High Court Kerala High Court

Quilon Merchant Chamber Of … vs State Of Kerala on 22 March, 2010

Kerala High Court
Quilon Merchant Chamber Of … vs State Of Kerala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30008 of 2007(V)


1. QUILON MERCHANT CHAMBER OF COMMERCE
                      ...  Petitioner
2. P. NARAYANA SWAMI,

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE COMMISSIONER OF COMMERCIAL TAXES

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/03/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.30008 of 2007-V

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 22nd day of March, 2010.

Judgment

1.Second petitioner is the Vice President of the

first petitioner Quilon Merchant Chamber of

Commerce. They filed this writ petition

challenging clause 10 of Ext.P2 circular issued

by the Commissioner of Commercial Taxes under the

provisions of the KVAT Act. The impugned clause

provides that if the purchasing dealer is

untraceable at the given address, then action

shall be taken against the selling dealer under

Sections 67 and 73 of KVAT Act. The said clause

follows the earlier provisions which are intended

to identify the transit of goods to ensure that

there is no escape from the tax net.

2.The petitioners have a well founded apprehension

that the impugned clause 10 of Ext.P2 circular

could be misused even in bona fide cases and in

WPC30008/07 -: 2 :-

all cases, the selling dealer is likely to be put

to undue harassment. It appears that this plea of

the trading community has obtained the attention

of the Department and accordingly, Circular

No.46/07 has been issued modifying Ext.P2

circular clarifying that action shall be taken

against the selling dealer in terms of clause 10

of Ext.P2 circular only where fraud and collusion

between the selling dealer and the purchasing

dealer in the transaction is proved. Obviously,

therefore, the apprehension of the petitioners

stands answered by the Department in their

favour. This is recorded and it is ordered that

Ext.P2 will be operated only in terms of

clarifications contained in Circular No.46/07.

3.In so far as the other reliefs sought for in the

writ petition are concerned, the statute requires

all retail dealers in the State to be registered

under the KVAT Act within a time frame fixed and

that the registered retail dealers be issued with

electronic identity cards. The requirement to get

WPC30008/07 -: 3 :-

registered is a statutory requirement. To obtain

such registration being a mandate, the KVAT

authorities can only fix liability for non-

registration. The manner of obtaining compulsory

registration is by providing teeth in the form of

penalty against the non-registration of

compulsorily registrable dealerships. Issuance of

electronic identity cards is a matter which has

to be taken up in the most expeditious manner.

In so far as the request of the petitioners that

circulars under the KVAT Act are to be issued in

Malayalam language also is concerned, the

Commissioner will look into whether there is a

statute which makes mandate in that regard and if

so, will take necessary action to comply with

such statutory provision. The writ petition is

ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2303