High Court Kerala High Court

M/S.Samsung India Electronics … vs The Intelligence Inspector And … on 24 September, 2010

Kerala High Court
M/S.Samsung India Electronics … vs The Intelligence Inspector And … on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29584 of 2010(W)



1. M/S.SAMSUNG INDIA ELECTRONICS P.LTD.
                      ...  Petitioner

                        Vs

1. THE INTELLIGENCE INSPECTOR AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.NOBLE MATHEW

                For Respondent  : No Appearance

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

 Dated :24/09/2010

 O R D E R
                   C.K.ABDUL REHIM, J.

                -------------------------------------------
                  W.P.(C).No.29584 of 2010
                -------------------------------------------

          Dated this the 24th day of September, 2010


                        J U D G M E N T

———————-

Petitioner is aggrieved by interception of goods

transported on the strength of invoice, on issuing Ext.P2

notice under Section 47(2) of the Kerala Value Added Tax

Act, 2003. The goods under transport were 20 Nos. of

Refrigerators despatched from the place of business of the

petitioner at Kakkanadu to a distributor at Harippad.

According to the petitioner, the vehicle was sent from

Kakkanadu during the night of 17.9.2010 and the goods

could not be unloaded at the place of business of the dealer

at Harippad on the next day morning, due to an unexpected

Harthal declared on that area and since the shop of the

dealer remained closed on that day. The next day

(19.9.2010) was a Holiday, being Sunday. When the goods

were brought from the place of residence of the driver of the

vehicle to the consignee, on 20.9.2010 at about 9.30 A.M.,

the 1st respondent intercepted and Ext.P2 notice was issued.

W.P.(C).29584/10-W -2-

2. On a perusal of Ext.P2 it is evident that the reason for

detention mentioned therein is that eventhough the invoice is

dated 17.9.2010, the goods were seen transported only on

20.9.2010. Hence suspecting that more than one consignment

might have been sent using the same documents, genuineness of

the transport as well as evasion of payment of tax was

questioned. Petitioner was requested to pay security deposit to

the tune of Rs.54,730/-.

3. Learned Government Pleader appearing on behalf of

the respondents submitted that the interception was after three

days of despatch of the goods, whereas the maximum time which

will be taken for the transport from Kakkanadu to the place of

the consignee, will be only 2= hours. Hence genuineness of the

transport is under suspicion.

4. Question whether there was any attempt at evasion of

payment of tax is a matter which need be decided on finalising

the enquiry. According to the petitioner, they are registered

dealers regularly paying tax and being a reputed company they

will not indulge in any unaccounted or unauthorised deals. It is

also submitted that the petitioner company was elected as the

best tax payer during the previous year.

W.P.(C).29584/10-W -3-

5. Having considered facts and circumstances I am of

the opinion that pending finalisation of the enquiry proceeding

the goods can be released on the petitioner furnishing proper

security for the amount demanded under Ext.P2.

6. In the result the writ petition is disposed of directing

the 1st respondent to release the goods along with the vehicle,

which is detained under Ext.P2, on the petitioner furnishing

security bond as provided under the KVAT Rules, without

sureties, for the amount demanded under Ext.P2.

7. The competent authority under Section 47 will finalise

the enquiry after affording an opportunity of hearing to the

petitioner, at the earliest, at any rate within a period of two

months from the date of release of the goods.

C.K.ABDUL REHIM, JUDGE.

okb