High Court Kerala High Court

A.T.Essakunhi vs The State Of Kerala on 2 July, 2007

Kerala High Court
A.T.Essakunhi vs The State Of Kerala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 220 of 2007()


1. A.T.ESSAKUNHI, PWD CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/07/2007

 O R D E R


                   H.L. DATTU, C.J.  &   K.T. SANKARAN, J.

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

                        S.T.Rev.No.220 of 2007

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

                      Dated, this the  2nd day of July, 2007


                                          ORDER

H.L. DATTU, CJ.

For the assessment year in 1992-93 the assessing authority had

quantified the tax liability of the assessee by passing an order of

assessment dated 30.8.1999. According to the assessee, at the time of

assessment he had produced the books of accounts maintained during the

regular course of business. Further, according to the assessee, after

going through the records, namely, the books of accounts, statement of

accounts etc., the assessing authority had prepared a check note.

2. The assessing authority had completed the assessments

accepting the returns filed by the assessee.

3. The revisional authority in exercise of its powers under section

35 of the Act had initiated suo motu revisional proceedings on the ground

that the assessing authority should not have completed the assessment

and should not have granted the exemptions claimed by the assessee in

the absence of books of accounts produced by the assessee.

4. The revisional authority thereafter had set aside the orders

passed by the assessing authority and had remanded the matter to the

assessing authority to re-do the matter in accordance with law. After such

remand, the assessing authority had passed an order dated 2.9.2003 and

S.T.Rev.No.220/2007 2

in that had proceeded to complete the best judgment assessment.

5. Aggrieved by the said order passed by the assessing authority

the assessee had carried the matter by way of first appeal before the

appellate authority and second appeal before the Tribunal. He was

unsuccessful before both the authorities. That is how the assessee is

before us in this revision petition.

6. The assessee has framed the following questions of law for our

consideration and decision. They are as under:

“I. Whether the order of the Sales tax Appellate Tribunal is

correct on law, facts and circumstances of the case?

II. The day book, ledger, statement of account and the

certificates from the awarders were admittedly produced by

the assessee at the time of the completing the original

assessment order. They were not returned to the

petitioner after completion of the proceedings. No

evidence is produced to show that the said records were

returned to the assessee. Burden is on the assessing

authority to prove by acknowledgment of the assessee that

the documents admittedly produced before the assessing

authority were in fact returned to the assessee after

completion of the original assessment proceedings. Thus

whether the best judgment assessment made solely for the

reason that book of accounts were not produced again

sustainable in law in absence of any evidence to show that

the book of accounts had in fact been returned to the

assessee after completion of the original assessment

proceedings?

III. Has the tribunal erred in law in not directing the

S.T.Rev.No.220/2007 3

assessing authority to verify the check notes prepared on

the basis of the book of accounts produced at the time of

completion of the original assessment and to re do the

assessment on the basis of the entries therein?

IV. The Deputy Commission had set aside the Annexure A

assessment on the ground that the assessment completed

is irregular and without proper enquiry. The deductions

allowed by the assessing authority were found to be

irregular by the Deputy Commissioner. In Annexure B

order itself it is stated that “the assessment completed

under Section 5(1)(iv) by the assessing authority is

irregular as the contractor himself has stated that he has

not maintained proper book of accounts for the above

years and as such the book of accounts produced appears

to be incorrect and incomplete”. Thus the Deputy

Commissioner in Annexure B order had only expressed an

opinion and not rendered any specific finding that the book

of accounts produced are incorrect as wrongly interpreted

by the tribunal. Therefore has not the Tribunal erred on

facts and on law in stating that since there is a specific

finding by the Deputy Commissioner that the accounts

produced before the assessing authority are incorrect and

incomplete and therefore a direction to re-do the

assessment on the basis of the check notes prepared

cannot be allowed?

7. Learned counsel appearing for the assessee would contend that

at the time of quantification of the tax liability for the first time by the

assessing authority he had produced all the books maintained by him in

S.T.Rev.No.220/2007 4

the regular course of business. Therefore, the assessing authority by its

subsequent order dated 2.9.2003 should not have observed in its order

that the assessee had failed to produce the books of accounts. It is further

contended by the learned counsel for the appellant that with the help of the

cheque slips that were available, the assessing authority should have

completed the assessment and should have granted certain benefits

claimed by the assessee in his annual returns.

8. The assessing authority, the first appellate authority and the

Tribunal have come to the conclusion that for the assessment year in

question the assessee had not produced any books of accounts before the

assessing authority. Whatever that was produced was also defective and

the books of accounts were returned to the assessee.

9. In fact, even before the assessing authority and the revisional

authority, the assessee had stated that he had not maintained proper

books of accounts with respect to the assessment year in question.

10. In our opinion, since the assessee did not produce the books of

accounts maintained by him during the regular course of business, the

assessing authority had no other alternative but to proceed and complete

the best judgment assessment. The order so passed is confirmed by the

first appellate authority as well as by the Tribunal. We do not see any

error in those orders. Therefore, interference of those orders is not called

for in this revision petition. Accordingly, this revision petition is rejected

and the questions of law framed by the assessee is answered in the

S.T.Rev.No.220/2007 5

negative and in favour of the revenue. Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

mt/