IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28710 of 2004(P)
1. JAY YES TRADERS, KUNNAMUNDA JUNCTION,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER,
... Respondent
2. THE STATE OF KERALA, REP.BY THE
3. THE ASSISTANT COMMISSIONER (ASSESSMENT),
4. THE INSPECTING ASSISTANT COMMISSIONER,
5. THE SALES TAX INSPECTOR, SALES TAX
For Petitioner :DR.K.B.MUHAMED KUTTY (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/11/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.28710 of 2004
....................................................................
Dated this the 28th day of November, 2008.
JUDGMENT
The petitioner is challenging Ext.P8 order wherunder for the
offence of smuggling rubber out of the State without payment of tax,
the Adjudicating Officer has demanded penalty at five times the
amount of tax under two heads which is the scheme of compounding
provided under the Act. I heard Senior counsel appearing for the
petitioner and the Government Pleader for the respondents.
2. On going through Ext.P8 and after hearing counsel appearing
for both sides, I do not find any ground to interfere with the findings on
attempt to smuggle goods through Check Post proved by the
department. So far as the quantum of penalty is concerned, there is no
scope for interference because the amount demanded is under the
compounding scheme and the alternative for the department was to
recover cost of the rubber and value of the lorry released under the
2
orders of this court. In fact, the officer has limited penalty to the extent
secured by this court under the judgment referred to therein. The W.P.
is accordingly disposed of upholding Ext.P8.
C.N.RAMACHANDRAN NAIR
Judge
pms