High Court Kerala High Court

Arun vs The Circle Inspector Of Police on 19 December, 2008

Kerala High Court
Arun vs The Circle Inspector Of Police on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24643 of 2008(H)


1. ARUN, S/O.JOHN ALIAS YOHANNAN,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE INSPECTING ASSISTANT COMMISSIONER

3. THE INTELLIGENCE OFFICER, COMMERCIAL

                For Petitioner  :SRI.V.P.SUKUMAR

                For Respondent  : No Appearance

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

 Dated :19/12/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 24643 OF 2008 H
                  --------------------------------------
               Dated this the 19th December, 2008

                            JUDGMENT

Petitioner seeks to quash Ext.P5 order passed by the

second respondent and a direction is sought to respondents 2

and 3 to release the goods detained as per Ext.P2 mahazar on his

remitting redemption fee as provided in the second proviso to

Section 49(3) of the KVAT Act.

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

Petitioner is an agent in hill produce business. His main

principal is one Shri Manu Mathew. The first respondent, Circle

Inspector of Police, during his patrol duty on 13.6.2008 got

information that dry pepper was being transported through

Cumbummettu for smuggling into Tamilnadu. On the basis of

the said information, the first respondent reached a place called

“8 Acre” near Cumbummettu. The first respondent though

signalled the vehicle to stop, it sped away without stopping.

Thereafter, the first respondent proceeded to the boundary and

WPC.24643/08H 2

found 84 Bags of dry pepper packed ion jute bags stored on the

road side. Petitioner was also there as the person-in-charge of

the goods. There were headload workers near the spot and the

petitioner was there. On being questioned, they allegedly stated

that the goods belonged to one Shri M. Kareem. Tax evasion

being suspected, the first respondent seized the goods and

entrusted to the second respondent vide Ext.P1. The third

respondent prepared Ext.P2 spot mahazar. It is stated that the

actual owner Shri Manu Mathew filed Writ Petition which was

resisted by the Revenue on the ground that the goods belonged

to Shri M. Kareem. By Ext.P3 Judgment, the Writ Petition was

dismissed. It is the further case of the petitioner that the

petitioner was present and he filed Writ Petition, W.P.(C).

No.19406/08 which was disposed of by Ext.P4 Judgment

directing the second respondent herein to consider the question

of releasing the goods in accordance with law. By Ext.P5, the

request of the petitioner was rejected.

3. A Counter Affidavit is filed on behalf of the

WPC.24643/08H 3

respondents, reiterating the contentions as noted in Ext.P5.

Petitioner has also filed an application seeking production of

Ext.P6 which is the appellate order passed by the Deputy

Commissioner (Appeals) by which the Appeals filed by Shri M.

Kareem came to be allowed and the assessing authority was

directed to refund the amounts remitted by the appellant, Shri M.

Kareem as a condition for grant of stay. The said order is

produced by the petitioner, apparently on the ground that one of

the main grounds referred to in the impugned order is that the

goods in question actually belonged to Shri M. Kareem, and that

there were proceedings taken against Shri Kareem, and it was in

such circumstances that Shri Kareem had put up the petitioner as

a front to claim goods to avoid the huge penalty.

4. I heard Shri V.P. Sukumar, learned counsel for the

petitioner and the learned Government Pleader. Learned

counsel for petitioner would contend that having regard to the

fact that the petitioner was noted as the person-in-charge, there

was no basis for not releasing the goods to the petitioner. He

WPC.24643/08H 4

would further rely on Ext.P6 order which I have already

adverted to, to contend that it would show that the proceedings

alleged against Shri Kareem itself has ended in his favour. He

would further contend that on a perusal of Section 49 of the

KVAT Act, the respondents were duty bound to release the

goods to the petitioner. Per contra, learned Government Pleader

would contend that the petitioner was not entitled to the release

of the goods. Learned Government Pleader relied on the

language of Section 47(2) and pointed out that the language

employed would show that it is only discretionary to give back

the goods on furnishing of security. Shri V.P. Sukumar would

submit that the mere fact that the goods are released to the

petitioner would not stand in the way of the Department

proceeding against Shri Kareem. He would also refer to the

circumstances which are, of course, more elaborately considered

in Ext.P5 order. In Ext.P5, the Officer has, inter alia, found that

the 84 bags of dry pepper detained at 5/45 PM at the State

border at 8 Acre near Cumbummettu belonged to Shri M.

