High Court Kerala High Court

M/S. K.K. Gopalan & Company vs State Of Kerala on 30 September, 2008

Kerala High Court
M/S. K.K. Gopalan & Company vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 4 of 2006()


1. M/S. K.K. GOPALAN & COMPANY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/09/2008

 O R D E R
               H.L.DATTU, C.J. & THOMAS P.JOSEPH, J.
                       -------------------------------------------
                             S.T.Rev.No.4 of 2006
                        ------------------------------------------
                  Dated, this the 30th day of September, 2008

                                    ORDER

H.L.Dattu, C.J.

The orders passed by the Sales Tax Appellate Tribunal,

Additional Bench, Palakkad in T.A.No.685 of 2004 dated 21st May, 2005 is

the subject matter of this revision petition at the instance of the assessee

who 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).

(2) The relevant assessment year is 1999-2000.

(3) The assessee is a dealer in arecanut, pepper, etc. at

Pazhanji, Thrissur District. The goods dealt with by the assessee are

taxable at the last purchase point within the State.

(4) The assessee had filed its annual returns for the

assessment year 1999-2000 as nil returns.

(5) The assessing authority after rejecting the returns so filed

by the assessee had issued a pre-assessment notice. According to him, the

entire closing stock held by the assessee for the assessment year 1999-2000

in the books of accounts must have been sold by the assessee and having

S.T.Rev.No.4 of 2006
2

come to this conclusion has assessed the tax liability of the assessee under

the provisions of the KGST Act by making certain additions to the closing

stock and fixing the taxable turnover in a sum of Rs.7,33,610/-. This was

objected to by the assessee both before the first appellate authority and

before the Tribunal. Before the Tribunal the attempt of the assessee was

failed. Therefore, the assessee is before us in this revision petition.

(6) The assessee has framed the following questions of law

for our consideration and consequential decision. They are as under:

“i. Whether on the facts and in the circumstances of

the case the Tribunal was justified in dismissing the appeal

filed by the petitioners.

ii. Whether on the facts and in the circumstances of

the case the Tribunal was justified in confirming the

assessment of closing stock held by the petitioners. Has not

the Tribunal committed an error in confirming the

assessment order when the sale was proved?

iii. Whether on the facts and in the circumstances of

the case the Tribunal was justified in not considering the

form 25 declarations and books of accounts for the

subsequent years 2000-2001 and 2001-02 submitted by the

petitioners supporting their case.

S.T.Rev.No.4 of 2006
3

iv. Whether on the facts and in the circumstances of

the case the Tribunal was justified in not appreciating the

peculiar business transaction at Kokkalai market, Thrissur.

Has not the Tribunal committed an error in analysing the

facts of the case.

v. Whether on the facts and in the circumstances of

the case the Tribunal was justified in shifting the burden of

proof of sale on the petitioners. Is it not the duty of the

revenue to prove a completed sales, before subjecting the

turnover to tax.”

(7) The assessee, as we have already stated, is a dealer in

betel nuts and pepper. He is also an agent at Kokkalai in Thrissur District.

He not only effects sales of his own but also through his agent. He also

purchases betel nuts and pepper both intra and inter state purchases. The

opening stock for the assessment year in question was 46,515 Kgs. valued

at Rs.13,36,209/-.

(8) It was the specific case of the assessee before the

assessing authority that though he had an opening stock of 46,515 Kgs. of

betel nuts and 2000 Kgs. of pepper, he had not effected any sales during the

relevant assessment year.

(9) The assessing authority, without there being any basis

whatsoever and on mere presumptions and surmises, comes to the

S.T.Rev.No.4 of 2006
4

conclusion that the assessee must have sold the betel nuts and pepper during

the relevant assessment year. For the aforesaid conclusion the assessing

authority has not indicated any basis whatsoever. The assessing authority’s

presumption is that betel nuts and pepper are normally not kept without

being sold by an assessee. However, it was the stand of the assessee before

the assessing authority that during the assessment year in question since the

price of betel nuts and pepper had fallen down, he had not effected any

sales.

(10) In our opinion, even for passing the best judgment

assessment, there must be a basis and that cannot on mere whims and

fancies. No doubt there can be a little bit of guess work, but that cannot be

on mere whims and fancies.

(11) In the instant case, as we have already stated, the

assessing authority did not have any material before him to come to the

conclusion that the assessee, for the assessment year 1999-2000, had

effected sales of 46,515 Kgs. of betel nuts and 2000 Kgs. of pepper. This

order of the assessing authority was confirmed by the first appellate

authority and by the Tribunal.

(12) Having gone through the orders passed by all the

authorities under the Act, we are of the firm opinion that none of the

S.T.Rev.No.4 of 2006
5

authorities have considered the case of the assessee in a proper perspective.

(13) Therefore, while allowing this revision petition, we set

aside the orders passed by the assessing authority as confirmed by the first

appellate authority and by the Tribunal.

(14) Consequently,I.A.No.188 of 2006 stands rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(THOMAS P.JOSEPH)
JUDGE
vns