High Court Kerala High Court

Rani Glass House vs The Intelligence Inspector on 2 September, 2010

Kerala High Court
Rani Glass House vs The Intelligence Inspector on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27275 of 2010(H)



1. RANI GLASS HOUSE
                      ...  Petitioner

                        Vs

1. THE INTELLIGENCE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

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

 Dated :02/09/2010

 O R D E R
                    C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 W.P.(C) No. 27275 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
         Dated this the 2nd day of September, 2010

                          JUDGMENT

Petitioner is aggrieved by detention of transport of

one consignment of ‘Float Glass’ purchased from

Sriperumbudur in the State of Tamil Nadu.

2. Ext.P3 is the notice issued under section 472(2) of

the Kerala Value Added Tax Act (for short the Act) with

respect to the detention. The defects noted in Ext.P3 is that,

on verification it was revealed that the consignment was

carrying Float Glass, which is an item notified for payment

of advance tax. But the transport was not accompanied by

any proof regarding payment of advance tax and it was

revealed that there was failure in payment of advance tax.

Hence, genuineness of the transport and attempt at evasion

of payment of tax was suspected.

3. According to the petitioner, all the required

documents were accompanying to the transport and

payment of advance tax could not be effected because of the

W.P.(C) No. 27275/2010 2

intervening holidays prior to the date of detention. It is

contended that on the simple ground of non-payment of

advance tax, the goods ought not to have been detained and

the authority could have demanded payment of advance tax

for permitting onward transport. On the other hand, learned

Government Pleader contends that only on physical

verification of the goods it was revealed that the item

covered under the consignment is one notified for payment

of advance tax. Further, there is facility available in the

check post itself for payment of advance tax, which was not

availed by the transporter. Hence, attempt of evasion of tax

is reasonably suspected, is the contention.

4. Whether there was any attempt of evasion of tax

and as to whether the petitioner is liable to be imposed with

penalty under section 47(6) of the Act are matters which

need be decided on completion of adjudication. At present I

am concerned only with release of the goods, pending

finalization of the adjudication. Since the defect pointed out

is solely with respect to the non-payment of advance tax, I

W.P.(C) No. 27275/2010 3

am of the opinion that the goods can be released on the

petitioner making payment of advance tax, without

prejudice to finalization of the proceedings under section 47

(2) of the Act and on furnishing security for the amount

demanded under Ext.P3.

5. In the result, the writ petition is disposed of

directing the respondent to release the goods along with

vehicle detained under Ext.P3, on the petitioner remitting

advance tax with respect to the goods under transport and

also furnishing a bond as provided under the KVAT Act and

Rules, without sureties, for the amount of security

demanded.

6. The competent authority under section 47(2) of the

Act is directed to expedite adjudication proceedings and to

finalize the same as early as possible, at any rate within a

period of two months from the date of release of the goods.

C. K. ABDUL REHIM,
JUDGE.

mn.