High Court Kerala High Court

M/S. National Stores vs State Of Kerala on 22 October, 2007

Kerala High Court
M/S. National Stores vs State Of Kerala on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

TRC No. 4 of 2003()


1. M/S. NATIONAL STORES, PERINTHALMANNA.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/10/2007

 O R D E R
                     H.L. DATTU, C.J. & K.T. SANKARAN, J.
             ...................................................................................
                       TAX REVISION CASE. No. 4 OF 2003
            ...................................................................................
                          Dated this the 22nd October, 2007


                                             O R D E R

H.L. Dattu, C.J.:

The assessee has framed the following questions of law for our

consideration and decision:

(i) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in law in confirming the

rejection of books of accounts of the petitioner.

ii) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in holding that stock

inventories produced subsequent to the inspection was not the

genuine one. Has not the Tribunal committed an error in not

appreciating the facts properly.

iii) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in holding that the stock

differences detected on the basis of the subsequently produced

stock inventories cannot be treated as the actual variations

available at the time of inspection.

iv) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in holding that there was

misclassification of taxable items at a large extent. Has not the

Tribunal committed an error in not verifying the duly audited

report?

v) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in holding that the

revision petitioner have made an unaccounted purchase for

Rs.2,970/-

TAX REVISION CASE. No. 4 OF 2003

2

vi) Whether on the facts and in the circumstances of the

case, the Appellate Tribunal is justified in sustaining the addition

made by the lower authorities. Is not the addition

disproportionate and excessive?”

2. The factual matrix are: The assessee is a dealer registered under

the provisions of the Kerala General Sales Tax Act. The assessee is a

partnership firm, running a hardware shop at Perinthalmanna in Malappuram

district. The assessment year in question is 1997-98.

3. The business premises of the assessee had been inspected by the

Intelligence Squad of Sales Tax Department . After such inspection, they have

prepared a shop inspection report. In that report, there is a categorical

finding that the assessee had not maintained either the stock register or stock

inventory at the time of inspection.

4. The assessee in the annual return filed before the assessing

authority had conceded the total turnover of Rs.52,48,298.95/- and the

taxable turnover of Rs.15,01,213.30/-. Before completion of assessment

proceedings, the assessing authority had received the shop inspection report

of the Inspection Squad of the Department. After rejecting the returns so filed

by the assessee , the assessing authority had issued a pre-assessment notice.

In the said notice, the assessing authority had pointed out the irregularities

pointed by the inspection squad of the Department. The irregularities pointed

out by the assessing authority, as found in the assessment order, is extracted

below:

“The books of accounts cannot be accepted as correct and

complete for the following reasons:

TAX REVISION CASE. No. 4 OF 2003

3

1. The following purchase is not seen supported by bill.

Madhu Industries 09.06.1997 Rs. 2970.00

2. You have not kept and produced either stock register or

stock inventory.

3. Your business place was inspected by the Intelligence

Officer, Malappuram on 13/11/1997 and prepared SIR No.

294933. Subsequently, the books of accounts were verified by

that office. On verification certain irregularities and stock

differences were noticed. The discrepancies were admitted by

you and as per your request the offence was compounded on

payment of Rs. 350/- vide order No.TRL.3/97-98 dtd.

03/12/1997. The non-accounting of purchases and stock

difference are startling example for sales and purchases.

4. You have mis-classified the taxable items at a large extent.

The following details submitted by yourself would clear the point

purchase list given by you in the Head of 8% taxable goods

contain- cement products, brushes, paints, varnishes, powder ,

locks of all varieties, rubber products, plastics items. These

items come under 10% and 12.5% respectively. Hence, the

sales turnover furnished under 8% would attract 10% and

12.5% according to the volume of purchases and sales

involved. Besides that you have reported a taxable 6% in your

statement. These items would attract 8% tax instead of 6%.

I have verified the SIR with reference to the above and

available records. At the time of the inspection there was no

stock register or stock inventory. In the absence of stock

register or stock inventory, I was really surprised how the

verification was fruitfully completed. So the exercise done by

the Intelligence Officer is not sufficient. Hence an addition on

turnover is required.

The sales turnover of taxable goods seen incredibly low,

considering the opening stock, purchase and closing stock.

