High Court Kerala High Court

M/S. M.K.V.K.Saw Mills vs The Sales Tax Officer on 29 February, 2008

Kerala High Court
M/S. M.K.V.K.Saw Mills vs The Sales Tax Officer on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29462 of 2003(G)


1. M/S. M.K.V.K.SAW MILLS,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, KASARAGOD.
                       ...       Respondent

2. THE DEPUTY COMMISSIONER, COMMERCIAL

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.C.KOCHUNNY NAIR

                For Respondent  :SMT.T.RADHAMANY

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

 Dated :29/02/2008

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                       W.P.C. NO. 29462 OF 2003
                   --------------------------------------------
                Dated this the 29th day of February, 2008

                                 JUDGMENT

Petitioner is challenging Ext.P6 whereunder the Commissioner of

Commercial Taxes, confirmed the demand of tax and penalty under

Section 30B(3) and (4) of the KGST Act. Petitioner transported timber

from Mangalore to Mahe through the border checkpost B. Manjeshwar

in Kerala. Under the KGST Act and Rules, petitioner has to collect

transit pass in Form No. 27C from the border checkpost and surrender

it at the exit checkpost. In this case, petitioner though collected Form

No. 27C from the border checkpost B. Manjeshwar for transport of

timber through Kerala to Mahe through the exit checkpost at New

Mahe, petitioner did not surrender form No.27C which is the proof for

entry into Mahe. Consequently the Department presumed sale in

Kerala in terms of Section 30B(2) and proposed fine under sub-sections

(3) and (4) of Section 30B. While the consignor, namely, the petitioner

even after receipt of notice did not file any reply,the consignee, driver

and owner of the vehicle, did not even respond to notices. Therefore

2

tax and penalty were levied under Section 30B (3) and (4) of the Act.

In the revision, the first revisional authority though confirmed in

principle the demand of tax and penalty, reduced the penalty to equal

amount of tax. In second revision, the Commissioner confirmed the

same vide Ext.P6 order against which this W.P. is filed.

2. The contention raised by the petitioner is that substantial

portion of the goods were sold in Mangalore itself and for the balance

quantity petitioner obtained C forms from Mahe. This argument is

unacceptable because if sales were made in Mangalore which is in

Karnataka State, there is no need for the petitioner to collect any Form

No. 27C at border checkpost in Kerala and if any such form No. 27C is

collected, then it is only for transport of goods in transit and the form

itself is issued only when the goods arrive at the checkpost. Therefore

this argument after collecting Form No.27C from the border checkpost

is absolutely false and bogus. So far as the case of the petitioner that C

forms were issued by the Purchaser at Mahe, this argument is not

acceptable because such C forms issued by the Purchaser from Mahe

cannot negative the presumption of local sale in Kerala in terms of

Section 30B(2) of the Act. The accounting of the goods by the

3

purchaser at Mahe to help the petitioner is not going to save the

petitioner from tax and penalty which is provided under Section 30B

(2) and (3) of the Act on failure to surrender Form No. 27C at the exit

checkpost. It is to be noted that petitioner has not offered any

explanation as to why Form No. 27C was not surrendered at the exit

checkpost if the petitioner has in fact transported the goods to Mahe as

claimed by it. Therefore this contention is only to be rejected and I do

so. Petitioner has contended that the Commissioner is wrong in

sustaining the order under Section 30B(4) which according to the

petitioner has no application. Of course I find that Section 30B(4) is

relied on by the Commissioner only because consignee and the

transporter were not traceable and consequently he treated the transport

as made to bogus persons. I do not think reliance by Commissioner on

Section 30B(4) will affect the validity of the order otherwise

sustainable under Section 30B (2) and (3) of the Act.

W.P. therefore fails and is dismissed.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

4