WPC.24643/08H 5

Kareem. It is further found that the petitioner who was present

on the spot, stated before the Police Officials that the goods

belonged to Shri M. Kareem, and that Shri Manu Mathew is the

best friend of Shri M. Kareem and the petitioner is acting as

pilot of Shri M. Kareem and he is his employee. Two reasons

are given to deny the ownership by Shri M. Kareem. It is stated

that no seizure was effected from the Building No.13/11 as

claimed by Shri Manu Mathew and the petitioner, and that the

petitioner has failed to produce any documents to show that the

goods seized were in his possession. It is noted that when the

Police handed over the goods with Report at 8/45 PM or

thereafter till 11/10 PM on 13.6.2008, the petitioner has not

appeared before the Intelligence Officer. The petitioner claimed

possession of the goods as purchasing agent of Shri Manu

Mathew and the petitioner has no records or documents with

him to substantiate his claim, it is noted. The owner of the

goods seized has already been ascertained by the Police as well

as the Commercial Tax Department. Shri M. Kareem is

WPC.24643/08H 6

identified as the owner, it is found.

5. In order to appreciate the issues, it is necessary to refer

to Section 49(3) and (4) which read as follows:

“49. Confiscation by Authorised Officers

in certain cases.-

(3) Where the authorised Officer is satisfied

that the driver or other person in charge of the

vehicle or vessel or other conveyance is

smuggling notified goods, the Officer shall have

the power to seize and detain the goods along

with the vehicle or vessel:

Provided that before taking action to seize

and detain the goods and the vehicle or vessel

under this Section, the Officer shall give the

person in charge of the goods and the owner, if

ascertainable, and to the owner of the vehicle or

the person in charge of the vehicle a notice in

writing informing him the reason for the seizure

and detention of the goods and vehicle or vessel

and an opportunity of being heard:

Provided further that the authorised Officer

may release the goods and the vehicle or vessel

seized and detained if the owner or the person in

charge of the notified goods or the owner or

WPC.24643/08H 7

person in charge of the vehicle or vessel files an

option to pay in lieu of seizure and detention, a

redemption fee equal to thrice the amount of tax

due at the rate applicable to the goods liable to

seizure and detention and twice the tax due or an

amount of Rs.50,000/= whichever is higher for

the release of the vehicle or vessel in lieu of

detention:

Provided further that if the owner of the

vehicle produces the documents specified in sub-

section (3) of Section 46 and the owner of t4he

goods proves the bonafides of the transport of

goods within seven days of the seizure and

detention the Officer shall release the goods and

the vehicle.

(4) Notwithstanding anything contained in

the foregoing provisions, if the owner or person

in charge of the notified goods or the owner or

person in charge of the vehicle fails to prove the

genuineness of the transport of the notified goods

or to remit the redemption fee as specified in

second proviso to sub-section (3), within thirty

days from the seizure and detention of goods and

WPC.24643/08H 8

the authorized Officer has reason to believe that

the owner or the person in charge of the vehicle

or the driver has transported the notified goods to

evade payment of tax with the knowledge or

connivance of the owner of the goods, the Officer

may confiscate the vehicle or vessel along with

the goods.

Provided that the authorized Officer shall

serve notice to the owner of the vehicle or the

person in charge of the vehicle or the owner of

the notified goods, if ascertainable, intimating the

reason for the confiscation of the vehicle or vessel

affording him and an opportunity of being heard.

The Officer shall also afford an opportunity to

any of such persons to pay a penalty equal to

thrice the amount of tax attempted to be evaded in

lieu of confiscation of the notified goods and an

amount equal to thrice the amount of such tax or

rupees one lakh whichever is higher in lieu of

confiscation of the vehicle or vessel.”

Undoubtedly, this Court has rejected the claim of Shri Manu

Mathew on the ground that he had failed to establish that the

goods belonged to him. This Court also found that Shri Manu

WPC.24643/08H 9

Mathew has not been able to establish that the goods were

seized from the shop. It is thereafter that by Ext.P4 Judgment

this Court directed the claim of the petitioner for release of the

goods under the second proviso to Section 49(3) to be

considered.

6. The case set up by the petitioner is that, having regard

to the mahazar the petitioner has a legal right for release of the

goods on payment of the amount mentioned in the second

proviso, on the ground that he was identified as the person-in-

charge of the goods.

7. Learned Government Pleader would point out that the

second proviso to Section 49(2) only vests a discretion with the

Officer to release the goods, as the word used is “may”. He

supported Ext.P5. He would further contend that the Officer

has identified Shri Kareem as the owner of the goods and in

such circumstances, the stage is over when the petitioner, at any

rate, could have insisted for the release of the goods. Shri V.P.

Sukumar would also refer me to sub-section (4) of Section 49

WPC.24643/08H 10

and would contend that it may not be open to the interpretation

that if a person-in-charge requests for the release of the goods

and offers to pay the amount, the authority could make any

further progress as provided in sub-section (4) and in the other

subsequent provisions. This result, he would persuade me to

accept by pointing out that as declared in Section 49(4), it is

only if the owner or person-in-charge of the notified goods fails

to remit the redemption fee as specified in the second proviso to

sub-section (3) within thirty days of the seizure and detention of

the goods and the authorised Officer has the reason to believe

that the said person or the person-in-charge of the vehicle or

driver has transported the goods to evade payment of tax with

the knowledge or connivance of the owner, confiscation is

permissible. He would further contend that the word “may” in

sub-section (3), in this context, must be read as “shall”.

8. The first question to be considered is whether, if a

person as the owner or in charge of the notified goods files an

option to pay the amount, the Officer is bound to release the

WPC.24643/08H 11

goods ? One way of looking at it would be is that the word

“may” implies not a duty, but a discretionary power to release

the goods. The goods would have to be released on payment of

thrice the amount of tax. Cases can fall in two broad categories.

