IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 62 of 2009()
1. A.M.SADEEQUE, XL/4456.
... Petitioner
Vs
1. ASSISTANT COMMISSIONER (ASSMT) II
... Respondent
2. DEPUTY TAHSILDAR (RR)
3. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.N.MURALEEDHARAN NAIR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :19/01/2009
O R D E R
J.B. Koshy,Ag.C.J. & V. Giri, J.
————————————–
W.A. No. 62 of 2009
—————————————
Dated this the 19th day of January, 2009
Judgment
Koshy,Ag.C.J.
Appellant/Petitioner is the Managing Director of a private
limited company. The above private limited company was in arrears
of sales-tax dues. That is not disputed. Ext.P2 recovery notice was
issued. In Ext.P2, defaulter’s name is shown as the company and it
is addressed to the petitioner as he is the Managing Director of the
company. The learned Judge after considering the decision of the
Hon’ble Supreme Court in Commissioner of Income Tax v. Sree
Meenakshi Mills Ltd and others (63 ITR 609) and McDowell and Co.
Ltd. v. Commercial Tax Officer (154 ITR 148) held that even the
liability due from the company can be recovered from the persons
who were the beneficiaries of the company. The learned Judge also
stated that the petitioner has not disclosed the shareholding pattern
of the company. After the judgment, that is not disclosed even in
writ appeal and it is purely a private limited company. Even though
petitioner challenged the validity of section 26C of the Kerala
General Sales Tax Act, the learned Judge found that even without
W.A. No. 62/2009 2
reference to section 26C, recovery proceedings will lie. Apart from
the above, petitioner obtained instalment facility from the
Government, but, he did not pay the tax. Therefore, there is no
reason to exercise the discretionary powers under the extra-
ordinary jurisdiction of this court. The learned Judge further noticed
that first the assets of the company should be proceeded with.
In these circumstances, we fully agree with the learned
single Judge and appeal is dismissed.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa