High Court Kerala High Court

M/S.Surabhi Supreme Marble & … vs The Assistant Commissioner … on 13 November, 2009

Kerala High Court
M/S.Surabhi Supreme Marble & … vs The Assistant Commissioner … on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32528 of 2009(I)


1. M/S.SURABHI SUPREME MARBLE & GRANITES
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER (KVAT),
                       ...       Respondent

2. THE INTELLIGENCE INSPECTOR,

3. THE INTELLIGENCE OFFICER,

4. THE REGIONAL ENGINEER (IN-CHARGE),

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :13/11/2009

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

                  ----------------------------------
            W.P.(C).Nos.32528 and 32575 of 2009
                  ----------------------------------

          Dated this the 13th day of November, 2009


                        J U D G M E N T

———————-

1. The petitioners in these writ petitions have

approached this court on an earlier occasion seeking release of

the transport of “Granite Slabs” detained under Section 47(2) of

the Kerala Value Added Tax Act, 2003 (KVAT Act). This court

issued directions to the competent authority entrusted with the

power of adjudication under Section 47(6) to conduct a physical

verification and to take measurement of the goods, in the

presence of the petitioner, if necessary with the aid of an expert,

and to finalise the adjudication on the basis of the result of such

measurement.

2. In compliance with the directions contained in the

judgment, measurement was conducted with assistance of an

expert from the ‘Kerala State Nirmithi Kendra’ and the penalty

proceedings was finalised based on the report of such

measurement. It is revealed that the quantity of ‘Granite Slabs’

which was originally alleged in the notices issued under Section

47(2), has been considerably reduced as per the said

measurement. Consequently penalty is imposed only on the

W.P.(C).32528 & 32575/09 2

basis of the quantity of goods arrived through the fresh

measurement.

3. According to the petitioner, even the measurement

taken as above was not conducted in a proper manner and each

and every slabs contained in the transport was not measured

independently. It is also contended that the expert in question

has not conducted the measurement following the common trade

practice prevalent in the business parlance.

4. I am not inclined to entertain these writ petitions and

to consider merits of the contention raised above or to adjudicate

upon such contentions, because an effective remedy by way of

appeal is provided against the orders imposing penalty under

Section 47(6), as per the statute. Hence I am of the opinion that

the petitioners can be given with opportunity to challenge the

impugned orders before the appropriate appellate authority. It

is for the petitioners to substantiate their claims through proper

evidence before the appellate authority, with respect to the

correctness of the measurement.

5. In the result the writ petitions are dismissed without

prejudice to rights of the petitioners to approach the appellate

authority against the impugned orders of penalty. In case if such

appeals are filed, the appellate authority shall consider and

W.P.(C).32528 & 32575/09 3

dispose of the same independently, untrammeled by any

observations contained either in this judgment or in the

judgment in the previous cases.

C.K.ABDUL REHIM, JUDGE.

okb