High Court Kerala High Court

Hindustan Petroleum Corporation … vs Assistant Commissioner Of … on 8 April, 2010

Kerala High Court
Hindustan Petroleum Corporation … vs Assistant Commissioner Of … on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11604 of 2010(A)


1. HINDUSTAN PETROLEUM CORPORATION LIMITED,
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER OF COMMERCIAL
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. INSPECTING ASSISTANT COMMISSIONER,

4. VAT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/04/2010

 O R D E R
               P.R.RAMACHANDRA MENON, J.
                      ------------------------
                  W.P.(C)No. 11604 OF 2010
                      ------------------------

                Dated this the 8th day of April, 2010

                           JUDGMENT

The petitioner is challenging the correctness and the

sustainability of the course pursued by the Departmental

Authorities in proceeding with coercive steps against the

petitioner, notwithstanding Ext.P2 order passed by the Appellate

Authority and notwithstanding the amount already satisfied by

the petitioner.

2. The learned counsel for the petitioner submits that the

impugned orders passed by the Assessing Authority have already

been challenged by filing appeal before the Tribunal along with

IAs for stay, wherein Ext.P12 common order has been passed,

whereby the petitioner has been directed to deposit ‘50%’ of the

demand pertaining to the three assessment years 2005 -06,

2006 -07 and 2007 – 08 and ‘25%’ of the demand relating to

the penalty proceedings for the three years on or before

30/3/2010 and to furnish security for the balance amount within

4 weeks.

3. The case of the petitioner is that the petitioner has

WPC NO. 11604/2010 -2-

already satisfied a sum of Rs. 1,82,16,198/- towards the

assessment demanded vide their letter dated 21/5/2009. It is

stated that as per the original order, the total amount

demanded for the three assessment years, inclusive of tax and

interest was Rs.2,41,97,117/-. 50% of the said demand works

out to Rs.1,20,98,559/-. This being the position, it is contended

that there is an excess deposit in respect of the 50% of the

demand and that the same could be given credit to in respect of

the disputed ‘penalty’ in satisfaction of the condition imposed by

the Tribunal. The petitioner preferred Ext.P13 representation

in this regard, which was disposed of by the Assessing Authority

as per Ext. P14, stating that the petitioner had to satisfy ‘50%’

of the ‘balance amount’ in respect of the assessment for three

years and ‘25%’ of the balance demand pertaining to ‘penalty’

for the three years.

4. The learned Government Pleader submits that the stand

taken by the petitioner is not correct or sustainable as it was not

50%/25% (as the case may be), of the entire outstanding

liability, but 50% / 25% of the ‘balance amount’ as clearly

stated in the last paragraph of Ext.P12.

WPC NO. 11604/2010 -3-

5. The learned counsel for the petitioner submits that the

basic point as to the issue involved was not properly considered

by the Appellate Authority while passing the conditional order

and if the merit was considered, absolutely no liability would

have been there.

6. The issue projected before the Tribunal, as discussed

in the last paragraph of Ext.P12, is whether the petitioner is

entitled to the ‘input tax credit’ for the purchase value of the

goods which are later sold at a subsidized price. It is observed

by the Tribunal that, this issue is to be decided in the light of the

provisions contained in the ‘2nd proviso’ to sub section Section

(3) Section 11 of the Act. With regard to the appeals relating to

the levy of penalty the issue is whether the penalty, is justified

for non payment of interest. Both these issues involve only

questions of law and not a question of fact, which ought to have

been considered by the Tribunal.

7. Taking note of the facts and circumstances, the 4th

respondent is directed to consider and pass final orders on Ext.P5

to P10 appeals preferred by the petitioner in respect of the

assessment orders regarding the fixation of liability as well as

WPC NO. 11604/2010 -4-

penalty, in accordance with law, as expeditiously as possible, at

any rate within three months from the date of receipt of a copy of

this judgment. The petitioner will continue to enjoy the benefit

of the interim stay granted vide Ext.P12, subject to the

condition that the petitioner satisfies ‘25% of the balance

liability’ both in respect of the assessment as well as the penalty,

simultaneously furnishing security for the balance amount, which

shall be satisfied within a period of two weeks. Subject to this, all

further recovery proceedings shall be kept in abeyance till the

finalisation of the appeals as directed above.

The Writ Petition is disposed of as above.

P.R.RAMACHANDRA MENON,
JUDGE.

dpk