High Court Kerala High Court

M/S.Shivani Designer Hardware vs The Intelligence Inspector on 16 November, 2009

Kerala High Court
M/S.Shivani Designer Hardware vs The Intelligence Inspector on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32648 of 2009(A)


1. M/S.SHIVANI DESIGNER HARDWARE,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER (ASSMT),

3. THE COMMISSIONER OF COMMERCIAL TAXES,

                For Petitioner  :SRI.TOMSON T.EMMANUEL

                For Respondent  : No Appearance

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

 Dated :16/11/2009

 O R D E R
                   C.K. ABDUL REHIM, J
                ==================
                WP (C).No. 32648 of 2009
                ==================
      Dated this the 16th day of November, 2009.

                      J U D G M E N T

1. Petitioner is a registered dealer having their place of

business at Ernakulam, dealing in Harware, Kitchen Cabinets,

Plastic goods etc. This writ petition is filed challenging

detention of transport of goods effected from Cochin Port to

the petitioner’s godown at Muttom near Aluva. According to

the petitioner the goods in question are PVC profile imported

from China through Cochin Port and transported to the

godown of the petitioner. It is stated that the transport was

accompanied by Commercial Invoice, Bill of Entry and

Delivery Note in Form No.15. The transport was intercepted by

the first respondent on issuing Ext.P5 notice under Section 47

(2) of the Kerala Value Added Tax Act 2003 (KVAT Act 2003).

The reasons for detention mentioned therein is that the

petitioner has no declared godown at Muttom near Aluva and

further, as per the registration particulars, the commodities

dealt with by the petitioner included only Cooking Appliances

and Gas Fuel. It is also noted that as per the Delivery Note the

WPC.No.32648 of 2009 (c)
: 2 :

goods are consigned to Ernakulam and further the value shown

in the Delivery Note is not the value disclosed as per the Bill of

Entry.

2. According the petitioner, the item, PVC profile, was

subsequently included in the registration certificate as

evidenced by Ext.P1. With reference to the godown at Muttom,

it is submitted that, the petitioner had already issued a letter on

31/05/2008 to the assessing authority, as evidenced in Ext.P1

(a), copy of the Local Delivery Book. It is further submitted that

the value shown in the Delivery Note is the value as per the Bill

of Entry, excluding the customs duty. Therefore, it is contended

that the transport was bonafide and genuine and there was a no

attempt at evasion of payment of tax.

3. Heard the learned counsel for the petitioner and

Government Pleader appearing for the respondent. After

considering facts and circumstances, I am of the opinion that

pending finalisation of adjudication the goods can be released

on the petitioner furnishing proper security.

WPC.No.32648 of 2009 (c)
: 3 :

4. Therefore, the writ petition is disposed of directing the

first respondent to release the goods along with vehicle

detained under Ext.P5, on the petitioner remitting 50% of the

amount of security deposit demanded under Ext.P5, towards

advance tax, without prejudice to finalisation of adjudication

under Section 47 and without prejudice to imposition of penalty,

if found ultimately liable. The petitioner shall also furnish

security bond without sureties in the form provided under the

KVAT Rules for the balance 50%.

5. The competent authority under section 47 is directed to

finalise the adjudication after affording an opportunity to the

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

two months from the date of release of the goods.

C.K. ABDUL REHIM, JUDGE

nl