High Court Kerala High Court

M/S.K.K.Issac & Sons vs The Intelligence Officer on 22 May, 2008

Kerala High Court
M/S.K.K.Issac & Sons vs The Intelligence Officer on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35803 of 2005(K)


1. M/S.K.K.ISSAC & SONS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.PREMJIT NAGENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/05/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                      W.P.C. NO. 35803 OF 2005
                 --------------------------------------------
                Dated this the 22nd day of May, 2008

                               JUDGMENT

Heard counsel for the petitioner and Government Pleader. Even

though counsel for the petitioner contended that having regard to the

volume of business and the physical stock available, the variation in

stock noticed was insignificant and consequently the allegation of

evasion of tax is not tenable, I do not think this argument is tenable

because variation of stock noticed at the time of inspection was Rs.

3,26,576.73. The penalty levied is only with reference to the tax

payable on this amount. Moreover the Intelligence Officer himself

accepted petitioner’s explanation that the truck owned by the petitioner

was used for transport of goods belonging to others and addition on

that account was not maintainable. In the circumstances, I find the

order of the Commissioner is quite reasonable leaving no ground for

interference.

W.P. therefore fails and is dismissed.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2