High Court Kerala High Court

Benny Joseph vs The Commissioner Of Commercial … on 4 May, 2010

Kerala High Court
Benny Joseph vs The Commissioner Of Commercial … on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22667 of 2009(C)


1. BENNY JOSEPH,
                      ...  Petitioner

                        Vs



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

2. DEPUTY COMMISSIONER OF COMMERCIAL TAXES,

3. ASSISTANT COMMISSIONER (KVAT),

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/05/2010

 O R D E R
                      C.K.ABDUL REHIM, J.
            ----------------------------------------------------
           W.P.(C).Nos.22667 And 24991 Of 2009
           -----------------------------------------------------

             Dated this the 4th day of May, 2010


                          J U D G M E N T

———————-

1. Challenge in these writ petitions are against

assessments completed under the provisions of the Kerala

General Sales Tax Act, 1965 (KGST Act) and the Kerala Value

Added Tax Act, 2003 (KVAT Act). In WP(C).No:22667/09

Ext.P12 is the order of assessment under KGST Act for the year

2007-08, with respect to sale of liquor in the Bar Hotel of the

petitioner namely, “Hotel Picnic”. Ext.P13 is the assessment

under KVAT Act for the very same year with respect to sale of

grocery and food items. In WP(C).No.24991/09 Ext.P8 is the

order of assessment under KGST Act for the year 2007-08, with

respect to sale of liquor in the Bar Attached Hotels of the

petitioner. The petitioners in both these cases are challenging

orders of assessment without filing statutory appeal, alleging

that there is gross violation of principles of natural justice and

that the assessment is completed on the basis of written

instructions issued by the 2nd respondent, the Deputy

Commissioner. It is contended that the assessments were

completed on the dictates of higher authority and not on

W.P.(C).Nos.22667 & 24991/09 2

independent consideration of the assessing authority.

Relying on settled legal principles it is contended that such

assessment is nullity in the eye of law and the same need be

quashed in exercise of jurisdiction vested under Article 227,

despite availability of alternate remedy by way of statutory

appeal. Eventhough the petitioner contended that

availability of alternate statutory remedy is not a bar for

entertaining writ petition and placed reliance on the decision

of South Travancore Distilleries Allied Products Vs.

Asst. Commissioner of Commercial Taxes (1999 (1)

KLT SN 4 (C.No.44)), I am not impressed about any

material available which warrants interference of this court

for quashing the impugned orders bye-passing the statutory

remedy of appeal, but for the contention that the additions

proposed at equal amount of the conceded turnover, was only

on the basis of written instructions issued by the 2nd

respondent at the time of approval of the assessments.

Hence these writ petitions are entertained to the limited

extent of examining merit of such contention.

2. A brief description of the factual aspects in both

W.P.(C).Nos.22667 & 24991/09 3

the cases will be of beneficial in this context. The petitioner

in WP(C).No.24991/09 is having two branches; one at

Meenangadi in Wayanad District and the another at

Palakkad. On 22.3.2008 an inspection was conducted at the

branch at Meenangadi namely, “Hotel Vanarani” by the

Intelligence Officer. Eventhough variation of stock detected

was of negligible value, huge differential in the gross profit

declared was detected, along with non-maintenance of true

and complete books of accounts. The offences alleged were

compounded by the petitioner by remitting a sum of Rs. 2

lakhs as compounding fee in lieu of prosecution. During

inspection it was revealed that the petitioner was showing

gross profit only at the rate of 20%. But in the returns filed

50% gross profit was conceded. However the returns were

not accepted and the assessing authority proposed best

judgment assessment through Ext.P3 notice. In Ext.P3 the

assessing authority added differential sales turnover

estimated on the basis of inspection with respect to “Hotel

Vanarani” as well as differential sales turnover with respect

to the Palakkad branch, calculating gross profit at 40%.

