High Court Kerala High Court

A.J.Jose vs The Commissioner Of Commercial … on 29 January, 2009

Kerala High Court
A.J.Jose vs The Commissioner Of Commercial … on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15706 of 2008(T)


1. A.J.JOSE, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF COMMERCIAL TAXES,
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL

3. INTELLIGENCE OFFICER (IB)

                For Petitioner  :SRI.K.L.NARASIMHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :29/01/2009

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                 W.P.C. NO. 15706 OF 2008 T
                 --------------------------------------
               Dated this the 29th January, 2009

                           JUDGMENT

Petitioner challenges Exts.P2, P3 and P4. Ext.P2 is a

proceeding of the third respondent Intelligence Officer by which

the petitioner was visited with penalty in a sum of

Rs.52,10,532/= under Section 45A of the KGST Act. Petitioner

carried the matter in Revision before the second respondent

Deputy Commissioner who rejected the Revision Petition by

Ext.P3 order. In further Revision, the first respondent

Commissioner of Commercial Taxes found that the contentions

are without any basis and dismissed the Revision Petition.

2. Briefly put, the case of the petitioner is as follows:

Petitioner is an assessee under the KGST Act. He is

having his place of business at Panachamood, the border area of

the State. He has been purchasing rubber sheets and effecting

resale within the State. According to the petitioner, all the

consignments were supported by Form 25 Declaration, the

WPC.15706/08 T 2

rubber sheets being taxable at the point of last purchase in the

State. It is stated that the purchasers of the petitioner had given

Delivery Notes in respect of the purchases made by them.

Petitioner has produced Ext.P1 series as Form 25 Declarations

given by the various traders. The third respondent initiated an

enquiry. It is stated that the third respondent held that the

Registration Number of the goods vehicles were found to be

bogus, and that the traders who have made entries in their Books

of Accounts to show that they have received the goods, have

made the entries without actually receiving the same. There was

no actual purchase and the dealers connived with the petitioner

in issuing Form No.25 declaration. It is also found that for the

year 2002 – 2003 there was suppression of taxable turnover by

showing as non-taxable turnover in the monthly and annual

returns filed. The maximum penalty was imposed.

3. I heard Shri N. Krishna Prasad, learned counsel for the

petitioner and the learned Government Pleader. Learned

counsel for the petitioner would contend that the penalty orders

WPC.15706/08 T 3

are unsustainable. According to him, there is violation of the

principles of natural justice. The petitioner ought to have been

permitted to cross-examine the other dealers, it is submitted. It

is also contended that the petitioner should have been permitted

to verify the Delivery Notes with the check post Declarations so

that the allegation that the goods were not transported in lorries

and whether the vehicle numbers corresponded to

Scooters/Motor Cycles/Cars was correct or not. Per contra,

learned Government Pleader would point out that this is a case

where the vehicle numbers entered in the Register maintained in

the check post would categorically show that the claim of the

petitioner can only be false. The vehicle numbers are alleged to

be lorries used for transporting huge quantities of rubber. When

the vehicle numbers were actually cross-checked with the Motor

Vehicles Department, it was found that they were found to be

Hero Honda Motor Cycle, Suzuki Motor Cycle, Maruthi Zen

Car, Bajaj Sunny Motor Cycle, Hindustan Ambassador Car and

Bajaj Chetak Scooter. That is to say, there was no actual

WPC.15706/08 T 4

transport of rubber sheets and those dealers are purported to

issue Form 25 Declarations to the petitioner and the Authorities

have found that it revealed that the entries were made to show

that they have received the goods without actually receiving the

same. This is a case where the correctness or the falsity of the

petitioner’s case can be clinchingly decided on the basis of the

three materials, ie. the Delivery Notes, the Check Post

Declarations and the Vehicle Numbers as contained in these two

documents, and the result of the cross-checking of the type of

the vehicles with the Motor Vehicles Department on the basis of

these two incontrovertible material. It is clear that the

concurrent findings entered by the three statutory authorities are

borne out by the records to the effect that there was no transport

of the goods to the alleged purchasers from the petitioner who

had also proceeded to provide Form 25 Declarations to make it

appear that they had effected the alleged purchases within the

State. Learned counsel for the petitioner was also permitted to

go through the records. The finding of the Authorities that the

WPC.15706/08 T 5

petitioner had sought to make it appear that there were purchases

from him within the State, making them last purchases and the

Form 25 Declarations were also purported to be produced in this

regard, when in point of truth, there was absolutely no transfer

of goods to the alleged purchasers, is supported by the

incontrovertible nature of the documents which are also made

available to this Court. In the light of this, I do not see any

reason why any aid should be extended to the petitioner and the

Writ Petition is dismissed.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge