High Court Kerala High Court

M/S Integrated Rubian Foods vs State Of Kerala on 16 September, 2008

Kerala High Court
M/S Integrated Rubian Foods vs State Of Kerala on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 244 of 2008()


1. M/S INTEGRATED RUBIAN FOODS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.ALIAS M.CHERIAN

                For Respondent  : No Appearance

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

 Dated :16/09/2008

 O R D E R
                   H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                           S.T.Rev. No.244 of 2008
                        ------------------------------------------
                  Dated, this the 16th day of September, 2008

                                    ORDER

H.L.Dattu, C.J.

This sales tax revision pertains to the assessment year

1999-2000.

(2) Petitioner is a company engaged in the business of

export of marine products and meat items. The petitioner company has

also its own poultry farm, processing plant and factory in its premises.

Petitioner exports dressed chicken. It is stated in the revision petition that

it also exports buffalo meat and marine products.

(3) Petitioner company is a dealer registered both under the

provisions of the Kerala General Sales Tax Act, 1963 (‘KGST Act’ for

short) and the Central Sales Tax Act, 1956 (‘CST Act‘ for short). For the

earlier assessment years, the petitioner had filed its monthly and annual

returns and in that had claimed exemption from payment of tax both

under the KGST Act and CST Act, on the ground that the marine products

are exempt from payment of tax under the KGST Act. It is stated in the

petition that, in fact, the claim of the assessee was accepted by the

assessing authority for all the earlier assessment years.

(4) For the assessment year in question, admittedly, the

petitioner had not filed its annual returns. But it is not disputed nor it can

S.T.Rev.No.244 of 2008
2

be disputed by the Revenue that the petitioner had filed its monthly returns

for a period of ten months. In all those monthly returns the assessee had

claimed exemption from payment of tax under the Act, as has been done in

the previous assessment years.

(5) The assessing authority has completed the best judgment

assessment, on the ground that the assessee had failed to file its annual

returns and also failed to produce the books of accounts, ledgers, etc. for

his verification. In the best judgment assessment order passed, the

assessing authority has quantified the tax liability of the petitioner in a sum

of Rs.13,26,448/- merely on the ground that the assessee had failed to file

its annual returns and also failed to produce the books of accounts in spite

of service of the pre-assessment notice.

(6) It appears that there was revenue recovery proceedings

initiated by the department for realisation of the tax due under the Act. It

is informed to us by the learned counsel appearing for the petitioner that

aggrieved by the orders of assessment passed for the assessment year in

question, the assessee had filed an appeal before the first appellate

authority. A writ petition also came to be filed before this Court, inter

alia, questioning the revenue recovery proceedings initiated by the

department for realisation of the tax due under the Act, in view of the

pendency of the first appeal before the first appellate authority. It is

informed to us by the learned counsel appearing for the petitioner that this

S.T.Rev.No.244 of 2008
3

Court had directed the petitioner to deposit the entire amount demanded in

the revenue recovery notice and further had directed the first appellate

authority to dispose of the appeal said to have been filed by the assessee

for the assessment year in question within a particular time.

(7) After such remand, the petitioner could not appear

before the first appellate authority after receipt of the hearing notice,

mainly on the ground that the hearing had been fixed on 7.3.2007,

whereas the notice came to be received by the assessee only on 9.3.2007.

It appears that the petitioner had filed an application before the first

appellate authority, inter alia, requesting him to grant sufficient time,

since its Chartered Accountant was laid up with Chikungunia fever.

(8) The first appellate authority had disposed of the appeal

without affording an opportunity of hearing to the petitioner, mainly on the

ground that this Court while disposing of the writ petition filed by the

petitioner had fixed a time limit within which time the appeal requires to

be disposed of.

(9) Aggrieved by the orders passed by the first appellate

authority, the petitioner was before the Tribunal in T.A.No.199 of 2007.

In the said appeal the assessee had taken up several contentions including

that the goods sold by the petitioner are exempted from payment of tax

under the Act and further had contended that it has now prepared the

annual returns and also the books of accounts which he would be in a

S.T.Rev.No.244 of 2008
4

position to produce before the first appellate authority if an opportunity is

given to him.

(10) The Tribunal has rejected both the contentions of the

assessee and has disposed of the appeal by confirming the orders passed by

the assessing authority and the first appellate authority. That is how the

assessee is before us in this sales tax revision.

(11) In our opinion, the one and the only question that would

arise for our consideration and decision is whether the assessing authority

was justified in passing the best judgment assessment order?

(12) It is not in dispute, nor it can be disputed, that the

petitioner company is a dealer in marine products. It is also not in dispute

that for the previous assessment years, the assessee’s claim for exemption

from payment of tax was accepted by the assessing authority.

(13) For the assessment year in question, the assessee had

filed its monthly returns for a period of ten months, but could not file its

annual returns for the reason that the assessee had closed down its

business. In the monthly returns filed, the assessee had claimed exemption

from payment of tax on the ground that it is a dealer in marine products

and the same are exempted from payment of tax.

(14) The assessing authority without noticing this aspect of

the matter and merely because the assessee had not filed its annual returns

and also not produced the books of accounts, has proceeded to complete

S.T.Rev.No.244 of 2008
5

the best judgment assessment. In our opinion, even for passing a best

judgment assessment there must be a basis and it cannot be by wild

imagination and presumption by the assessing authority. In the instant

case, as we see from the order passed by the assessing authority, there is

no basis whatsoever for quantifying the huge tax liability payable by the

assessee. If for any reason, the assessing authority had noticed the

monthly returns filed by the assessee in a proper perspective and also had

taken into consideration the orders of assessment passed for the earlier

assessment years, in our opinion, it would not have quantified the tax

liability in a sum of Rs.13,26,448/-.

(15) These aspects of the matter were brought to the notice

of the Tribunal. In our opinion, the Tribunal should have remanded the

matter directing the assessee to file its annual returns before the assessing

authority and also to produce the books of accounts to justify the claim

made in the monthly returns filed for the assessment year in question.

Since that has not been done by the Tribunal, in our opinion, we cannot

sustain the order passed by the Tribunal.

(16) In view of the above discussion and in the peculiar

facts and circumstances of the case, we are of the opinion, that, the

matter requires to be remanded to the assessing authority with a specific

direction to the assessee company to file its annual returns within a

month’s time from today before the assessing authority and also to produce

S.T.Rev.No.244 of 2008
6

the books of accounts whenever it is demanded by the assessing authority

for its verification. The assessing authority is directed to consider the

claim of the assessee and pass a fresh order in accordance with law. Till

such time, the amount deposited by the petitioner company pursuant to the

direction issued by this Court will lie with the department.

(17) This revision petition is disposed of as above.

(18) Consequently, I.A.Nos.1921 of 2008 and 2068 of 2008

stand rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns/dk