W.P.(C).Nos.22667 & 24991/09 4

Apart from that equal amount of the conceded turnover of

‘Hotel Vanarani’ was added to cover probable omissions and

suppressions. The petitioner submitted Ext.P4 and P5

objections to the proposal. Apprehending that the

assessment will be finalised without affording further

opportunity, the petitioner filed WP(C).No.19101/09 before

this court. In Ext.P6 judgment, direction was issued to the

assessing authority to give opportunity to the petitioner to

produce requisite materials and to consider such materials if

any produced before finalising the assessment. But,

according to the petitioner, without affording adequate

further opportunities, the assessment was finalised as per

Ext.P8 confirming the proposal made under Ext.P3. It is the

specific case of the petitioner that Ext.P8 assessment was

made by the 1st respondent on the basis of instructions issued

by the 2nd respondent Deputy Commissioner. It is alleged

that when the order was submitted by the 1st respondent for

approval of the 2nd respondent, it was returned with specific

directions in writing to the effect that addition of 100% shall

be made on the conceded turnover. It is contended that the

W.P.(C).Nos.22667 & 24991/09 5

Approval Register contains such written instructions and

therefore the assessment is completed without independent

appreciation of factual aspects, by the assessing authority.

On the other hand the assessment was completed on the

dictates of the higher authority and hence it is unsustainable

and is a nullity in the eye of law. The petitioner relied on a

decision of the Hon’ble Supreme Court in Commissioner of

Income Tax Vs. Greenworld Corporation ((2009) 314

ITR 81 (SC)). In the said decision the hon’ble Apex Court

observed that the order of assessment passed by the

assessing officer on the dictates of higher authority, being

wholly without jurisdiction, was a nullity and therefore with a

view to doing complete justice between the parties the

assessment proceedings should be gone through again.

3. In WP(C).No.22667/2009 there was an inspection

on the business premises of the petitioner on 31.3.2003.

Before that, application filed by the petitioner for payment of

the tax at the compounded rate under Section 7 of the KGST

Act with respect to the year concerned was rejected through

Ext.P15 order, assigning the reason that the application filed

W.P.(C).Nos.22667 & 24991/09 6

after 31.7.2007 could not be entertained. As that of the

previous case, here also the stock variation detected during

inspection was of negligible value. But huge suppression of

gross profit was detected along with non-maintenance of true

and correct accounts. The petitioner had compounded the

offence by paying compounding fee of Rs.2 lakhs in lieu of

prosecution. It is contended by the petitioner that

assessment with respect to the year was completed by

accepting declared gross profit at the rate of 50%. Ext.P1

order is produced to substantiate such a contention. But on

a perusal of Ext.P1 it is revealed that the order was issued

permitting payment of tax in installments, in response of an

application filed by the petitioner in Form-21H with a

request for such permission. However the petitioner was

issued with Ext.P2 notice under the KGST Act and Ext.P3

notice under the KVAT Act proposing additions of equal

amount of conceded turnover for probable omissions and

suppressions. Petitioner objected such proposal through

Ext.P4 and P5. Subsequently various communications were

there between the petitioner and the assessing authority, in

W.P.(C).Nos.22667 & 24991/09 7

which the petitioner had sought information regarding

declared gross profit of other Bar Hotels in the District as

well as average rate of declared profits with respect to other

such assessees etc. However, the proposals were confirmed

through Ext.P13 and P14 orders, which are impugned in this

writ petition. It is contended by the petitioner that the

addition of 100% of the conceded turnover on the allegation

of probable omissions and suppressions is made by the 1st

respondent based on the written instructions issued by the

2nd respondent in the case of “Hotel Vanarani”. Therefore

the assessment orders are assailed on the very same grounds

as raised in WP(C).No.24991/09.

4. As observed above, I am not proposing to go into

the merits of the assessments based on facts and figures,

since the petitioner has filed these writ petitions without

resorting to remedy of statutory appeal. The only question

which I am proposing to examine is within the limited

premise as to whether the assessing authority had completed

the assessment as per dictate of the 2nd respondent or not. In

the counter affidavit filed in WP(C).No.24991/09 it is

W.P.(C).Nos.22667 & 24991/09 8

mentioned that, considering gravity of the suppression

detected, the addition of equal amount is minimal, just and

reasonable and the proposal was made purely based on

materials available on record wherein the assessing authority

had acted under bonafide faith. It is contended that the

proposal was issued after verifying all the records.

According to the respondents, Ext.P8 assessment order was

passed by the 1st respondent independently after verifying all

the records, penalty files and the reply filed by the petitioner.

It is specifically stated that the allegation that the 2nd

respondent directed to add exorbitant amount towards

suppressed turnover, etc. are baseless and incorrect. But it

is stated that the 1st respondent has discussed the matter

with the 2nd respondent as a routine work and the proposal

notice and the orders were issued strictly as per law.

