The Intelligence Officer on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12549 of 2009(K)


1. ASHLYN CHEMMANNOOR INSTRUMENTS PVT. LTD.
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.M.UNNIKRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/04/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 12549 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 21st April, 2009.

                            J U D G M E N T

The petitioner challenges the detention of certain goods which

passed through the Valayar Check Post. But, the invoice did not

contain the stamp of the Check Post. The consignment was later

intercepted and detained by Ext. P1 notice, as per which the

petitioner has been directed to deposit Rs. 1,18,250/- as a condition

for release of the vehicle and the goods. The petitioner’s contention is

that the absence of stamp of the Check Post is only an omission and

the transport is legal and valid. In support of the contention, the

petitioner would contend that when the goods were detained since the

goods were to be delivered to the consignee immediately as evidenced

by Ext. P4, another set of the similar goods have been consigned to

the original consignee which consignment had in fact passed through

the same Check Post without any objection. The petitioner therefore

submits that there is no reason to suspect evasion of tax and therefore

the vehicle and goods are liable to be released to the petitioner .

2. This is opposed by the learned Government Pleader who

points out that if the vehicle and goods actually passed through the

Valayar Check Post, the same would have been subjected to

inspection by the Check Post authorities in which case, Ext. P2

delivery note ought to have contained the stamp of the check post.

Therefore, according to the the learned Government Pleader, there

are sufficient reasons for suspicion of evasion of tax.

3. I have considered the rival contentions in detail.

4. I am not inclined to go into the merits of the contentions in

so far as the respondent is yet to take a final decision pursuant to

Ext. P1. However, some interim arrangement has to be made in

respect of the vehicle and goods. In the facts and circumstances of

the case, I dispose of this writ petition with the following directions:

W.P.C. No. 12549/09. -: 2 :-

Further proceedings pursuant to Ext. P1 shall be completed as

expeditiously as possible. Pending final proceedings , the vehicle and

goods shall be released to the petitioner on the petitioner paying 50%

of the amounts demanded by Ext. P1 and furnishing bank guarantee

for the balance.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.