High Court Kerala High Court

M/S. C.D.Baby And Company vs State Of Kerala on 13 November, 2008

Kerala High Court
M/S. C.D.Baby And Company vs State Of Kerala on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 116 of 2004()


1. M/S. C.D.BABY AND COMPANY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :DR.K.B.MUHAMED KUTTY (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :13/11/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

S.T. Rev. No. 116 of 2004

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 13th day of November, 2008
Order
H.L. Dattu, C. J:

Petitioner is an assessee under the provisions of Kerala General Sales

Tax Act (the Act, for short). He is a dealer in rice and other commodities.

According to him, he is the second seller of all the items dealt with by him

and therefore is not liable to pay tax.

2. The assessment year in question is 1995-96.

3. The assessee had filed his annual returns before the assessing

authority and in that had conceded taxable turnover at Rs.29,84,310/- and

the tax payable as nil.

4. The business premises of the asessee was inspected by the

Intelligence Squad on 19/12/1995 and on such inspection they have

recorded stock variations in various items.

5. Basing on the shop inspection report, the assessing authority,

after verifying the books of accounts, had issued a pre-assessment notice

proposing to reject the books of accounts and to proceed with the best

judgment assessment for the assessment year in question. In the proposal

made, the assessing authority had informed the petitioner the following

defects:

ST.Rev.116/2004 2

(i) The shop inspection report revealed stock variation in 28 items.

(ii) Verification of recovered business slips revealed that sales of

provisions and stationery articles valued at Rs.14562.40 were not billed.

(iii) Sales tax due on the sales turnover of 103.5 Kg. Lobba had not

been accounted.

(iv) Penalty of Rs.79,558/-, being double the amount of tax sought

to be evaded on a turnover of Rs.8,19,930/- was imposed by the

Intelligence Officer under Section 45A of the act.

6. The assessee, after receipt of the re-assessment notice, had filed

his objections.

7. The assessing authority, after considering the objections so filed,

and based on the shop inspection report and the penalty imposed by the

authority under section 45A of the Act, has concluded the assessment and in

that has made an addition of 7 times of the suppressions detected to the

conceded turnover.

8. The order so passed by the assessing authority was the subject

matter of the appeal before the first appellate authority in STA.No.1637 of

1998. The first appellate authority by its order dated 30/9/1999 being of

ST.Rev.116/2004 3

the opinion that the additions so made by the assessing authority is

excessive/on the higher side has reduced the same to 4 = times of the

suppression detected. The assessee was not satisfied with the order so

passed by the first appellate authority and therefore had filed an appeal

before the Tribunal. The Tribunal while concurring with the omissions

pointed out by the assessing authority as well as the appellate authority, and

further being of the opinion that the additions made towards the probable

omissions and suppressions is again on the higher side, has reduced the

addition from 4 = times to 3 times. It is the correctness or otherwise of

the orders passed by the Kerala State Appellate Tribunal in TA.No.644 of

1999 dated 31st of May 2003 that is called in question by the assessee in

this Tax Revision Case.

9. The Assessee has framed the following questions of law for our

consideration and decision. They are as under:

“(i) Whether on the facts and in the

circumstances of the case and especially the

petitioner being a second seller not liable to

pay tax, and the stock variation alleged is

incorrect, is not the entire addition to the

conceded turnover (exempted)

unwarranted?

ST.Rev.116/2004 4

(ii) Whether on the facts and in view of

the fact that the inspection was during the

middle of December and there is no proof

that suppression continued after inspection, is

not the addition sustained by the Appellate

Tribunal excessive?”

10. So far as the first question is concerned, the assessing authority in

the pre- passessment notice has indicated that the claim of the petitioner that

he is the second seller of all the commodities cannot be accepted, in view of

the shop inspection report. The finding of the assessing authority is based

on the shop inspection report and therefore the assessee cannot claim that

he is a second seller of all the commodities in his business premises.

Therefore the first question of law framed by the assessee requires to be

answered against the assessee.

11. So far as the second question of law is concerned, it is necessary

to notice the date of shop inspection that was conducted by the Intelligence

Squad . The inspection was conducted on 19/12/1995. The assessment year

in question is 1995-96, commencing from 01/04/1995 to 31/3/1996. It is

not at the fag end of the year that the shop inspection was conducted by the

Intelligence Squad and therefore the assessing authority may be justified in

his opinion that if there was no shop inspection, the assessee would not

ST.Rev.116/2004 5

have disclosed the sales turnover in his annual returns. Therefore the

additions made by the assessing authority depending on the shop inspection

dated 19/12/1995 can be made use of by the assessing authority for making

certain additions to the conceded turnover. Therefore the second question

of law framed by the assessee also requires to be answered against the

assessee and in favour of the Revenue.

12. Accordingly, we do not see any merit in the Revision Petition

filed by the assessee. Therefore we reject this revision petition.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.