High Court Kerala High Court

M/S.Manjilas Rice Mill vs The State Of Kerala Represented on 8 September, 2009

Kerala High Court
M/S.Manjilas Rice Mill vs The State Of Kerala Represented on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25355 of 2009(L)


1. M/S.MANJILAS RICE MILL,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE COMMERCIAL TAX INSPECTOR,

3. ASSISTANT COMMISSIONER (ASSMT),

                For Petitioner  :SMT.K.LATHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/09/2009

 O R D E R
                     C.K.ABDUL REHIM, J
                 - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No.25355 of 2009
                 - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 8th day of September, 2009

                          J U D G M E N T

1. Petitioner is a registered dealer under the KVAT

Act and CST Act borne on the files of the third respond,

assessing authority. The petitioner purchased a Generator

set from a dealer in Karnataka, as per Ext.P2 invoice.

According to the petitioner the Generator set is meant for

installation at their factory and the purchase is made

against issuance of ‘C’ Form, since only 2% Central Sales

Tax was collected by the consignor. But the transport was

detained by the second respondent at the Check Post and

notice under section 47(2) of the KVAT Act was issued, as

evidenced by Ext.P3. As per Ext.P3 petitioner was

requested to furnish security to the tune of Rs.1,04,900/- for

permitting onward transport. The main reason for

detention as enumerated in Ext.P3 is that the petitioner is

not authorised to purchase Generator set as per the

certificate of registration, at the reduced rate of CST. But it

W.P.(C) No.25355 of 2009
2

is contended by the petitioner that in the registration

certificate of the petitioner, machineries are also included

under the description of goods dealt with, by way of

amendment incorporated, with effect from 28.7.2009.

Ext.P1 is the certificate of registration produced in this

regard.

2. Heard the learned Government Pleader. It is

contended that even assuming the machineries are included

in the registration certificate, that will not entitle them for

purchase of Generator set at the reduced rate of CST by

issuance of ‘C’ Form. The machineries and Generator set

are different commodities, is the contention. Hence it is

insisted that release of goods may be ordered only on the

petitioner furnishing proper security for the amount

demanded in Ext.P3.

3. Having considered the facts and circumstances of

the case, I notice that the petitioner is a registered dealer

under the third respondent. Further there is no prima facie

W.P.(C) No.25355 of 2009
3

evidence to show that the transport of Generator set was for

any purpose other than own use of the petitioner at their

factory. However, since the adjudication as contemplated

under Section 47(2) is yet to be conducted, I am not

entering upon any finding regarding the liability for

payment of tax with respect to the goods under transport.

But considering the proviso to Section 47(2) of the Act and

having regard to the nature of the goods and other relevant

matters, I am inclined to direct release of the goods along

with vehicle on the petitioner furnishing a bond. The

adjudication as contemplated under Section 47(2) need be

completed at the earliest.

4. In the result, the petition is disposed of directing

the second respondent to release the goods detained under

Ext.P3 along with vehicle on the petitioner furnishing

Security Bond as provided under the KVAT Rules, without

sureties, for the amount demanded under Ext.P3. The

appropriate authority shall expedite the adjudication

W.P.(C) No.25355 of 2009
4

proceedings and finalise the same after hearing the

petitioner as early as possible, at any rate within a period of

two months from the date of release of the goods.

C.K.ABDUL REHIM
JUDGE

app/-