High Court Kerala High Court

Muhammed Rafeek vs Intelligence Inspector on 5 August, 2010

Kerala High Court
Muhammed Rafeek vs Intelligence Inspector on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24658 of 2010(F)


1. MUHAMMED RAFEEK, FAMOUS EXPORTERS
                      ...  Petitioner

                        Vs



1. INTELLIGENCE INSPECTOR , SWAUAD NO.V
                       ...       Respondent

                For Petitioner  :SRI.N.MURALEEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/08/2010

 O R D E R
                    P.R.RAMACHANDRA MENON, J
                   ---------------------------
                       W.P(C) No.24658 of 2010
                  ----------------------------
               Dated this the 5th day of August, 2010.

                           J U D G M E N T

The petitioner who is a registered dealer under the KVAT Act

was transporting dried arecanut in the vehicle bearing registration

No.TN-43-2/7200 to the destination in Rajasthan on the strength

of Ext.P1 delivery note. When the vehicle was proceeding as above,

the same was intercepted by the respondent on 3.8.2010 issuing

Ext.P2 notice u/s 47(2) of KVAT Act doubting evasion of tax and

demanding security deposit to the extent as specified therein, which

in turn is under challenge in this writ petition. The reason for

doubting tax as given in Ext.P2 is extracted in paragraph 2 of the

writ petition which reads as:

“(1) Time of commencement of journey is not
written in the prescribed column of the delivery
note accompanied, which is against existing rule(2)
And also the signature of the consignor in the D
note is not dated as required in the prescribed
column of the D note and is also against existing
directions and rule. Possibility of using the same D

W.P.C. No.24658/10 2

note for another consignment in between the
destination is suspected (3) And also 795 Kgs of
goods is seen excess as per the weighment slips
accompanied 300 Kgs of the weight of sacks is
deducted from this and S.D and cess demanded for
20495 Kgs of arecanut. Value estimated to
Rs.1024750/- S.D. Rs.81980+CessRs.8198/-
=90178 ie.,Rs.90180/- and AT Rs.40990 +Cess
4100 Total 45090/- also demanded.”

The learned counsel for petitioner submits that the alleged

incriminating circumstances are rather ‘technical’ in nature and

hence that the detention is unjustified.

2. Learned Government pleader appearing for the respondent

submits that with reference to the materials on record that there is

no explanation at all with regard to the aspects pointed out in

Ext.P2 notice and that the same will rather amount to admission of

the defects. This being the position, the action pursued by

respondent, issuing Ext.P2 notice is in conformity with the statutory

prescription and not assailable under any circumstances.

3. Considering the nature of the transaction and also the

materials on record this court finds that this matter requires

adjudication by the competent authority, so as to bring out the true

W.P.C. No.24658/10 3

state of affairs to light. The correctness of the figures given with

regard to the rate of Cess shown in Ext.P2 notice shall also be

considered in the course of adjudication proceedings as above.

However, for that matter, the vehicle and the goods need not be

detained any further and the same shall be released to the

petitioner forthwith, on condition that the petitioner deposits 50% of

the security deposit demanded vide Ext.P2 ether in cash or by ‘bank

guarantee’ and furnishes security for the balance amount. This will

be without prejudice to the rights and liberties of the respondent to

pursue adjudication proceedings, which shall be finalised in

accordance with the relevant provisions of law, as expeditiously as

possible, at any rate within a period of two months from the date of

receipt of copy of this judgment.

This writ petition is disposed of accordingly.

P.R.RAMACHANDRA MENON
JUDGE

sou.