IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18820 of 2010(B)
1. WAZEERA AYOOB, SHOE SHOPPE, S-25,
... Petitioner
Vs
1. INTELLIGENCE INSPECTOR,
... Respondent
2. INTELLIGENCE OFFICER,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :17/06/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
...................................................
WP (C) No. 18820 of 2010
...............................................
Dated this the 17th day of June, 2010
J U D G M E N T
————————
The petitioner is a whole sale dealer in shoes,
purchasing the same from the suppliers in Bangalore and
elsewhere and effecting the sales, on the basis of the
certificate of registration obtained as Exhibit P1,
effecting payments of the tax payable as and when the
same is due. The case of the petitioner is that the
petitioner purchased same items in course of the
transactions as above, as covered by Exhibit P3 invoice
and the same was being taken in the vehicle bearing
No.KL-7 A 2070, when it was intervened by the first
respondent on 11.06.2010, issuing Exhibit P7 notice under
Sec.47(2) of the KVAT Act doubting evasion of tax and
demanding security deposit to the extent as specified
therein.
2
WP (C) No. 18820 of 2010
2. The learned counsel for the petitioner submits that
the course pursued by the first respondent is per-se
wrong and illegal in all respects. The petitioner is a
registered dealer and the incriminating circumstance
noted in Exhibit P4 is only ‘under valuation’. The liability
of the petitioner, if at all any, will arise only after the sale
to be effected.
3. Considering the facts and circumstances, this
Court finds that the matter has to be adjudicated by the
concerned authority in the due course. But the goods
need not be detained any further and accordingly, the
respondents are directed to release the goods forming the
subject matter of Exhibit P4 notice to the petitioner
forthwith, on condition that the petitioner executes a
‘simple bond’ for the requisite amount mentioned therein
as the security deposit. This will be without prejudice to
the rights and interest of the respondents to pursue the
3
WP (C) No. 18820 of 2010
adjudication proceedings, if any which exercise shall be
finalised in accordance with law, as expeditiously as
possible, at any rate within two months from the date of
receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
rkc