High Court Kerala High Court

M/S.Bharath Plywoods vs The Intelligence Inspector on 30 September, 2009

Kerala High Court
M/S.Bharath Plywoods vs The Intelligence Inspector on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27447 of 2009(A)


1. M/S.BHARATH PLYWOODS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :30/09/2009

 O R D E R
                     C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.27447 OF 2009
                    ------------------------------

         Dated this the 30th day of September, 2009


                        J U D G M E N T

———————-

1. Petitioner is challenging detention of goods

transported by him which was intercepted by the respondent,

pursuant to notice issued as per Ext.P5. According to the

petitioner he had effected transport of ‘C’ grade Commercial

Plywoods from his business place at Koovappady, Perumbavoor,

to the consignee at Palarivattom, Cochin. According to him the

transport was accompanied by Ext.P2 and P3 invoices and Ext.P4

delivery note. The goods were intercepted by the respondent at

Ankamaly on 25.9.2009 at 23.00 hrs. On interception it is

noticed that the documents accompanied the transport is dated

26.9.2009 and further it is noticed that Ankamaly is not within

the normal route of journey between Perumbavoor and

Palarivattom. Hence genuineness of transport was doubted and

attempt at evasion of payment of tax was suspected. By Ext.P5

the respondent demanded to furnish security deposit to the tune

of Rs.46,037/- for permitting onward transport.

2. According to the petitioner the discrepancy in the

date occurred only due to a bonafide mistake and the deviation

W.P.(C).27447/09-A 2

in the normal route was adopted only because of the bad

conditions of the road. Therefore he is seeking directions for

release of the goods on the ground that the goods were

transported on the basis of proper documents and there was no

attempt at evasion of payment of any tax.

3. The question whether there was any attempt at

evasion of payment of tax with respect to transport, need be

decided in a process of adjudication as contemplated under

Section 47 of the KVAT Act. It is not proper for this court to

enter on merits of the rival contentions and to arrive at any

conclusion on the above aspect. Having considered the facts and

circumstances I am inclined to direct release of the goods on the

petitioner furnishing proper security, in view of the proviso to

Section 47(2) of the Act.

4. In the result the writ petition is disposed of directing

the respondent to release the goods along with the vehicle

detained under Ext.P5, on the petitioner furnishing Bank

Guarantee for the amount demanded under Ext.P5.

C.K.ABDUL REHIM, JUDGE.

okb