High Court Kerala High Court

D. Gopalakrishna Bhat vs The State Of Kerala on 26 September, 2008

Kerala High Court
D. Gopalakrishna Bhat vs The State Of Kerala on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 397 of 2006()


1. D. GOPALAKRISHNA BHAT,
                      ...  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 A.K.BASHEER

 Dated :26/09/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                         -------------------------------------------
                              S.T.Rev.No.397 of 2006
                        ------------------------------------------
                  Dated, this the 26th day of September, 2008

                                    ORDER

H.L.Dattu, C.J.

This Sales Tax Revision is directed against the orders passed

by the Kerala Sales Tax Appellate Tribunal, Additional Bench, Kozhikode

in T.A.No.270 of 2004 dated 28th April, 2005.

(2) Petitioner is engaged in the sales of the water supply and

sanitary fittings including motor pumps, compressors, etc.

(3) The returns filed by the assessee for the assessment year

1999-2000 was not accepted by the assessing authority and accordingly

relying on the check post declaration, has completed the best judgment

assessment as provided under Section 17(3) of the Kerala General Sales

Tax Act, 1963 (‘the Act’ for short) and has made certain additions towards

the probable omissions and suppressions.

(4) Aggrieved by the said order, the assessee had filed first

appeal before the first appellate authority. The first appellate authority

while rejecting the appeal has concurred with the findings and conclusions

reached by the assessing authority.

S.T.Rev.No.397 of 2006
2

(5) Inter alia, questioning the correctness or otherwise of

the orders passed by the first appellate authority, the assessee had filed

second appeal before the Sales Tax Appellate Tribunal in T.A.No.270 of

2004. The Tribunal by its orders dated 28.4.2005 has rejected the

assessee’s appeal.

(6) Being aggrieved by the aforesaid orders, the assessee is

before us in this Sales Tax Revision.

(7) 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 petitioner stated case before the Appellate

Tribunal was that the petitioner was in possession of the

book of accounts and he was prevented from producing

the same before the assessing authority by reason of ill

health and he had requested for an opportunity for

production of the same. Has not the Tribunal erred in law

in sustaining the assessment order without giving an

opportunity to the petitioner to produce the books of

accounts?

S.T.Rev.No.397 of 2006
3

iii) Form No.27B declarant ought to have been put

to the test of cross examination and Section 30B(4)

proceedings should have been initiated against the alleged

consignor. The tribunal did not apply its mind to this

specific contention of the petitioner raised before it. Is the

finding of the tribunal ignoring relevant contentions of the

petitioner and based on irrelevant considerations,

sustainable on law, facts and circumstances of the case?

iv) The Tribunal ought to have found that the

additions made by the assessing authority are highly

excessive, arbitrary and have no rational nexus with the

defects noted. Has not the tribunal grossly erred in law

and on facts in sustaining the additions made by the

assessing authority?

(8) The order of assessment passed by the assessing

authority for the assessment year in question is on estimation basis.

(9) Time and again the apex Court has observed that in

exercise of the powers of this Court under Section 41 of the Act, it can

only look into whether the Tribunal has failed to decide a question of law

or has erroneously decided a question of law.

(10) The Supreme Court in the case of Commissioner of

Sales Tax Madhya Pradesh Vs. H.M.Esufali H.M.Abdulali {1973 (32)

STC 77) has stated as under:

S.T.Rev.No.397 of 2006
4

“The reassessments were valid. From the circumstance
that the assessee had dealings outside the accounts of the
value of Rs.31,171.28 for 19 days, it was open to the
officer to infer that the assessee had large scale dealings
outside the accounts. In such a situation, it was not
possible for the officer to find out precisely the turnover
suppressed and he could only make an estimate of the
suppressed turnover on the basis of the material before
him. So long as the estimate made by him was not
arbitrary and had a reasonable nexus with the facts
discovered, it could not be questioned. It was wrong to
hold that the officer must have material before him to
prove the exact turnover suppressed.”

(11) This is a case of best judgment assessment. In that

best judgment assessment, the assessing authority had the advantage of

verifying the records. On verification of the records, the assessing

authority had found that several check post declarations received from the

check post were not seen accounted in the purchase list produced by the

assessee, and that in spite of repeated notices, the assessee has not

produced the books of accounts before him for verification. Therefore,

based on the information available, the assessing authority has completed

the best judgment assessment. It is not a case where the best judgment

assessment has been made without any basis whatsoever.

(12) In that view of the matter, we are of the opinion that no

question of law as such would arise in this revision petition for our

consideration and decision.

S.T.Rev.No.397 of 2006
5

(13) Therefore, while rejecting the revision petition, we

confirm the orders passed by the Tribunal.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns