High Court Kerala High Court

Chacko.V.Joseph vs Deputy Director Of Enforcement on 5 August, 2010

Kerala High Court
Chacko.V.Joseph vs Deputy Director Of Enforcement on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19146 of 2010(P)


1. CHACKO.V.JOSEPH,S/O.V.C.JOSEPH,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR OF ENFORCEMENT,
                       ...       Respondent

2. ASSISTANT DIRECTOR OF ENFORCEMENT,

3. ASSISTANT DIRECTOR OF INCOME TAX

4. COMMISSIONER OF INCOME TAX,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 19146 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 5th day of August, 2010.

                             J U D G M E N T

An amount of Rs. 88 lakhs was seized from a Scoda car bearing

Reg. No. TN 43-Z/2500 from Wyanad . The enforcement authorities

initiated proceedings. Ultimately, the proceedings by the

enforcement authorities were dropped and on the strength of a

warrant issued by the Director of Income-tax under Section 132A of

the Income-tax Act, the amount was handed over to the income-tax

authorities for further proceedings under the Income-tax Act. The

petitioner now submits that the amount may be returned to the

petitioner. The petitioner further contends that even assuming that

the petitioner is liable for payment of any tax, that would only be 30%

of the amount with penalty for which it is not necessary to withhold

the entire amount, for which he undertakes to furnish security.

2. In view of the above contention, I directed the standing

counsel for the Income-tax Department to file a statement detailing all

these aspects. Now, the standing counsel has filed a statement giving

a calculation as to what would be the amount due from the petitioner,

if, ultimately the proceedings under Income-tax Act goes against him.

The amount stated in the statement is Rs. 60,24,333/-. He would

further submit that unless the entire proceedings are over, the

amounts cannot be returned to the petitioner. Learned counsel for

the petitioner would submit that it is irrational and unjust to retain

the amount insofar as the petitioner is prepared to furnish security

for the amount. He further submits that if worse comes to worst,

the petitioner would only be liable to pay Rs. 60,24,333/- and at least

the balance amount may be directed to be refunded to the petitioner

without prejudice to the contentions of the petitioner that no amount

can be deducted from the amount seized.

3. I have considered the rival contentions in detail.

W.P.C. No. 19146/10 -: 2 :-

4. I am of opinion that insofar as even if everything goes

against the petitioner, the amount payable would only be Rs.

60,24,333/-. The balance amount with the income-tax authorities can

be refunded to the petitioner subject to further proceedings under

the Income-tax Act and without prejudice to the contentions of the

petitioner in the matter.

Accordingly, this writ petition is disposed of with a direction to

the income-tax authorities to return the amounts retained by them

after deducting an amount of Rs. 65,00,000/- (Rupees sixty five lakhs

only) pending further proceedings to be taken by respondents 3 and 4

without prejudice, of course, to the contention of the petitioner that

no amount is due from him. The amount shall be refunded within one

month.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.