High Court Kerala High Court

Premier Steels vs Assistant Commissioner on 19 January, 2010

Kerala High Court
Premier Steels vs Assistant Commissioner on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17170 of 2009(M)


1. PREMIER STEELS, IRON AND STEEL MERCHANTS
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER, COMMERCIAL TAXES
                       ...       Respondent

2. DEPUTY COMMISSIONER, COMMERCIAL TAXES,

3. THE COMMISSIONER, COMMERCIAL TAXES,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :19/01/2010

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

                       ------------------------------
                    W.P.(C).No.17170 OF 2009
                       ------------------------------
            Dated this the 19th day of January, 2010

                           J U D G M E N T

———————-

1. Petitioner is a registered dealer on the rolls of the 1st

respondent, under the Kerala Value Added Tax Act, 2003 (KVAT

Act), with effect from 1.4.2005. The petitioner was having

registration under the Kerala General Sales Tax Act, 1963 (KGST

Act) during the previous periods. Challenge in this writ petition

is against Ext.P3 order of the 2nd respondent, whereby

condonation of delay was refused with respect to filing of

application in Form-25A, as contemplated under Rule 12(2) of

the KVAT Rules.

2. It is noticed that, on the advent of the KVAT Act credit

of input tax was permitted against tax paid under the KGST Act,

with respect to goods purchased by them during the period of

one year immediately preceding the date of commencement of

KVAT Act, subject to certain conditions and restrictions

prescribed under Section 11(13). Under Rule 12(2) of the KVAT

Rules, it is prescribed that any dealer claiming credit of input tax

under Section 11(13) has to submit application before the

assessing authority in Form-25A, along with opening stock

inventory of the goods as on the date of coming into force of the

W.P.(C).17170/09-M 2

KVAT Act. It is also insisted that the application in Form-25A

shall be accompanied by a statement showing opening stock

value of goods as on 1.4.2004 and 1.4.2005 in respect of goods

taxable at the hands of the dealer and those exempted at his

hands. Such stock inventory and statement of purchase bills

shall be certified by a Chartered Accountant or a Cost

Accountant, where the dealer submitting the statement was

covered by provisions of Section 27A of the KGST Act during

the year 2004-05.

3. According to the petitioner he had submitted Ext.P1

application in Form-25A as provided under Rule 12(2) claiming

refund of the input tax credit, with respect to the assessment

year 2005-06, amounting to Rs.4,59,287/-. It is an admitted

case that the petitioner had filed the said application on

16.5.2005. But the 1st respondent had returned the said

application for want of certificate by a Chartered

Accountant/Cost Accountant, as required under Rule 12(2). As

per Rule 12(2) of the KVAT Rules the application in Form-25A

claiming input tax credit has to be submitted on or before

31.1.2006 (The date fixed originally was 30.4.05, which was extended to

31.7.05. The date is seen further extended as, 31.1.06 by virtue of

SRO:385/07 dt:24.4.07). But the petitioner could not re-submit the

application after curing the defect within the time stipulated.

W.P.(C).17170/09-M 3

4. By virtue of Finance Act, 2008 a new provision as

Section 20A was introduced in the KVAT Act conferring powers

on the Deputy Commissioner to condone delay in applying for

any refund under the Act and the Rules. Invoking the said

provision, the petitioner submitted application before the 2nd

respondent seeking condonation of delay in submitting Form-

25A, as evidenced from Ext.P2. But the 2nd respondent had

rejected the application holding that there is no provision

under the KVAT Act or Rules to condone delay in filing

application for credit of input tax on opening stock held on

1.4.2005. Hence this writ petition.

5. Question to be considered is as to whether an

application submitted under Section 11(3) and Rule 12(2) in

Form No.25A, can be considered as an application for refund of

tax, coming within the purview of Section 20A(a). Learned

counsel for the petitioner contended that, under Section 11(6)

of the KVAT Act, if the input tax of a dealer for a returned

period is more than the output tax and if the excess input tax

cannot be adjusted against any amount due or demanded under

the Act, the balance shall be carried forward to the next

returned period and if the excess input tax so carried forward

cannot be fully adjusted during the last returned period, the

excess input tax credit remaining unadjusted shall be refunded

W.P.(C).17170/09-M 4

to the dealer, as if it were a refund accrued under Section 13.

