High Court Kerala High Court

M/S.Super India Timber Depot vs Te Intelligence Inspector on 19 August, 2009

Kerala High Court
M/S.Super India Timber Depot vs Te Intelligence Inspector on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23776 of 2009(N)


1. M/S.SUPER INDIA TIMBER DEPOT,TIMBER
                      ...  Petitioner

                        Vs



1. TE INTELLIGENCE INSPECTOR,SQUAD NO.1,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,MANANTHAVADY.

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance


 Dated :19/08/2009

 O R D E R
                         P.R.RAMACHANDRA MENON, J
                         ----------------------------------------------
                              W.P.C.NO.23776 OF 2009
                               --------------------------------
                    Dated this the 19th day of August, 2009.


                                    J U D G M E N T

The goods transported by the petitioner pursuant to Ext.P1 sale invoice

in the vehicle bearing No.KL 11 V 3162 were intercepted by the first

respondent issuing Ext.P5 notice u/s.47 of the KVAT Act and demanding

security deposit to the extent as specified therein. The learned counsel for the

petitioner submits that, there is absolutely no rhyme or reason in detaining the

vehicle as well as the goods. Particularly since the incriminating circumstance

noticed in Ext. P4 are very much contrary to the actual facts and figures and

finalising that the first respondent was not in computing the probable tax

liability at the rate of 12.5 % especially when it was Inter State sale.

2. Heard Government Pleader as well.

3. Considering the facts and circumstances, particularly in view of

the entries in Ext.P1 sale invoice, which shows that the sale was made done in

favour of the consignee at Shankaripuram in Uduppi in Karnataka State.

Ext.P2 and P3 the sale was in favour of the consignee in Uduppi in Karnataka

State the probable tax liability could only be at lessor rate and can be only

12.5%. In the said circumstance, there will be directed to the first respondent

wpc 23776/2009 2

to release the vehicles as well as the goods covered by Ext.P4 on condition

that, the petitioner deposit a sum of Rs.5,000/- and execute a personal

bond for the balance amount stipulated in Ext.P4. This will be without

prejudice to the right of the first respondent to pursue adjudication

proceedings which shall be finalise expeditiously as possible, at any

rate,within two months from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of accordingly.

P.R.RAMACHANDRAMENON
JUDGE

pm