High Court Kerala High Court

Nithin Jose vs State Of Kerala on 12 August, 2009

Kerala High Court
Nithin Jose vs State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 78 of 2009()


1. NITHIN JOSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :DR.K.B.MUHAMED KUTTY (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :12/08/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
                    -----------------------------------

              S.T.Revn. Nos.78, 83 and 84 of 2009

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

              Dated this the 12th day of August, 2009

                              O R D E R

——————

Ramachandran Nair,J.

These Sales Tax Revision cases are filed against order of

Tribunal sustaining sales tax assessments for the years 2001-02,

2002-03 and 2003-04. The petitioner’s case is that though he

was doing business in packing materials from 1996-97 onwards,

he closed the business in 2000 and joined for higher studies in

Management. However since his accountant was to close the

business and cancel the registration, he had signed some blank

papers which were used by the accountant for bogus

transactions including issue of Form18 for purchase of raw

materials in collusion with dealers of timber. The Government

Pleader on the other hand contended that the timber dealer in

Chalakudy namely JJ Timbers, produced Form 18 declarations

issued by the petitioner for purchases made and based on the

details contained in the declarations issued by the petitioner and

produced by the dealer, petitioner’s turnover was estimated and

assessment was made. In fact in parallel proceedings for

penalty, the petitioner conceded the omissions and remitted

STRV.78,83&84/09
2

compounding fee at the rate of Rs.2,00,000/- each for the first

two years and Rs.1,35,000/- for the last year. On going through

the orders of the Tribunal we notice that the assessment is

sustained basically relying on the admission made by the

petitioner in compounding.

2. After hearing both sides and after going through the

records we feel some foul play may have taken place and

petitioner would have been induced to compound the offences to

finally settle the matter. Senior counsel appearing for the

petitioner contended that he has instituted proceedings against

JJ Timbers for the fraud committed on him. In any case we do

not want to express our opinion about the transactions between

the petitioner and JJ Timbers or the fraud that may have

committed by JJ Timbers against the petitioner. However we are

not inclined to accept the argument of the learned counsel

appearing for the petitioner that compounding should not have

been relied on for the purpose of sustaining assessment. We

notice that the compounding fee paid for the three years is

Rs.5,35,000/-. We are of the view that no one would pay such a

huge compounding fee without any involvement in the

transaction. However there is nothing to indicate in the

assessment orders that the department has made any enquiry

STRV.78,83&84/09
3

about the availability of goods with the supplier and the

genuineness of the transaction in as much as even the

documents used for transport was not called for from the seller.

We therefore feel addition made to the actual turnover disclosed

in Form 18 is not justified in this case. We therefore allow the

revision in part by deleting the addition made to the turnover but

by sustaining the assessment on the actual turnover collected

from Form 18 and along with 10% towards G.P. The orders of

the first appellate authority as well as the Tribunal will stand

reversed to this extent. The Assessing Officer is directed to

modify the assessment as above. We feel some clarification as

interest is required in this case because in our view interest

under Section 23(3A) is not payable because petitioner has not

filed any return and department has not called for the same. In

fact the very transaction itself is denied by the petitioner and

according to him business was closed and Form 18 declaration

produced by the supplier was bogus. Even though Section 23

(3A) authorises levy of interest on the unpaid tax which is the

difference between assessed tax and tax paid along with returns,

we feel in this case this Section has no application because there

is no evidence that petitioner was carrying on business on a

regular basis and admittedly he has not filed any monthly or

STRV.78,83&84/09
4

annual return for any of the three years. In the circumstances

we direct the officer to limit the levy of interest under Section 23

(3) of the KGST Act for the delay in payment of actual tax fixed

as directed above after service of notice on the petitioner along

with assessment orders issued. We also make it clear that the

petitioner is free to continue his proceedings initiated by him

against the JJ Timbers or any other party and our findings in the

revision case should not stand in the way of authority including

court giving to any independent finding in the case between the

parties.

C.N.RAMACHANDRAN NAIR, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb