IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27494 of 2010(J)
1. M/S.S.N.BROTHERS,ALLEPPEY
... Petitioner
Vs
1. THE COMMERCIAL TAX INSPECTOR,WALAYAR
... Respondent
For Petitioner :SRI.PREMJIT NAGENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :03/09/2010
O R D E R
C.K.ABDUL REHIM, J.
--------------------------------------
W.P.(C).No.27494 of 2010
--------------------------------------
Dated this the 3rd day of September, 2010
J U D G M E N T
———————-
Petitioner is aggrieved by the detention of a
transport of ‘Jute’ imported from Bengladesh. According to
the petitioner, on the basis of orders placed by him, the
goods were imported from Bengladesh in a Truck upto
Calcutta and thereafter it was transported from Culcutta to
Cochin in another vehicle, accompanied by departmental
delivery note. The consignment was intercepted at the
commercial tax checkpost at Walayar on issuing Ext.P4
notice. The reason for detention mentioned in Ext.P4 is that
the delivery note which accompanied the transport was not
one written using double side carbon, and thereby the
petitioner had committed violation of the instructions and
the Rules.
2. Question to be considered is whether there was
any attempt at evasion of payment of tax and as to whether
the petitioner is liable to be imposed with penalty. From
W.P.(C).27494/10 -2-
Ext.P4 it is evident that the detention is by raising objection
which is more in the nature of a technicality with respect to the
documents accompanying the transport. However, I am not
expressing any final opinion in the matter, because adjudication
as contemplated under Section 47 need be completed. Hence I
am of the opinion that the goods and vehicle need not be
detained till such finalisation and that the same can be released
on the petitioner furnishing security.
3. In the result, the writ petition is disposed of directing
the respondent to release the goods along with the vehicle,
detained under Ext.P4, on the petitioner furnishing security bond
as provided under the KVAT Rules for the amount demanded
therein, without sureties.
4. The competent authority under Section 47 shall
finalise the adjudication after affording opportunity to the
petitioner at the earliest possible, at any rate within a period of
two months from the date of release of the goods.
C.K.ABDUL REHIM, JUDGE.
okb