5. In the counter affidavit filed in WP(C).

No.22667/2009 it is stated that the addition proposed was

only to commensurate with the suppression detected. It is

specifically stated that the addition proposed in that case was

merely approved by the 2nd respondent. But it is admitted

W.P.(C).Nos.22667 & 24991/09 9

that, in the case of ‘Hotel Vanarani’ the assessing authority

had initially proposed only an addition of Rs.4,000/-, against

an admitted gross profit suppression of about Rs.48 lakhs,

due to an oversight. But during the time of approval this was

brought to notice of lower authority and interests of revenue

was protected. It is contended that approval and other

internal matters are only departmental issues and those are

only procedures wherein directions of superior officers are

given in the course of supervisory matters. It is also

contended that if the assessee files appeals against the

impugned orders the same will be considered by independent

agency under the statute and that merely because the

assessment was completed based on any direction of the

approving authority the same will not cause any prejudice as

far as such appeals are concerned.

6. Heard, Sri.Vinod Chandran, learned Special

Government Pleader (Taxes). As directed by this court the

“Assessment Approval Register” maintained in the office of

the 1st respondent was produced for perusal. It is noticed

that assessment with respect to Hotel Picnic (WP(C).

W.P.(C).Nos.22667 & 24991/09 10

22667/09), for the years 2007-08 under the KGST as well as

KVAT Acts was approved by the 2nd respondent without any

remarks written thereon. But in the case of the petitioner in

WP(C).24991/09 there is an endorsement in the remark

column as follows:-

“Discussed. Equal addition of the conceded

TO may be considered in view of huge profit

suppression of that Branch.”

From the above fact it is evident that there occurred a

revision of the rate of additions based on the remarks noted

by the higher authority. But the question to be considered is

as to whether such revision was effected totally without

application of mind by the assessing authority, merely based

on remarks noted by the approving authority. However,

since I am not proposing to quash the orders of assessment

impugned, it is not fair on my part to arrive at any conclusion

as to whether there was any proper application of mind by

the assessing authority. In my opinion the remarks seen

made in the ‘Approval Register’ by itself could not be taken

as a dictate or a mandatory direction issued by the higher

authority, with respect to finalisation of the assessment. At

W.P.(C).Nos.22667 & 24991/09 11

the same time I find merit in the contention that the

assessing authority might have been carried away by such

remarks made by the approving authority, in the matter of

fixing the rate of addition for probable omissions and

suppressions. It is pointed out by learned Special

Government Pleader that appeals if any filed against the

impugned orders of assessment will be dealt with by an

authority who is the Deputy Commissioner (Appeals), and

that the 2nd respondent is not dealing with such appeals.

Therefore it is contended that such Appellate Authority will

be free to examine all aspects of the matter untrammeled by

direction if any issued by the 2nd respondent at the time of

approving the assessment. Therefore in the matter of appeal

against the assessments impugned, the petitioners will not be

met with any prejudices. As in the case of all other similarly

situated assessees the appeals if any filed against the

impugned assessments will be considered by the Statutory

Appellate Authority, who has got equal power to evaluate

assessments and to finalise the same as that of the assessing

authority. Hence I am of the opinion that the matter need

W.P.(C).Nos.22667 & 24991/09 12

only be relegated for consideration of the Appellate Authority

in the normal course of statutory appeal.

7. Under the above mentioned circumstances I am of

the considered opinion that the impugned assessments are

not liable to be quashed exercising powers under Article 226

of the Constitution of India. At the same time the petitioners

shall be afforded with adequate opportunity to file statutory

appeals. Considering the fact that the assessments were

pending under challenge in these writ petitions, I am of the

opinion that the petitioners shall be given opportunity to file

appeals, if such appeals are not already filed. Hence the

petitioners are given liberty to file appeals against Ext.P12 &

P13 orders in WP(C).No.22667/09 and Ext.P8 order in WP

(C).No.24991/09, within a period of one month from today. If

statutory appeals are filed within the period as stipulated

above, the Appellate Authority shall treat such appeals as

one filed within time and shall dispose of the same on merits,

untrammeled by any material regarding approval of

assessment and also untrammeled by any of the observations

contained in this judgment. The petitioners are also at

W.P.(C).Nos.22667 & 24991/09 13

liberty to seek appropriate interim reliefs from the Appellate

Authority pending disposal of the appeals. However interim

orders granted by this court will continue for a period of two

months from today.

The writ petitions are disposed of with the above

observations.

C.K.ABDUL REHIM, JUDGE.

okb