High Court Kerala High Court

M/S.Solar Cashew vs State Of Kerala on 5 March, 2009

Kerala High Court
M/S.Solar Cashew vs State Of Kerala on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 26 of 2009()


1. M/S.SOLAR CASHEW, KACHERI WARD, KOLLAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.SANTHOSH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :05/03/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
       ------------------------------------------------------------------------------------
                             S.T.Rev. NO: 26 OF 2009
        -----------------------------------------------------------------------------------
                       Dated this the 5th March, 2009.

                                        JUDGMENT

RAMACHANDRAN NAIR, J.

The revision filed under Section 41(1) of the KGST Act as

against the order of the Tribunal rejecting the appeal for the reason

that the petitioner has not remitted admitted tax before filing the

appeal before the first appellate authority against whose orders

appeal was filed before the Tribunal.

2. We have heard counsel for the petitioner and Govt. Pleader

for the respondent and have gone through the order of the

Tribunal.

3. A revision is provided to this Court under Section 41(1) of

the KGST Act only against the orders of the Sales Tax Tribunal

passed under Section 39(4) or (7) of the Act. The order

contemplated under Section 39(4) is one issued on merits disposing

of the appeal by the Tribunal. The order under sub-section (7) of

Section 39 is an order in a review application filed before the

Tribunal by either party to review their order in appeal. In this case

the petitioner appears to have filed the appeal before the first

S.T.Revn. NO: 26/2009 2

appellate authority without payment of admitted tax. Consequently

the first appellate authority rejected the appeal as one not

maintainable by virtue of third proviso contained in Section 34(1) of

the Act. In fact under Section 39 no appeal is maintainable against

the order of the appellate authority declining to entertain an appeal

filed before him under Section 34(1) of the Act. When an appeal is

filed before the appellate authority, it is the duty of the appellate

authority to examine whether the appeal is maintainable which

requires verification of payment of tax admitted by the appellant. If

there is a dispute as to whether there is payment of admitted tax or

not it is for the appellate authority to adjudicate on the same for

the purpose of deciding on maintainability of the appeal. Strangely

no appeal is provided to the Tribunal or to any authority under the

statute against an order of the appellate authority declining to

entertain the appeal for the reason that there is non-payment of

admitted tax. Counsel for the petitioner submitted that this is a

case where the petitioner after admitting tax in the original return,

filed revised return disputing the tax originally admitted and so

much so there is a bonafide dispute about the payment of admitted

tax. Of course if the revised return is filed without any bonafides

S.T.Revn. NO: 26/2009 3

for the purpose of entertaining an appeal without payment of

admitted tax it is for the the appellate authority to decide as to

what is the admitted tax and give an opportunity to the assessee to

pay the same so that appeal on genuine disputes are entertained.

Strangely in spite of refusal of the appellate authority to pass an

adjudication order on the dispute raised by the petitioner about

payment of admitted tax, petitioner has not chosen to contest the

same other than by filing an appeal before the Tribunal which is not

maintainable because the Tribunal under Section 39(1) of the Act is

authorised to entertain an appeal against order passed by the

appellate authority disposing of the appeal on merits. When the

appeal is rejected by the appellate authority as one not

maintainable on account of non-payment of admitted tax such

order is not an order in appeal and, therefore, no further appeal will

lie to the Tribunal under Section 39(1) of the Act. Therefore, the

order issued by the Tribunal rejecting the appeal again on the

ground of non-payment of admitted tax is not an order under

Section 39(4) or (7) of the Act and so much so no revision will lie to

this Court against the said order of the Tribunal. Probably the

remedy that is available to the petitioner was to file a writ petition

S.T.Revn. NO: 26/2009 4

before this Court challenging the order of the appellate authority

rejecting the appeal. We therefore reject the revision as one not

maintainable under Section 41(1) of the Act.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: