High Court Kerala High Court

M/S.Attitude vs State Of Kerala on 30 October, 2009

Kerala High Court
M/S.Attitude vs State Of Kerala on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30961 of 2009(M)


1. M/S.ATTITUDE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE INTELLIGENCE INSPECTOR,

3. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/10/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                  W.P(C) No. 30961 of 2009
               .................................................
         Dated this the 30th day of October, 2009

                          J U D G M E N T

The petitioner is a partnership firm engaged in the business

of manufacture and erection of sign boards and display boards.

For the purpose of their business, they imported some materials

from Belgium. After clearing the goods from the customs at the

Cochin port, the same was transported to the petitioner’s office.

Consignment was accompanied by necessary documents. But

the same was detained by the respondents on allegation of

attempt to evade tax and by Ext.P6, the petitioner was directed

to furnish cash deposit to the tune of Rs.66,700/- for release of

goods. The petitioner is challenging the same. According to the

petitioner, from the documents accompanying the goods, it is

abundantly clear that there was no attempt to evade tax in the

matter and therefore there was absolutely no reason for

detaining the goods.

2. I have heard the learned Government Pleader also, who

points out that the consignment should have been accompanied

by the documents as per Section 46 (3)(a) of the Kerala Value

Added Tax Act, 2003 and consignment was not declared as per

W.P(C) No. 30961 of 2009 -2-

Section 46(3) (e) before the Commercial Tax Officer. Therefore

he supports Ext.P6 notice.

3. I have considered the rival contentions in detail.

4. From Ext.P6 itself, I am prima facie of the view that the

allegation against the goods is only of a technical nature. That

technicality cannot normally give rise to a suspicious of attempt

to evade tax also. However, in so far as the matter is pending

before appropriate authority, I am not pronouncing on the same

finally. I stated this only for the purpose of passing orders

regarding release of the goods pending adjudication of the

matter by the competent authority. Accordingly, the writ

petition is disposed of with a direction to the competent

authority to adjudicate the matter pursuant to Ext.P6 and pass

final orders, as expeditiously as possible. Pending further

proceedings, the goods shall be released to the petitioner on the

petitioner executing a simple bond without sureties, for the

amount covered by Ext.P6. Goods shall be released immediately

on furnishing the bond.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE
rhs