High Court Kerala High Court

M/S.Kalliyath Wire Distributors vs State Of Kerala on 24 October, 2007

Kerala High Court
M/S.Kalliyath Wire Distributors vs State Of Kerala on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 145 of 2004()


1. M/S.KALLIYATH WIRE DISTRIBUTORS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.SRIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/10/2007

 O R D E R
                      H.L.DATTU, C.J. & K.M.JOSEPH, J.
                      --------------------------------------------------
                           S.T.Rev.No.145 of 2004
                        --------------------------------------------
                    Dated this the 24th day of October, 2007.

                                        O R D E R

H.L.Dattu, C.J.

The assessment year in question is 1989-90. The assessee is a

dealer registered under the provisions of the Kerala General Sales Tax Act.

Its main activity is sale and supply of iron and steel. The assessee had filed

its annual return before the assessing authority for the assessment year 1989-

90. The assessing authority has rejected the return so filed by the assessee

and has proceeded to complete the best judgment assessment and while

doing so has taken into consideration the suppression detected by the

Intelligence Wing of the department, the check post declarations and the

findings of the Income Tax Department and thereafter has made an addition of

25 percent to the total turnover conceded by the dealer.

(2). Aggrieved by the said quantification of tax liability of the

assessing authority, the assessee had filed appeal before the first appellate

authority in S.T.A.No.156 of 1998. The appellate authority has modified the

additions made by the assessing authority. While doing so has observed in his

order dated 02-04-1998 as under:

“Considering the fact that the assessment was

completed on the basis of the findings of the

Income Tax Department the entire suppression

S.T.Rev.No.145 of 2004
-2-

have been covered. Hence further addition of

25% is unwarranted and that addition is hereby

deleted.”

(3). The first appellate authority has further directed the

assessing authority to modify the assessment of the assessee for the

assessment year 1989-90 by adding the actual suppression detected by the

Income Tax Department to the total turnover declared by the assessee.

(4). The assessee, being aggrieved by the said order passed by

the first appellate authority, had carried the matter in appeal before the

Tribunal in T.A.No.177 of 1998. The Tribunal has rejected the appeal by its

order dated 24th September, 2003 and while doing so, at para 5 of the order

has observed as under:

“The next issue to be decided in this appeal is

whether the addition sustained by the Ist

appellate authority is reasonable and just. The

appellant’s counsel vehemently argued that the

turnover suppression arrived by the I.T.

Authorities are incorrect and an appeal is pending

before the Commissioner of Income Tax. He also

pointed out that the closing stock of iron scrap

worth Rs.16,60,777/- assessed during the year

1989-90 is incorrect and unwarranted. On

perusal of the assessment order it is found that

the assessing authority has not assessed the

S.T.Rev.No.145 of 2004
-3-

closing stock as alleged by the appellant. The

raid conducted by the I.T. Authorities revealed

that certain purchases were not accounted in the

stock register. If the purchases were properly

accounted total stock as on 31-3-90 would have

been Rs.22,53,305/- whereas the value of

closing stock shown as per the account was

Rs.5,92,528/- only. Thus there was a difference

of Rs.16,60,777/-. It is therefore clear that the

appellant-dealer had disposed scraps worth

Rs.16,60,777/- without accounting the same in

the books of accounts. It is relevant to note that

the search was conducted by the I.T. Department

on 29-11-90 i.e., after the close of the financial

year. The assessing authority is therefore correct

in treating the difference of Rs.16,60,777/- as

unaccounted sales. Even though the counsel for

the appellant has stated that an appeal was filed

against the order of the I.T. Officer before the

Commissioner no orders have been produced.

Since the assessment in question relates to 89-

90, we do not find any reason to keep this appeal

further pending. The Ist appellate authority has

sustained the actual suppression detected alone

and the addition of 25% made by the assessing

authority towards probable omissions and

suppression was deleted. In view of the above

facts we do not find any reason to order any

further relief in this case. The objections are

accordingly over-ruled and the appeal stands

S.T.Rev.No.145 of 2004
-4-

dismissed.”

(5). Aggrieved by the findings and conclusions reached by the

Tribunal, the assessee is before us in this revision petition.

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

our consideration and decision:

“(i). Is not the Tribunal in error in confirming the

best judgment addition on the findings of the

Income Tax Department to fix the turnover when

those findings were cancelled by the Ist appellate

authority and set aside by the Income Tax

Tribunal?

(ii). Is not the Tribunal in error in confirming the

best judgment addition without any independent

finding of suppression or omission by the Sales

Tax Department, while the findings of the Income

Tax Department relied by the sales tax authorities

were cancelled and set aside by the Income Tax

Appellate Authorities?

(iii) Is not the Tribunal being the highest fact

finding authority erred in not considering the entry

of scrap purchases in the books of accounts?

(7). Sri. K.Srikumar, learned counsel appearing for the petitioner

brings to our notice that the assessee being aggrieved by the suppression

detected by the Income Tax Department had carried the matter in appeal

S.T.Rev.No.145 of 2004
-5-

before the Commissioner of Income Tax (Appeals). Since it did not get a

favourable order in the hands of the first appellate authority, it had carried the

matter before the Tribunal by filing the second appeal. It appears that the

Tribunal had remanded the matter to the assessing authority (Income Tax

Department) to re-do the matter in accordance with law. It is also informed to

us that after such remand, the Income Tax Officer has reduced the actual

suppression detected by the department from Rs.16,60,777/- to

Rs.12,20,653/-. Therefore, contends that the actual suppression that requires

to be added to the total turnover of the dealer for the purpose of quantification

of the tax liability under the provisions of the Kerala General Sales tax Act

could only be Rs.12,20,653/-. At this stage, it is appropriate to observe that the

Sales Tax Department has not questioned the correctness or otherwise of the

orders passed by the Deputy Commissioner (Appeals) in S.T.A.No.156 of

1998 and the orders passed by the Tribunal in T.A.No.177 of 1998 dated 24th

September, 2003, wherein the first appellate authority and the Tribunal has

proceeded to observe that the assessing authority while completing the best

judgment assessment in the assessee’s case had entirely relied on the

suppression detected by the Income Tax Department.

(8). In view of the subsequent order passed by the Income Tax

Officer, on remand by the Tribunal, the actual suppression detected by the

Income Tax Department is only Rs.12,20,653/-. Therefore that amount alone

can be added to the turnover conceded by the dealer, while computing the tax

S.T.Rev.No.145 of 2004
-6-

liability under the provisions of the Kerala General Sales Tax Act.

(9). In view of the above, we dispose of this revision petition

with a direction to the assessing authority to make an addition of only a sum of

Rs.12,20,653/- instead of Rs.16,60,777/- to the total turnover conceded by

the dealer for the assessment year 1989-90 and issue a fresh demand notice.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS