High Court Kerala High Court

M/S. Kunhikannan Jewellery vs The Intelligence Officer on 26 November, 2010

Kerala High Court
M/S. Kunhikannan Jewellery vs The Intelligence Officer on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1613 of 2007(P)


1. M/S. KUNHIKANNAN JEWELLERY,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER,

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/11/2010

 O R D E R
                 P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                     W.P. (C) No. 1613 of 2007
                    ~~~~~~~~~~~~~~~~~~~~~~~
            Dated, this the 26th day of November, 2010

                             JUDGMENT

The petitioner is stated as aggrieved of the proceedings,

regarding the imposition of penalty under Section 45 A of the KGST

Act with respect to the assessment year 2000-’01.

2. The petitioner is a partnership firm, doing jewelery business

and is an assessee on the file of Assistant Commissioner, Commercial

Taxes, Special Circle, Kannur. It is stated that the petitioner was

maintaining proper books of account and was doing business in

accordance with the relevant provisions of law. However, there

occurred a search and seizure in the premises of the petitioner on

05.08.2000, whereby some incriminating materials/stock were detected.

Pursuant to which, notice was issued, referring to the suppressed turn

over and proposing to impose penalty under Section 45 A. After

considering the reply submitted by the petitioner, the first respondent

passed Ext. P1 order imposing the penalty, against which a statutory

revision was filed before the second respondent. After considering the

merits involved, the revision petition was dismissed, as borne by Ext.

P2 order, whereupon the petitioner preferred second revision before the

third respondent, who also declined interference, as borne by Ext. P3

W.P. (C) No. 1613 of 2007
: 2 :

order dated 25.10.2006 which forms the subject matter of challenge in

this Writ Petition.

3. Heard the learned Government Pleader as well.

4. The learned counsel for the petitioner submits that, the alleged

quantity of the commodity stated as suppressed, was only 10,000

gms., while the penalty imposed is the ‘maximum’ being double amount

of tax payable. The facts and figures have been meticulously analyzed

by the departmental authorities at three different levels and this being

the position, this Court is not justified in proceeding to have any fact

adjudication. The only question now arises for consideration before this

Court is, whether the authorities concerned have exceeded their

jurisdiction or whether their action is wrong or perverse in any manner ?

5. On examining the said position, in the light of the materials on

record, this Court finds that the question can be answered in in the

negative. The course pursued by the concerned respondents does not

call for any interference. Accordingly, interference is declined and the

writ petition is dismissed. It is made clear that, this will not stand in way

of the petitioner from availing the benefit under the ‘Amnesty Scheme’,

which is stated as extended till 31.12.2010.

P. R. RAMACHANDRA MENON, JUDGE

kmd