High Court Kerala High Court

M/S. Gei Industrial Systems Ltd vs The Intelligence Inspector on 21 May, 2008

Kerala High Court
M/S. Gei Industrial Systems Ltd vs The Intelligence Inspector on 21 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14782 of 2008(I)


1. M/S. GEI INDUSTRIAL SYSTEMS LTD.,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER

3. M/S. HINDAL CO INDUSTRIES LTD.,

                For Petitioner  :SRI.BOBBY JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :21/05/2008

 O R D E R
                                  K.M.JOSEPH, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                           WP.(C) No. 14782 of 2008
                       - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 21st day of May, 2008

                                     JUDGMENT

Petitioner challenges Ext.P6 notice issued by the first

respondent. It seeks a direction to the first respondent to release the

goods and vehicle detained pursuant to Ext.P6 notice without insisting

on payment of the amount demanded therein.

2. Petitioner is a Public Limited Company allegedly having

its office in Govindpura, Bhopal, Madhya Pradesh. According to the

petitioner, it purchased 7498 Kgs., of Aluminium Pipe Tube from the

third respondent, which is a registered dealer under the Kerala Value

Added Tax, 2003 and Central Sales Tax. According to it when the

goods reached at the factory of the petitioner, it was found that a

portion of the goods was defective and the petitioner rejected a quantity

of 7010 Kgs and returned it to the original seller in Kerala (third

respondent) with valid documents as prescribed under the Madhya

Pradesh Value Added Tax Act. It is stated that when the vehicle

reached the check post, the check post authority verified the documents

and satisfied of the genuineness of the transportation of the goods.

WPC.14782/2008. 2

While the goods were at Aluva, the first respondent intercepted the

vehicle and demanded documents and Ext.P3 tax invoice and Ext.P4

delivery chellan were produced, it is stated. It is thereafter that Ext.P6

notice was issued under Section 47(2) demanding payment of

Rs.3,26,500/- as security deposit. The reason stated is as follows:

“The goods sunder transport is intercepted at
Ambattu Kavu, Aluva. As per the only accompanying
documents (Tax invoice) this is an interstate sale. But in the
invoice it is declared as rejected material returned. But there
is no supporting documents for the claim. There is also no
supporting document as per Rule 58 of KVAT Act, 2003.
Consignee’s TIN disclosed in the tax invoice is also wrong.”

3. Heard learned counsel for the petitioner and the learned

Government Pleader.

4. Learned counsel for the petitioner would contend that none

of the reasons mentioned in Ext.P6 notice are tenable. In respect of the

alleged violation of Rule 58 of the Kerala Value Added Tax Rules, he relied

on two decisions of this court reported in M/s.Rasal Trade Links v. Sales

Tax Inspector ((2000) 8 KTR 244 (Ker.)) and Baheej Agencies v. Sales

Tax Inspector ((1998) 6 KTR 150 (Ker.)) He would contend that on the

strength of these decisions when goods are sent under interstate transaction,

as long as the goods are accompanied by documents prescribed under the

law of the area from which the goods were sent, it is not necessary that the

WPC.14782/2008. 3

goods should be accompanied by the documents prescribed under the Kerala

Value Added Tax Act. On the strength of the said principle, he would

submit that there is no requirement that the documents prescribed under

Rule 58 should accompany the goods. In regard to the difference in TIN,

according to him, the TIN is the same. In regard to there being no document

to support the claim that the goods were rejected also, it is contended that it

is not correct.

5. I would think that in the facts of this case, while I should

direct that the adjudication to be completed on the basis of the objection

filed as Ext.P7, there should also be a direction to the first respondent to

release the goods and vehicle to the petitioner upon the petitioner providing

bank guarantee for the sum as demanded in Ext.P6 notice.

Accordingly, upon the petitioner furnishing bank guarantee for

the sum as provided for in Ext.P6 notice, the vehicle and the goods shall be

released to the petitioner. The adjudication pursuant to Ext.P6 shall be

completed with reference to Ext.P7 reply filed by the petitioner after

affording an opportunity of hearing to the petitioner within a period of one

month from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb