High Court Kerala High Court

M/S.Bavens vs Salestax Officer on 19 December, 2006

Kerala High Court
M/S.Bavens vs Salestax Officer on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 34155 of 2000(N)



1. M/S.BAVENS
                      ...  Petitioner

                        Vs

1. SALESTAX OFFICER, ERNAKULAM
                       ...       Respondent

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :19/12/2006

 O R D E R
                             C.N.RAMACHANDRAN NAIR, J.

                        ....................................................................

                                     O.P. No.34155   of  2000

                        ....................................................................

                       Dated this the  19th  day of December, 2006.


                                               JUDGMENT

The petitioner is challenging Ext.P5 order issued by the Deputy

Commissioner under Section 35 of the KGST Act setting aside the assessments for

1985-86 to 1993-94 with direction to revise the same by adopting gross profit in

terms of the accounts. In fact it is seen from Ext.P5 that original assessment was

completed by estimating turnover by adding 10% to the purchase cost. The

Deputy Commissioner found that the addition for the purpose of estimation is

thoroughly inadequate because petitioner’s account show gross profit from 47.49 to

74.07%. I do not think there is any scope for this court to interfere with Ext.P5

order because the only contention raised by the petitioner i.e. filing appeal against

the order, will not bar the jurisdiction of the Deputy Commissioner as the issue

decided by the Deputy Commissioner was not the one pending in appeal. In the

original assessment addition was only 10% to the purchase value, while the

direction issued by the Deputy Commissioner is to consider gross profit in terms of

accounts for the purpose of estimation of turnover. In the circumstances, O.P. fails

and is dismissed.

C.N.RAMACHANDRAN NAIR

Judge

pms