High Court Kerala High Court

Biju Alex vs The Commercial Tax Officer(Works on 18 September, 2009

Kerala High Court
Biju Alex vs The Commercial Tax Officer(Works on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26303 of 2009(G)


1. BIJU ALEX,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX OFFICER(WORKS
                       ...       Respondent

2. THE SALE TAX INSPECTOR, SALES TAX

                For Petitioner  :SRI.SOJAN JAMES

                For Respondent  : No Appearance

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

 Dated :18/09/2009

 O R D E R
                      C.K.ABDUL REHIM, J.
                     ------------------------------
                   W.P.(C).No.26303 OF 2009
                     ------------------------------
          Dated this the 18th day of September, 2009

                         J U D G M E N T

———————-

1. Petitioner is aggrieved by detention of an Excavator

transported by him interstate, from the State of Karnataka.

According to the petitioner he is a works contractor having

registration under the provisions of the Kerala Value Added Tax

Act, as evidenced by Ext.P1 certificate. The purchase of the

Excavator was for his own use in execution of a civil contract

work awarded to him by the Rural Development Agency of the

Sate Government. The transport was accompanied with Ext.P3

invoice and Ext.P4 Form 16 Declaration (certificate of

ownership) under the provisions of the KVAT Act. The transport

was intercepted at the check post at Bangara, Manjeswar, and

Ext.P5 notice was issued by the 2nd respondent. The reason for

detention stated in Ext.P5 is that the consignee is not a

registered dealer under the CST Act, and hence he is not entitled

to effect interstate purchase.

2. The reason for detention mentioned in Ext.P5 is not

elaborative. Liability for payment of tax will be attracted only if

the petitioner is bringing the Excavator for re-sale within the

State. In other words the tax liability will be limited only to that

of a works contractor.

W.P.(C).26303/09 2

3. However the question whether there was any attempt

at evasion of payment of tax is a matter which has to be decided

on finalisation of the process of adjudication contemplated u/s 47

of the KVAT Act. Hence I am not expressing any opinion on

merits. But I am of the opinion that release of the goods can be

ordered pending finalisation of the adjudication, on the

petitioner furnishing security, especially in view of the proviso to

section 47(2) of the KVAT Act.

4. Therefore the writ petition is disposed of directing the

2nd respondent to release the goods detained under Ext.P5 along

with the vehicle, on the petitioner furnishing security bond as

provided under the Rules without sureties, to extent of the

amount demanded in Ext.P5. Petitioner shall also furnish an

undertaking in the form of a Bond before the 2nd respondent to

the effect that pending finalisation of the adjudication he will

not in any manner transfer ownership or possession of the

Excavator in question. It is further directed that the competent

authority shall expedite finalisation of the adjudication

proceedings, after affording opportunity of hearing to the

petitioner, as early as possible, at any rate within a period of one

month from the date of release of the Excavator.

C.K.ABDUL REHIM, JUDGE.

okb