High Court Kerala High Court

M/S Shwas Home Works vs The Commercial Tax Officer (Aa) & 2 … on 15 July, 2008

Kerala High Court
M/S Shwas Home Works vs The Commercial Tax Officer (Aa) & 2 … on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1473 of 2008()



1. M/S SHWAS HOME WORKS
                      ...  Petitioner

                        Vs

1. THE COMMERCIAL TAX OFFICER (AA) & 2 ORS
                       ...       Respondent

                For Petitioner  :SRI.DALE P.KURIEN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/07/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
               -----------------------------------------------------
                            W.A.No.1473 of 2008
                   ----------------------------------------------
                  Dated, this the 15th day of July, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the orders passed by

the learned Single Judge in W.P.(C) No.19659 of 2008 dated 2nd July,

2008. By the impugned order, the learned Judge has rejected the writ

petition and thereby has confirmed the interim orders passed by the first

appellate authority dated 13-5-2008.

2. The assessing authority has quantified the tax liability

payable by the petitioner/appellant under the provisions of Kerala Value

Added Tax Act, 2003.

3. Aggrieved by such quantification of the tax liability, the

assessee has filed an appeal before the first appellate authority. Along

with the appeal, the assessee has also filed an application for grant of

interim order. The appellate authority after considering the request

made in the application for grant of stay, has passed the following

orders:

“These appeals were filed by M/s.Shwas Home Works,
Vyttila P.O., Kochi-19 and are directed against the orders

W.A.No.1473/2008 -2-

of the Commercial Tax Officer (AA), Ernakulam for the
years 2005-06 & 2006-07. Appellant filed petitions for
stay and Sri.T.S.Ramaswamy, Chartered Accountant was
heard.

It was contended that the Audit Officer went
wrong in not considering the fact that the appellant had
given sub contract for all the work and the levy of tax at
12.5% is not correct and the proof for the same is
available.

Examination of the contentions and
verification of records revealed that there is prima facie
case for granting conditional stay and hence the following
orders are passed:-

ORDER NO.SP 265/08 IN KVAT-564/08 & 565/08 DATED
13-05-2008

Payments of balance amount for the above years are
stayed till the disposal of appeals on condition that the
petitioner remits 50% each for both the year and furnishes
security for the balance amount to the satisfaction of the
assessing authority within a period of one month from the
date of this order.

If the conditions are not fulfilled the stay
order passed will stand vacated automatically.”

4. Aggrieved by the said order, the assessee was before

this Court in the aforesaid writ petition.

5. The learned Single Judge, in our opinion, has rightly

rejected the writ petition filed by the petitioner/appellant and thereby

W.A.No.1473/2008 -3-

has confirmed the orders passed by the first appellate authority. It is the

correctness or otherwise of the orders passed by the learned Single Judge

is the subject matter of this writ appeal.

6. We have heard Sri. Dale P.Kurian, learned counsel

appearing for the appellant.

7. The orders passed by the first appellate authority is a

discretionary order. The said discretionary order passed by the appellate

authority can be interfered by this Court, only if the order so passed is

either arbitrary, capricious, whimsical or contrary to statutory

provisions .

8. Time and again the Apex Court has observed, that, in

indirect tax matters there cannot be absolute interim orders. Reference

can be made to the decisions in Assistant Collector of Central Excise

Vs. Dunlop India Ltd. {1985 (154) ITR 172} and Empire Industries

Limited Vs. Union of India {1987 (64) STC 42}. In the last paragraph of

the judgment in Empire Industries Limited Vs. Union of India {1987 (64)

STC 42} it is stated as under:

“If we may venture to suggest, in fiscal
matters specially in cases involving indirect taxes
where normally taxes have been realised from the
consumers but have not been paid over to the
exchequer or where taxes are to be realised from
consumers by the dealers or others who are parties
before the court, interim orders staying the payment

W.A.No.1473/2008 -4-

of such taxes until final disposal of the matters
should not be passed. It is a matter of balance of
public convenience. Large amounts of taxes are
involved in these types of litigations. Final disposal
of matters unfortunately in the present state of affairs
in our courts takes enormously long time and
non-realisation of taxes for long time creates an
upsetting effect on industry and economic life
causing great inconvenience to ordinary people.
Governments are run on public funds and if large
amounts all over the country are held up during the
pendency of litigations, it becomes difficult for the
Governments to run and becomes oppressive to the
people. Governments’ expenditures cannot be made
on bank guarantees or securities. In that view of the
matter as we said before, if we may venture to
suggest for consideration by our learned brethren
that this Court should refrain from passing any
interim orders staying the realisations of indirect
taxes or passing such orders which have the effect
of non-realisation of indirect taxes. This will be
healthy for the country and for the courts.”

9. In view of what has been stated by the Apex Court, in

our opinion, the first appellate authority was justified in putting the

appellant on terms for granting the interim order.

10. The main prayer in the writ petition was for a direction

to the first appellate authority to dispose of the appeal filed by the

petitioner which is dated 6-3-2008. The second prayer was to direct the

assessing authority not to resort to recovery proceedings till the appeal

filed by the assessee is decided by the first appellate authority.

11. One way or the other, both the prayers cannot be

granted by this Court. The appeal that is filed by the petitioner is of the

W.A.No.1473/2008 -5-

year 2008. We cannot be expecting the appellate authority to give an out

of turn hearing to a matter which is recent. In that view of the matter,

even the first prayer cannot be granted by this Court.

12. So long as the orders passed by the assessing authority

is not disturbed by the superior forum, this Court is not expected to pass

a negative order asking the authority not to recover the quantified tax

liability pursuant to an order of assessment passed. In that view of the

matter, the second prayer also cannot be granted by this Court. Keeping

all these aspects of the matter in view, in our opinion, the learned Single

Judge was justified in rejecting the writ petition against the interim

orders passed by the first appellate authority.

13. We do not see any error in the orders passed by the

learned Single Judge which would call for our interference. Therefore,

the writ appeal requires to be rejected and it rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
MS/dk