High Court Kerala High Court

M/S.Sunny Jacob Jewellers And … vs The State Of Kerala on 25 November, 2009

Kerala High Court
M/S.Sunny Jacob Jewellers And … vs The State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 265 of 2009()


1. M/S.SUNNY JACOB JEWELLERS AND WEDDING
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.C.K.THANU PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :25/11/2009

 O R D E R
            C.N.RAMACHANDRAN NAIR &
                    V.K.MOHANAN, JJ.
           ---------------------------------------------
                S.T.Rev.No. 265 of 2009
           ---------------------------------------------
      Dated this the 25th day of November, 2009

                      J U D G M E N T

Ramachandran Nair,J:

This revision is filed by the assessee which was

engaged in gold jewellery business at Kottarakkara

during the year 2004-05. While conducting inspection in

the premises of the sister concern of the petitioner at

Kottayam, the authorities found assessee’s purchase of

massive quantity of 14.42488 Kgms. of gold from two

dealers, located in Bangalore, the value of one purchase

being Rs.82,94,306/-. However, when the books of

accounts of the petitioner which was carrying on

business at Kottarakkara, were examined, it was found

that the purchase turnover was not accounted in the

returns filed nor in the certificate of account produced in

Form 50B. However, the assessee claimed this as

transaction of loan of stock for exhibition in their shop.

S.T.Rev No.265 of 2009

:-2-:

The detection of suppression led to penalty which is stated

to be pending before the higher authorities. In the course

of assessment, the assessing officer rejected the

petitioner’s explanation of loan arrangement for exhibition

and made best judgment assessment by including the

suppressed turnover together with probable suppression

estimated by the officer. The first appeal was

unsuccessful and therefore, the petitioner filed second

appeal before the Tribunal. The Tribunal substantially

confirmed the order of the first appellate authority, but

granted minor modification pertaining to addition towards

the purchase of packing material. It is against this order

of the Tribunal, the petitioner has filed this revision

petition.

2. We have heard Advocate Sri.C.K.Thanu Pillai,

appearing for the petitioner and the Government Pleader

for the respondent.

3. Even though counsel for the petitioner pressed

S.T.Rev No.265 of 2009

:-3-:

for acceptance of the loan transaction, we are unable to

accept the same because until detection of the suppressed

purchases in the course of search in the premises of

petitioner’s sister concern at Kottayam, the petitioner had

not disclosed anywhere in the returns filed or in the

accounts, any such arrangement. The gold involved is a

huge quantity of 14.42488 Kgms. valued at around Rs.83

lakhs and no one would give such huge quantity of gold

valued so much to any person without at least adequate

security and charges for use of the gold for exhibition.

The petitioner has not even furnished the details of items

of gold alleged to have been taken from the other dealer

for exhibition. No documents of transport or transit

insurance, security furnished or charges paid are

produced. Obviously, in our view, all the authorities

rightly found that the claim of taking stock from another

dealer for exhibition is a bogus story and we therefore

reject the same. The petitioner has also not produced any

S.T.Rev No.265 of 2009

:-4-:

document from the so-called owners of the gold to prove

the transaction. Therefore, the petitioner’s claim for loan

arrangement for exhibition does not stand established.

The only presumption is unaccounted purchase of old gold,

conversion of the same into the new ornaments and the

sale of the same in the shop of the petitioner without

accounting such sales.

4. The counsel contended that even if the

transaction is found to be interstate purchase from

Bangalore suppressed by the petitioner, the same should

not lead to addition for levy of purchase tax under Section

5A which can be only on local purchase in the State. Even

though the argument is quite attractive, we are unable to

accept the petitioner’s claim of interstate purchase

because the same does not stand proved. Further, since

substantial amount is seen accounted towards labour

charges paid in Kerala, the only presumption is that the

interstate transaction claimed from the parties in

S.T.Rev No.265 of 2009

:-5-:

Bangalore can be only local purchase of old gold

ornaments, conversion of the same to new gold ornaments

and sale of the same by suppression of both purchase of

old gold and sale of new gold ornaments. So much so,

purchase tax on old gold as well as sales tax on

corresponding suppressed sales turnover were rightly

levied. Therefore, in principle, we uphold the order of the

Tribunal confirming the rejection of the books of accounts

and estimation of turnover. The only course open to the

assessing officer was only estimation on a rational basis.

It is seen that estimation is made both for purchases of old

gold ornaments and corresponding sale of new gold

ornaments with gross profit addition. Since the petitioner

had commenced business in 2004-05 and the Department

had not detected any other unaccounted purchases other

than the massive quantity referred above, we feel, three

times addition on purchase and sales is on the higher side.

We feel, the addition of equal amount for the suppression

S.T.Rev No.265 of 2009

:-6-:

both for the purpose of purchase tax and sales tax will

serve the ends of justice. We, therefore, modify the

assessment confirmed by the first appellate authority and

the Tribunal, by reducing the addition to equal amount. In

other words, the total estimation will be twice the value of

suppression with proportionate gross profit addition for

both purchase tax and sales tax.

The revision is allowed to this extent.

sd/-

C.N.Ramachandran Nair,
Judge.

sd/-

V.K.Mohanan,
Judge.

MBS/

-True Copy-

P.S.to Judge.

S.T.Rev No.265 of 2009

:-7-:

C.N.RAMACHANDRAN NAIR
&
V.K.MOHANAN, JJ.

—————————————————

I.T.A.NO. OF 200

——————————————–

S.T.Rev No.265 of 2009

:-8-:

J U D G M E N T

DATED: -9-2009

S.T.Rev No.265 of 2009

:-9-: