IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8552 of 2004(R)
1. M/S.WHEELS, DNM ROAD, CHEMBUKAVU,
... Petitioner
Vs
1. STATE OF KERAL, REPRESENTED BY THE
... Respondent
2. THE ASSISTANT COMMISSIONER (ASSMT) II,
3. THE DEPUTY COMMISSIONER, COMMERCIAL
4. THE COMMISSIONER, COMMERCIAL TAXES,
For Petitioner :SRI.TOMY EAPEN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :22/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.8552 of 2004
....................................................................
Dated this the 22nd day of July, 2008.
JUDGMENT
Heard counsel for the petitioner. The petitioner is challenging
Ext.P3 order whereunder the Commissioner of Commercial Taxes dismissed
revision petition filed by the petitioner against levy of penalty. In first
revision, the Deputy Commissioner reduced the penalty to 25% of the
amount levied by the officer. The contention of the petitioner is that penalty
levied is only for belated payment of advance tax due for March 2002.
Counsel contended that in the absence of finding on evasion of tax, the
maximum penalty that could be levied under Section 45A of the KGST Act
is only Rs.5,000/-. Government Pleader on the other hand contended that
Rule 21C is mandatory in nature and if 90% advance tax is not paid before
the due date, i.e. on or before 31st March of the year, there is violation and
penalty upto double the amount can be levied under Section 45AA of the
Act. This court has taken the view that belated payment of advance tax
defeats the very purpose of provision for payment of advance tax. In this
case explanation of the petitioner is that substantial sales were after
25.3.2002 and therefore, petitioner could not pay the advance tax reckoning
2
the high turnover achieved towards the end of March. However, petitioner
has not explained why petitioner could not remit balance advance tax by
30th or 31st of March itself. I do not find any justification to interfere with
the penalty because violation is admitted and first revisional authority has
reduced the penalty to 25%. Even though Section 45AA is not mentioned;
this is a case where violation is both under Section 45A as well as Section
45AA of the Act. Therefore, there is no scope for interference, more so
because substantial reduction is granted in first revision. The W.P. is
therefore dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms