High Court Kerala High Court

Joseph Kuriakose vs Asst.Commissioner (Audit … on 7 December, 2009

Kerala High Court
Joseph Kuriakose vs Asst.Commissioner (Audit … on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34968 of 2009(M)


1. JOSEPH KURIAKOSE, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER (AUDIT ASSESSMENT),
                       ...       Respondent

2. DEPUTY COMMISSIONER (APPEALS),

3. DEPUTY TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SRI.HARISANKAR V. MENON

                For Respondent  : No Appearance

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

 Dated :07/12/2009

 O R D E R
                         C.K.ABDUL RAHIM J.
                 -----------------------------
                    W.P(C) No. 34968 of 2009-M
                 ------------------------------
             Dated this the 7th day of December, 2009.

                         J U D G M E N T

1. Challenge in this writ petition is against Ext.P5 order

passed by the second respondent on a stay petition which is filed

along with the appeal filed against Ext.P1 order of assessment made

under Section 25 of the Kerala Value Added Tax Act (KVAT Act). On

an earlier occasion, the second respondent issued an interim order

as per Ext.P3, wherein stay was granted imposing a condition for

payment of 50% of the balance tax in dispute. The petitioner

challenged that order before this Court and this Court in Ext.P4

judgment set aside the order and remitted the matter to the second

respondent for reconsideration. In Ext.P4 judgment this Court

observed that the appellate authority, having referred to the

contentions in the appeal had recorded satisfaction about prima-

facie case being made out, but for imposing condition for payment

of 50%, no reason was stated. This Court referred to the settled

legal position in the decision in Supreme Electrical Engineering (P)

Ltd. Vs. Commissioner of Income Tax Officer (2008(3) KLT 805),

wherein it is held that the authorities will have to specify reasons for

W.P(C) No. 34968 of 2009-M 2

imposing conditions while passing interim orders.

2. On a perusal of the order impugned herein, it is noticed

that the appellate authority has not even referred to the judgment of

this Court nor had it referred to the decision cited above. The

contentions in the appeal were narrated once again. It is stated that

the contentions were verified by the appellate authority and that the

appellate authority became convinced that credit has not been given

by the assessing authority with respect to an amount of

Rs.3,25,126/-, which is the input tax claim made. Thereafter

without mentioning any reason, the appellate authority observed

that the petitioner had made out a prima-facie case for conditional

stay and imposed a condition for payment of 40%.

3. Contention in the appeal is mainly pertaining to

eligibility of the petitioner for compounding of tax, under Section 8

of the Kerala Value Added Tax Act. According to the petitioner with

respect to the assessment year 2005-06, he was permitted to pay

compounded tax calculated at 140% of the value of purchase of

liquor. But in Ext.P1 assessment order it is held that the dealer is

liable to pay tax on the actual turn over conceded in the entire year.

The above stand is taken based on the provisions contained in SRO

W.P(C) No. 34968 of 2009-M 3

No.1122/2005 dated 31.12.2005. The legal question in dispute is

as to whether the above said notification can have retrospectivity.

Contention of the petitioner is that the amendment to Section 92 of

the Kerala Value Added Tax Act which permits bringing of

notifications with retrospective effect, came into force only with

effect from 1.7.2006, and therefore the notification in question

could not have any retrospectivity as on the date of its

promulgation, ie. on 31.12.2005.

4. While adverting to the above contentions, I am of the

opinion that the issue raised in the appeal is purely a legal in

question, which has to be considered elaborately while disposing of

the appeal. Further it is evident from Ext.P5 that the appellate

authority was convinced about non-credit of considerable amount

under the input tax claim. However it is evident that even after

specific directions issued under Ext.P4 judgment, the appellate

authority had failed to issue an order on proper application of mind

with reasonings set forth therein. Hence the challenge against

Ext.P5 has to be upheld on the basis that the order itself is non-

explanatory and will not reveal proper application of mind.

5. Under the above circumstances, considering the fact that

W.P(C) No. 34968 of 2009-M 4

the main dispute is pertaining to a legal aspect, I am of the opinion

that ends of justice will be achieved by directing the appellate

authority to have an earlier disposal of the appeal. At the same

time, I am of the opinion that a lesser condition can be imposed,

especially taking note of the admitted non-credit of input tax claim.

6. In the result, the writ petition is disposed of directing the

second respondent to consider and pass orders on Ext.P2, appeal

after affording an opportunity of hearing to the petitioner, as early

as possible and at any rate within a period of one month from the

date of receipt of a copy of this judgment.

7. Ext.P5 order is hereby set aside and the respondents are

directed to keep in abeyance realization of the amounts covered

under Ext.P1 on condition of the petitioner remitting a sum of

Rs.2,00,000/- within two weeks from today.

Sd/-

                                     C.K.ABDUL RAHIM
                                            JUDGE

                   //True Copy//



ab                                          PA TO JUDGE