TAX REVISION CASE. No. 4 OF 2003

4

From the above, it was clear that you have failed to

maintain the books of accounts correctly and completely. It was

therefore proposed to reject the books of accounts and to

complete the final assessment to the best of judgment as

follows:”

5. After rejecting the books of accounts, the assessing authority has

added 10% to the total turnover declared by the assessee and thereafter has

quantified the tax liability. Aggrieved by the said order, the assessee had

unsuccessfully filed first appeal before the 1st appellate authority and second

appeal before the Kerala Agricultural Income Tax and Sales Tax Appellate

Tribunal. The Tribunal has not interfered with the orders passed by either the

first appellate authority or the assessing authority. That is how, the assessee

is before us in this Tax Revision Case.

6. The learned counsel appearing for the assessee would submit that

the best judgment assessment order passed by the assessing authority is

without any basis whatsoever. According to the learned counsel, the

inspecting squad of the Department had compounded the offence

departmentally by accepting a sum of Rs. 350/- for the irregularities which

are said to have been detected at the time of inspection by the inspection

squad of the Department. Therefore, it is submitted that the assessing

authority should have added only the actual suppression that was detected by

the inspecting squad of the Department.

7. Shri Muhammed Rafiq, learned Senior Government Pleader

appearing for the respondent, justifies the orders passed by the assessing

authority. The first principles, for the purpose of best judgment assessment

TAX REVISION CASE. No. 4 OF 2003

5

order, is enunciated by the Apex Court in the case of Commissioner of

Sales Tax vs. H.M. Esufali H.M. Abdulali ( [1973] 32 STC 77 ). In the

said decision, the Court has observed as under:

“In estimating any escaped turnover, it is inevitable that there is

some guess-work. The assessing authority while making the

best judgment assessment, no doubt, should arrive at his

conclusion without any bias and on a rational basis. That

authority should not be vindictive or capricious. If the estimate

made by the assessing authority is a bona fide estimate and is

based on a rational basis, the fact that there is no good proof in

support of that estimate is immaterial. Prima facie, the

assessing authority is the best judge of the situation. It is his

best judgment and not anyone else’s. The High Court cannot

substitute its best judgment for that of the assessing authority.”

8. In the returns filed by the assessee for the assessment year 1997-

98, the assessee had conceded the total turnover of Rs. 52,48,298.95 /- and

the taxable turnover for a sum of Rs.15,01,213.30/- . The assessing authority

has rejected the returns so filed by the assessee . It has been pointed out by

the assessing authority that the assessee has not maintained either the stock

register or the stock inventory . He has further stated that the assessee in the

returns filed had mis-classified the goods and therefore, the return so filed by

the assessee cannot be accepted. Accordingly, he had made just an addition

of 10% of the total turnover conceded by the assessee. That comes to Rs.

5,24,829.89/- In a case of this nature, in our opinion, the assessing authority

has shown a lenient attitude towards the assessee , when the stock books

were not available and when the assessee had not even maintained stock

inventories and had misclassified the goods. The assessing authority should

TAX REVISION CASE. No. 4 OF 2003

6

have made some more addition to the total turnover declared by the

assessee. But the assessing authority, as we have already stated, taking a

very lenient view in the matter, has just made an addition of a sum of Rs.

5,24,829.89/- to the total turnover declared by the assessee and thereafter

has proceeded to quantify the tax liability of the assessee.

9. The assessment order made by the assessee is best judgment

assessment . Since it is a best judgment, the assessing authority was

expected to give proper reasons to reject the books of accounts and then to

proceed to pass the best judgment assessment. Time and again , it is settled

that the assessing authority while rejecting the returns, is not expected to

complete the said assessment on surmises, presumptions or whims and

fancies. In the instant case, the assessing authority before rejecting the

returns filed by the assessee, has given out detailed reasons for rejecting the

returns filed by the assessee and those reasons can neither be construed as

either presumptions or assumptions . The said rejection order was passed

purely based on the report of the intelligence wing of the Department. If the

assessing authority has relied on that information and has proceeded to

complete the best judgment assessment , in our opinion, in a Revision, we are

not expected to interfere with the said best judgment assessment. In that

view of the matter, the Revision case filed by the assessee requires to be

rejected and the questions of law framed by the assessee require to be

answered against the assessee and in favour of the Revenue. Accordingly,

we pass the following:


TAX REVISION CASE. No. 4 OF 2003

                                       7

                            O R D E R

      i)      Tax Revision Case is rejected.

      ii)     The questions of law framed by the assessee is answered

against the assessee and in favour of the Revenue.

iii) Pending Civil Miscellaneous Petitions are also disposed of.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk

TAX REVISION CASE. No. 4 OF 2003

8

H.L. DATTU, C.J.&
K.T. SANKARAN, J.

………………………………………………..

T.R.C. No. 4 OF 2003

…………………………………………………
Dated this the 22nd October, 2007

O R D E R