High Court Karnataka High Court

M/S Senthuran Constructions Co vs Deputy Commissioner Of on 21 October, 2010

Karnataka High Court
M/S Senthuran Constructions Co vs Deputy Commissioner Of on 21 October, 2010
Author: Ashok B.Hinchigeri
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 21ST DAY OF OCTOBER 201"0.»

BEFORE

THE HON'BLE MR. JUSTICE ASHOK B. I_fII'1'I:(.2HI'GERI  M'  

WRIT PETITION NOS.33194~2;2§O:OF;2Q1-IQ   J 

BETWEEN :

M/S.SENTHURAN CONSTRUCIIQNS Co.;   . 
No.606, 80 FT. ROAD _   
8TH BLOCK, KORAMANGALA  '
BANGALORE-560095.   _    I 
REPRESENTED BY Us PROPRIETOR-«._  

SR1 J.CHANDRASHEKAR''=-f '' * "
AGED AEoUT.45._Y_EARs g  4.  V:

S/O LATE  _  jg  ...PETmoNER

'as;  

" = My iflv _  ADV. ,)

1. V _ DEPUTY 'CQMM;_SSiONER OF
I  COMMERCIAL TAXES (AUDIT--4 1)
 VAT DAIV1sION:0'4, VTK--2
 80..FI."RoAD, KORAMANGALA
" ' C.EAN'G'1-u_.0RE.

2; '  THESTATE OF KAJRNATAKA
 EYES SECRETARY
~~DE;PARTMENT OF FINANCE
..  VIDHANA SOUDHA
" BANGALORE560 001. ...RESPONDEN'IS

(BY:SRI K.M.SI"tIIVAYOGISV\7AMY, HCGP]

THESE WRIT PETITIONS ARE FILED UNDER ARTICLE
226 AND 227 OF THE CONSTITUTION OF INDIA PRAYING
TO SET ASIDE THE NOTICES BEARING NOSVAT/2010-11
EVEN DATED 14.9.2010 ISSUED UNDER SECTION 34 OF
THE VAT ACT READ WITH RULE 173 OF THE VAT RULES



2

BY THE FIRST RESPONDENT VIDE ANNEXURE--B AND

ANNEXUREB1 FOR ASSESSMENT PERIOD 2006-07 VIBE
ANNEXURE–C AND ANNEXURE-C1 FOR ASSESSMENT
PERIOD 2007-08 AND VIDE ANNEXURE-D
ANNEXURE–1:)1 FOR ASSESSMENT PERIOD _;2QQ8’~.O9

RESPECTIVELY AS WITHOUT OF’ LAW AND 4′ » _

THESE PETITIONS COMING ON FOR PT§EL1MiN;AE§* “‘
HEARING THIS DAY, THE COURT THEFQOLLOWiNC~_:v ” A

Sri K.M.ShivayogiSwarr15r,. the ‘ -learned; . ”

Pleader is directed to take not_icc:for_vthe.respondents.

2. The petitiounerhas challenge to the

first responderitiflsqlotfiices jeinder Section 34 of the

Karnataka7iZ::11ue:ffAdd*ed’-tI’a3i_”1*1ct, 2003 (‘KVAT’ Act for
short)V’c.a1:lingV the documents, information,
etc. as specified. in VAT¥’Zi85 form.

the learned counsel for the

petitnioneérj.sulbniits that the first respondent is not

juSt’ifiedpV.in”.V demanding the submission of papers in a

pa1*ticuiar form. She Submits that the petitioner has

‘ maintained the accounts books in a manner prescribed

‘4 the KVAT Act and the Rules framed thereunder. She

would therefore contend that the impugned notices are

vm’thout the authority of law.

fififi.

4. Sri K.M.Shivayogiswamy, the learned

Government Pleader appearing on behalf

respondents submits that the Assessing

sought re–writing of the accounts »book_s such._’_j_ He if

submits that the petitioflfiix “‘lc1air;ied_ _

exemptions and therefore,'”certain._ docurrievnts if and”

information are sought. resplondeiivt only to
examine the petitioners g _

5. is only
the incumbent on the
petitioners requisite information and
documen’ts: _ ” has any difficulty in

furnishing any-r.infoi:rnation or documents, the same

‘ could–v_4be:al51’0_ught to the notice of the Assessing

Aii’thority–Irj’;_ for the Assessing Authority to decide as

to Whether to accept the explanation or not to accept

the”~«_.explanation. If the final reassessment order is

l adverse to the interests of the petitioner, it can always

challenge the same before the appropriate forum by

taking the ground with reference to the issuance of the

33%’.

4

notices, but no challenge can lie to the very and___mere

issuance of notices.

6. The Apex Court in the case –.

ENGINEER, BIHAR STATE Eoirsrue ‘ ‘V

RAMESH KUMAR SINGHJAND lines.

(1996) 1 sec 327 has iéiiew that
the premature petition._..é;gaii1stli_> cause notice is
not to be entertainedip is totally not
without to file the

objections of the matter.

V1 it is to refer to paragraph–5 of

the Apex jiidginent in the case of SPECIAL

AN15 ”” ‘ANOTHER v. MOHD. GHULAM

-..(Z’iVrI»£_(u)V’A(3S:1’t;.s.iL\i:l§’.1~~AN0THER. reported in AIR 2004 so

1467. .:se1ne is extracted hereinbeIow:–

“5. This Court in a large number of cases

it has deprecated the practice of the High Courts

entertaining writ petitions questioning legality of
the show cause notices stalling enquiries as
proposed and retarding investigative process to
find actual facts with the participation and in the

presence of the parties. Unless, the High Court is
flfiii

5

satisfied that the show cause notice was totally
non est in the eye of law for absolute want

jurisdiction of the authority to even investigate’

facts, writ petitions should not be entertaii1ect:j”o’r’* l”

the mere asking and as a matter of

the writ petitioner should tnoarialfity ..be_
respond to the show causeb”‘not.iclelland

stands highlighted in the ‘writ petition.’

8. In the result, ~petitio:no–.arr; rejected
with a direction tout” produce the
documents as sought by
the first petitioner has any bonafide
is always open to the
petitioner ‘- to ‘ explanation to the first

responclenati is .7for.”-the first respondent to consider the

l V. terlaloiiity otheryyise of the explanation to be offered

for not furnishing the information in

the ._so1,;gh-t «ftorrn.

1 Further, the liberty is also reserved to the

it ‘pleititioner to raise a challenge with regard to the

~~issuance of the impugned notices, if the petitioner has

553%’.

6

to file an appeai in the event of the final reassessment

order going adverse to the interests of the petitiOn,_er.,»_t’~V.VV

10. N0 order as to costs.

VGR ‘