High Court Kerala High Court

M/S.Acumen Marketing Solutions … vs The Commercial Tax Inspector on 6 July, 2010

Kerala High Court
M/S.Acumen Marketing Solutions … vs The Commercial Tax Inspector on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20627 of 2010(C)


1. M/S.ACUMEN MARKETING SOLUTIONS (P) LTD.,
                      ...  Petitioner

                        Vs



1. THE COMMERCIAL TAX INSPECTOR,
                       ...       Respondent

2. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/07/2010

 O R D E R
                  P.R.RAMACHANDRA MENON, J
                     --------------------------------------------
                     WP(C) NO. 20627 OF 2010
                     --------------------------------------------
               Dated this the 6th day of July, 2010

                                 JUDGMENT

The petitioner transported certain materials pursuant to the order

stated as received from M/s.Lenovo (I) Pvt. Ltd., Bangalore. The case of

the petitioner is that, they agreed to supply advertisement materials to

M/s.Lenovo (I) Pvt. Ltd., Bangalore for a consideration of Rs.4,89,835/- on

the strength of Ext.P2 purchase order dated 08.06.2010. As per the

instruction given to the petitioner from M/s.Lenovo (I) Pvt. Ltd., Bangalore,

a portion of the goods were directed to be taken to the agent M/s. Digital

World, Thrissur and it was accordingly, the goods were being transported

in the vehicle (the number of which is not discernible from Ext.P1 order)

when intercepted by the respondent on 26.06.2010, issuing Ext.P1 notice

under Section 47(2) of the Kerala Value Added Tax Act, doubting evasion

of tax and demanding security deposit to the extent specified therein.

2. The learned counsel for the petitioner submits that, there is

absolutely no element of sale in the instant transaction and that the

petitioner is not a registered dealer under the KVAT Act/Rules. The goods

transported were never intended for sale and it is only for advertisement

purpose and the products had to be got satisfied and approved by the

party who placed work order, i.e., M/s. Lenova India Private Limited,

2
WP(C) No. 20627/2010

Bangalore and it was thereby had a …. portion of the materials diverted to

M/s.Digital World, Thrissur since the consignee at Thrissur is not prepared

to satisfy the security deposit as demanded in Ext.P1. The petitioner wants

to take the materials and accordingly approach before this Court seeking

for appropriate reliefs.

3. The learned Government Pleader for the respondents submits

on instructions that, the course and conduct pursued by the petitioner

cannot but be deprecated as there was no document to sustain

transportation. It is also brought to the notice of this Court that, no

document whatsoever was support the transaction was there except a

delivery note, which has consciously not been produced by the petitioner

before this Court. The learned Government Pleader submits that, the

delivery note which accompanied transportation revealed that the value of

the goods was only Rs.70,000/-, whereas the purchase list as borne by

Ext.P2 reveals that the total value is Rs.4,89,835/- thus issuing that the

delivery note which accompanied the transportation was never in

connection with the goods in question but referring to some other

transaction virtually making transportation without accompanying materials

as contemplated under any relevant provisions of law. This being the

position, the detention made by the respondents vide Ext.P1 is sought to

be sustained. It is also stated that, there was no invoice at the time of

3
WP(C) No. 20627/2010

transportation and that the petitioner is not a registered dealer as admitted

by the petitioner himself.

4. This Court finds considerable force in the submission made by

the learned Government Pleader. The matter requires to be considered in

detail and adjudicated based on the evidence to be adduced with reference

to the relevant documents and other aspects by the appropriate authority.

But for this …… this Court finds that, there is no need to detain the goods

any further and the same shall be released to the petitioner on satisfying

the security deposit either in the form of ‘Bank Guarantee’ or by furnishing

such other security under relevant provisions of law, on which event the

goods shall be returned to the petitioner forthwith. This will be without

prejudice to the adjudication proceedings as above and the same shall be

finalised as expeditiously as possible, at any rate, within two months from

the date of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE
dnc