In the first category would be cases where the release is sought

by the owner or person-in-charge of the goods in respect of

proceedings launched against him for the first time. The second

category would be cases where the proceedings may be taken in

relation to a person for the second time or more than on two

occasions. In the second category, one would be dealing with

persons who could be characterised as persons who are

unrelenting in the matter of breaching the law. Could it be said

that irrespective of the circumstances, the second proviso

mandates a duty to release the goods on mere payment of the

amount three times of the tax ? Some indication as to the nature

of the duty can be gleaned from the terms of the proviso to sub-

section (4) which I have already extracted. Undoubtedly, this is

a provision which contemplates service of notice when a

WPC.24643/08H 12

decision is taken to confiscate. It provides that the Officer has

to provide an opportunity to the owner of a notified goods

among others, to pay a penalty equal to thrice the amount of tax

in lieu of the confiscation of the notified goods. The word used

in the said proviso is “shall”. No doubt, notice is not

contemplated as per the said proviso to be issued to the person-

in-charge of the goods. Further more, sub-section (4), as

already noticed, empowers the authorised Officer if he has

reason to believe that the owner or person-in-charge of the

vehicle or the driver has transported the notified goods to evade

payment of tax with the knowledge or connivance with the

owner of the goods, provided that the owner or person-in-charge

of the notified goods, either fail to prove the genuineness of the

transport or to remit the redemption fee as per the second

proviso to sub-section(3) within thirty days of the seizure, to

confiscate the goods. Further proceedings after the seizure and

detention of the goods are to be done by the Officer as

contemplated in sub-section (4). An Appeal is provided before

WPC.24643/08H 13

the Deputy Commissioner and a Revision is provided before the

Commissioner. No doubt, sub-section (9) provides that the

order of confiscation will not prevent the infliction of any

punishment for which the person is liable under the Act. It

should be noticed that in the third proviso to sub-section (3), in

contra distinction from the use of the word “may”, in a case

where the owner of the vehicle produces the documents

specified in sub-section (3) of Section 46 and the owner proves

the bonafides of the transport within seven days, the Officer is

bound to release the goods and the vehicle. The word used in

the said proviso as “shall”. If, therefore, it is found that the

power to confiscate cannot be exercised in a case where the

owner of the goods or the person-in-charge of the notified

goods, pays the redemption fee within thirty days of the seizure

and detention of the goods, it would advance the case of the

petitioner that he has a right for release of the goods on filing

the option under the second proviso to sub-section (3) of

Section 49. Contemplate a situation where the authorised

WPC.24643/08H 14

Officer accepts the option by the owner or person-in-charge of

the notified goods and release the goods and he effects the

payment under the second proviso within thirty days. It would

be then become impermissible for the authorised Officer under

sub-section (4) to proceed to confiscate the goods.

9. Then the further question would be whether it could be

contended that the meaning of the words “if the owner or person

fails to remit the redemption fee” should be limited to a case

where, in the exercise of the discretion, the authorised Officer

permits him to pay the amount under the second proviso to sub-

section (3). In other words, could it be said that there must be a

decision taken in the exercise of his discretion to release the

goods when the owner or person-in-charge of the goods files an

option and payment is made within thirty days in order to

deprive the authorised Officer of the power to proceed to decide

that he may confiscate the goods along with the vehicle. I

cannot also overlook the fact that the owner appears to have a

legal right to have the goods released from the confiscatory

WPC.24643/08H 15

process under the proviso to sub-section (4) upon payment of

thrice the amount of tax attempted to be evaded. No doubt, the

word used in the second proviso to sub-section (4) is “thrice the

amount of tax due”. Thus, if a person is the owner of the goods,

it would be a reasonable interpretation of the second proviso to

hold that he has a right to have the goods released by filing the

option mentioned in the second proviso and paying the amount

within thirty days. There can be no further steps under the Act,

in such a situation.

10. The petitioner is admittedly is not the owner of the

goods. He indeed claims in the Writ Petition and before the

authority as agent of Shri Manu Mathew. Shri Manu Mathew

was found to be not the owner of the goods by this Court in

Ext.P3. The finding of the authority is that it is not Shri Manu

Mathew, but Shri Kareem who is the owner of the goods. In

this context, various factors have been gone into by the statutory

authority to hold that Shri Kareem is the owner of the goods.

Obviously, the goods does not come under the third proviso to

WPC.24643/08H 16

sub-section(3). in that, neither the owner of the goods, nor the

person-in-charge of the notified goods, has succeeded in

proving the genuineness of the transport within the meaning of

the said proviso. A person who is in charge of the notified

goods should be presumed to be acting on behalf of the owner.

Here, the Officer has found that the owner is Shri Kareem.

11. Going by the version of the petitioner, he is clearly

claiming as person-in-charge on behalf of Shri Manu Mathew,

which means that if release of the goods is ordered to him, he

will have to account the goods to Shri Manu Mathew, as the

owner. Thus, if the petitioner is to be given the goods, it will

tantamount to passing an order to release the goods to Shri

Manu Mathew. As already noticed, it was found by the

respondent that Shri Kareem is the owner of the goods and

notice also is issued. Under the proviso to sub-section (4) of

Section 49, no notice is contemplated to the person-in-charge of

the goods and notice need be issued only to the owner of the

goods. It is not as if Shri Manu Mathew has been able to

WPC.24643/08H 17

establish his right within the meaning of the 3rd proviso to sub-

section (3) of Section 49, either. Whatever may have been the

position at an early stage, having regard to the position

obtaining, I would think that I need not exercise the discretion

under Article 226 of the Constitution of India in favour of the

petitioner. In such circumstances, I decline jurisdiction and

dismiss the Writ Petition.

Sd/=
K. M. JOSEPH, JUDGE

kbk.