The procedure for effecting such refund of input tax remaining

unadjusted at the close of the year is dealt with under Rule 47A

of the KVAT Rules. Contention is that in this case since the

amount of input tax credit reflected in the opening stock of the

year 2005-06 could not be adjusted against the output tax of

that year, it became liable for refund as excess input credit,

and the provisions governing such refund is Section 13 read

with Rule 47 and 47A.

6. Construed on the above basis, the application is one

coming within the purview of Section 20A, for which the 2nd

respondent is vested with jurisdiction to condone delay, is the

contention. In this regard the petitioner had also pointed out

the particulars contained in the Form (Ext.P1) wherein Serial

No:J indicates Sales Tax claimed for refund. Therefore,

according to the counsel, the claim made for credit of tax paid

under KGST Act, is the amount virtually liable for refund and it

can be treated only as a claim for refund.

7. Learned Special Government Pleader opposed the

above view, stating that the question of refund arises only if

credit of input tax is allowed, as provided under law. With

respect to tax paid under the KGST Act, Section 11(13) read

with Rule 12(2) provides a specific procedure and stipulates

W.P.(C).17170/09-M 5

particular time limit. If the application for credit of tax paid

under the KGST Act has not been submitted within the period

stipulated, under Rule 12(2), no condonation can be effected

under Section 20A treating the application for credit as one

coming having characteristics of a refund application

mentioned in Section 20A(a).

8. Having considered the rival contentions, I am of the

view that the question of refund will arise only after the

assessing authority allows the credit. The assessing authority

need to evaluate the statement of accounts and to decide as to

whether there was any actual payment of tax made under KGST

Act, which is liable to be given credit or not. Only after such

verification, the assessing authority can reach at a conclusion

with respect to total amount due for credit. Then only the

question of adjustment or refund will arise. In the case at hand

it is an undisputed fact that the application submitted before

the assessing authority is one coming within the purview of

Section 11(3) read with Rule 12(2) which is an application for

allowing credit of input tax. Therefore I am of the opinion that

Ext.P1 application cannot be considered as an application for

refund coming within the purview of Section 13, which need be

dealt with under the provisions of Rule 47 or 47A of the Act.

Hence the 2nd respondent was justified in rejecting condonation

W.P.(C).17170/09-M 6

of delay holding that there is no provision for condonation of

delay in filing the application for credit of input tax.

9. However, it is noticed that time for submission of

application under Rule 12(2) stood extended till 31.1.2006. It

is an admitted case that the petitioner had submitted the

application in Form 25A as early as on 16.5.2005, which was

within the period allowed. The application was defective

because the certificate of the Chartered Accountant with

respect to the stock inventory and statement of purchase was

not available. The application is returned since the above said

defect existed. But the defect was not cured and re-submitted

thereafter on any date within the time stipulated under Rule 12

(2). The question is whether the failure for re-submission of

application after curing defect within the time stipulated, can

be considered as failure in submitting the application within

such period. Learned Special Government Pleader vehemently

contended that the application received as defective cannot be

considered as an application properly submitted as prescribed

under the Rules. An application which is not properly

submitted cannot be considered as an application at all, is the

contention.

10. Without entering to any decision on the dispute as

above, I am of the opinion that, considering the fact that the

W.P.(C).17170/09-M 7

petitioner was a registered dealer under the KGST Act and he

had effected payment of considerable amount as tax due under

that statute, the question whether he is liable to be given credit

with respect to the subsequent year, is a matter which need

examination, especially when the petitioner had preferred the

application in the prescribed form, eventhough defective,

within the time stipulated. I am inclined to hold that apart

from the technical objections the petitioner need be provided

with substantial relief.

11. Hence the 1st respondent is hereby directed to

receive back the application for credit of input tax which is

necessary to be re-submitted under the amended Form 25A, if

it is submitted within a period of two weeks from today, and to

consider and dispose of the same on merits in order to decide

whether input tax credit can be allowed or not.

12. A decision in this regard shall be taken as early as

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

date of receipt of such application.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb