High Court Kerala High Court

M/S.Spml Infra Ltd.(Formerly … vs The State Of Kerala Represented By on 15 November, 2010

Kerala High Court
M/S.Spml Infra Ltd.(Formerly … vs The State Of Kerala Represented By on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34258 of 2010(F)


1. M/S.SPML INFRA LTD.(FORMERLY KNOWN AS
                      ...  Petitioner

                        Vs



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

2. COMMERCIAL TAX OFFICER(W.C)O/O THE

3. COMMERCIAL TAX INSPECTOR,

                For Petitioner  :SMT.K.LATHA

                For Respondent  : No Appearance

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

 Dated :15/11/2010

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

               -------------------------------------------
                 W.P.(C).No.34258 of 2010
               -------------------------------------------

         Dated this the 15th day of November, 2010


                       J U D G M E N T

———————-

Petitioner is aggrieved by detention of the

transport of goods, effected on the basis of interstate

purchase. The petitioner is a works contractor

executing works under the project of JBIC for the Kerala

Water Authority. The goods, “Beam and accessories”

(Manual Hoist with Geared Trolley on monorail Beam

with accessories) was purchased by the petitioner from

a dealer at Bangalore on the strength of Ext.P1 invoice

on payment of Central Sales Tax Act, at the

concessional rate of 2%. The transport was

accompanied by the invoice, copy of which is produced

as Ext.P1. The 3rd respondent had intercepted the

consignment on issuing Ext.P2 notice under Section 47

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

Act, mentioning the reason that the petitioner is not

W.P.(C).34258/10-F -2-

authorised to purchase the item under concessional rate, as

evidenced from the KVATIS. Hence, suspecting evasion in

payment of tax, security deposit was demanded.

2. Heard, learned Government Pleader appearing on

behalf of the respondents. It is submitted that the

petitioner was not authorised to purchase such an item on

payment of the concessional rate of CST, since the

registration granted does not authorise to deal with any

such item. Therefore the detention was justified and the

insistence for security deposit was reasonable, is the

submission.

3. Learned counsel for the petitioner, on the other

hand, pointed out that the petitioner is a registered works

contractor and the goods in question is intended for

execution of the work. It is further stated that the Water

Authority is deducting TDS out of contract Bill and at any

rate there could not be any attempt in evasion of payment of

tax due under the KVAT Act.

4. Question whether there was any attempt in

W.P.(C).34258/10-F -3-

evasion of payment of tax is a matter to be decided by a

competent authority on finalisation of enquiry. I am of the

view that, considering the fact that the petitioner is a

registered works contractor, the goods can be released

subject to rights of respondents 2 and 3 to request the

Water Authority to detain the amount of security deposit out

of the final contract Bill, till finalisation of the enquiry.

5. In the result the writ petition is disposed of

directing the 3rd respondent to release the goods along with

the vehicle detained under Ext.P2 notice subject to the

petitioner furnishing Security Bond in the form prescribed

under the KVAT Rules, without sureties, for the value of

security deposit demanded therein.

6. It is made clear that the respondent will be at

liberty to request the competent officer under the Kerala

Water Authority to retain the amount to the extent of

security deposit demanded under Ext.P2, from the payment

out of final contract Bill due to the petitioner, pending

disposal of the enquiry proceedings.

W.P.(C).34258/10-F -4-

7. The competent authority under Section 47 of the

KVAT Act is directed to finalise the enquiry at the earliest

possible, after affording an opportunity of hearing to the

petitioner, at any rate, within a period of six weeks from the

date of release of the goods.

C.K.ABDUL REHIM, JUDGE.

okb