High Court Kerala High Court

M/S.Yogesh Trading Co vs Intelligence Officer (Ib) on 23 March, 2007

Kerala High Court
M/S.Yogesh Trading Co vs Intelligence Officer (Ib) on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2220 of 2006(B)


1. M/S.YOGESH TRADING CO.,
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER (IB),
                       ...       Respondent

2. DEPUTY COMMISSIONER OF COMMERCIAL

3. COMMISSIONER OF COMMERCIAL TAXES,

4. ASST. COMMISSIONER (ASSESSMENT),

5. ASST. COMMISSIONER OF COMMERCIAL TAXES,

6. TAHSILDAR, TALUK OFFICE,

                For Petitioner  :SRI.ARIKKAT VIJAYAN MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :23/03/2007

 O R D E R
                 K.S.RADHAKRISHNAN, Ag.C.J.   &

                          M.N.KRISHNAN, J.

                     -------------------------------

                            W.A.No.2220 of 2006

                      -------------------------------

              Dated, this the   23rd day of March,  2007


                               JUDGMENT

Radhakrishnan, Ag.C.J.

Writ petition was preferred by the appellant seeking a writ

of certiorari to quash Exts.P17 to P21 orders passed by the first

respondent, Ext.P24 order passed by the second respondent and

Ext.P25 order passed by the third respondent and also for

consequential reliefs.

2. We heard learned Senior counsel Sri.Aryama Sundaram

for the appellant and also Sri.V.V.Asokan, learned Special

Government Pleader (Taxes), at some length.

3. Learned counsel for the appellant submitted that all the

authorities have not properly examined the scope of Section 45A

of the Kerala General Sales Tax Act in imposing penalty. Counsel

further referred to various decisions of this Court in support of his

contention and submitted that the initial burden is on the

department to discharge. Counsel also submitted that the

Intelligence Officer has passed Exts.P17 to P21 on mere

W.A.No.2220/2006 2

conjunctures and surmises on irrelevant materials. Counsel

further submitted that there is nothing to show that the assessee

had transported rubber from Kerala to Karike in the State of

Karnataka. In the absence of any material, counsel submitted

that there is no justification in proceeding against the assessee

and imposing penalty under Section 45A of the KGST Act.

Counsel further submitted that the second respondent first

revisional authority has committed an error in placing reliance on

various materials which do not find a place in the show cause

notice.

4. Learned Special Government Pleader (Taxes)

Mr.V.V.Asokan submitted that the department has already

examined the matter and found on materials that the rubber was

transported by the assessee to Karnataka and sold those items

from the branch office at Karike. The learned Special

Government Pleader also submitted though in Ext.P11 letter

dated 28th July, 2004 the assessee has stated that it has

purchased rubber from various dealers from Karnataka, the

same were not disclosed, though the petitioner has expressed its

willingness to furnish those details. As the assessee has

W.A.No.2220/2006 3

volunteered to furnish the names of persons/dealers from whom

they had purchased rubber at Karike it is the duty of the assessee

to convince the Intelligence Officer that the rubber sold from

Karike were purchased from registered dealers. Unless and

until the Intelligence Officer has sufficient materials, no

proceedings could be initiated against the assessee. We are

also unhappy in the manner in which the second respondent first

revisional authority has passed his orders. The revisional

authority is not expected to place reliance on materials which

were never put to the assessee. Considering the entire facts

and circumstances of the case, we feel it will be appropriate that

the matter be considered by the Intelligence Officer afresh after

affording an opportunity of hearing to the assessee and also to

produce all relevant materials before the Intelligence Officer.

The materials on which the assessing authority proposes to rely

on may also be made available to the assessee. In order to

enable the Intelligence Officer to pass fresh orders we set aside

Exts.P17 to P21 as well as the revisional orders Exts.P24 and

P25. We make it clear that we have not expressed any final

opinion on the merits of the case either way. Since we are

W.A.No.2220/2006 4

remitting the matter back to the Intelligence Officer, we leave

open the various contentions raised by counsel on either side in

respect of their respective cases.

Writ appeal is disposed of setting aside the judgment of the

learned Single Judge as well as the orders impugned.

K.S.RADHAKRISHNAN,

Ag.CHIEF JUSTICE.

M.N.KRISHNAN,

JUDGE.

vns