Rajasthan High Court – Jodhpur
A C T O Hanumangarh vs M/S Agrawal Iron Store Mandi … on 18 September, 2008
S.B. CIVIL(SALES TAX) REVISION PETITION NO.109/2001
ACTO, Ward-II, Hanumangarh
Vs.
M/s Agrawal Iron Store, Mandi Goluwala, Hanumangarh.
Date of order : 18th September, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. V.K. Mathur with Mr. Rishab Sancheti for the petitioner-revenue.
Mr. Dinesh Mehta for the respondent-assessee.
---------
1. Heard learned counsels.
2. This revision petition is directed against the order dated
30.6.2000 of the learned Tax Board whereby the learned Tax Board
quashed the penalty imposed by the Assessing Authority under Section 78
(5) of the Act on the ground that at the time of checking of goods in transit,
the Form No.ST 18 A giving particulars of goods in transit was not
available, however, the same was produced by the assessee as soon as the
notice to this effect was given to the respondent assessee. The particulars
given in the Form No.ST 18A as well as accompanying documents like bill
& bilty etc. were not found to be incorrect by the Assessing Authority and,
therefore, the learned Tax Board set aside the penalty under Section 78(5)
of the Act.
3. Having heard learned counsels, this Court does not find any
question of law to be arising in the present matter as the Tax Board has held
that in compliance of the principle of natural justice, the Assessing
Authority was bound to give a notice to the assessee to remove the defect of
production of form No.ST 18 A which he has immediately did produce
upon receipt of the notice and the same was found to be in order.
4. Therefore, this Court finds no force in the revision petition of
Revenue. The same is accordingly dismissed. No costs.
[ DR. VINEET KOTHARI ], J.
item No.28
babulal/-