High Court Kerala High Court

Neptune Redymix Concrete (P) Ltd vs State Of Kerala on 28 July, 2010

Kerala High Court
Neptune Redymix Concrete (P) Ltd vs State Of Kerala on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OT.Rev.No. 50 of 2010()


1. NEPTUNE REDYMIX CONCRETE (P) LTD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.N.SREEKUMARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :28/07/2010

 O R D E R
                 C .N. RAMACHANDRAN NAIR, &
                       P.S. GOPINATHAN, JJ.
                 --------------------------------------------
                       O. T. Rev. No. 50 of 2010
                 --------------------------------------------
                 Dated this the 28th day of July, 2010

                               JUDGMENT

Ramachandran Nair, J.

Heard counsel for the petitioner and Government Pleader for the

respondent. The order under challenge is the one issued by the VAT

Appellate Tribunal reducing the penalty which was originally fixed at

Rs. 96 lakhs, and partly reduced by the first appellate authority to Rs.

69 lakhs, to Rs. 5 lakhs for the attempted evasion of tax due under the

VAT Act. The contention of the petitioner is that penalty levied is on

account of mis-classification of goods from 12.5 per cent to 4 per cent

and consequently delay in payment of tax. According to counsel, after

assessment, entire tax arrears are paid in terms of instalments granted

by the assessing officer along with interest. Since there is no attempt to

evade payment of tax, penalty itself is unauthorised, is the contention

of petitioner. However, after going through various orders and after

hearing the parties on both sides, we are not convinced that petitioner

has any case for total waiver of penalty because petitioner in the first

OT Rev. 50/2010 2

place has no basis for returning the turnover at four per cent. Secondly,

even after receipt of notice from the assessing officer pointing out short

payment of tax, which happened sometime in July, 2005 itself,

petitioner has not chosen to revise the return or remit tax on which

there is no contest. This prompted the assessing officer to initiate

penalty proceedings and the assessing officer levied huge penalty of

Rs. 96 lakhs for two different periods of the same year. The Tribunal

however sustained only Rs. 5 lakhs which is actually 5 per cent of the

penalty initially levied by the assessing officer and only around 8 per

cent of the penalty sustained by the first appellate authority. Even

though petitioner did not make serious contest against assessment at

higher rate of 12.5 per cent and the petitioner has in fact made

payment, though with delay along with interest, we notice that all these

were done by the petitioner only because of the prompt action taken by

the assessing officer in making assessment. If petitioner voluntarily

filed revised returns and remitted tax in response to the notice issued by

the assessing officer, then certainly petitioner could have claimed total

immunity from payment of penalty. However, in this case, tax was paid

OT Rev. 50/2010 3

under compelling orders issued by the assessing officer. Therefore we

see no reason to completely exonerate the petitioner from penalty.

Considering the fact that penalty sustained by the Tribunal is only 5 per

cent of the amount of penalty levied by the assessing officer, we do not

find any ground for grant of quantum relief as well. Consequently,

O.T. Rev. is dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(P.S. GOPINATHAN)
Judge.




kk

OT Rev. 50/2010    4