High Court Kerala High Court

S.Najeem Musaliar vs Asst.Commissioner Iii on 4 November, 2010

Kerala High Court
S.Najeem Musaliar vs Asst.Commissioner Iii on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32734 of 2010(N)


1. S.NAJEEM MUSALIAR,NAJEEM CASHEW
                      ...  Petitioner

                        Vs



1. ASST.COMMISSIONER III,
                       ...       Respondent

2. THE DEPUTY COMMISSIONER OF TAX,KOLLAM.

3. THE APPELLATE TRIBUNAL,

4. THE STATE OF KERALA,

                For Petitioner  :SRI.E.D.GEORGE

                For Respondent  : No Appearance

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

 Dated :04/11/2010

 O R D E R
                     C.K.ABDUL REHIM, J
                ---------------------------------------
                  W.P(C) No.32734 of 2010-N
                ----------------------------------------
         Dated this the 4th day of November, 2010.

                         J U D G M E N T

Aggrieved by Ext.P4 assessment completed for the

month of April 2009 under Section 22(3) of the Kerala Value

Added Tax Act (KVAT Act), the petitioner had approached

the first appellate authority. While disposing the appeal

certain relief was granted to the petitioner and the matter

was remitted back to the first respondent assessing

authority to pass modified orders. Ext.P5 is the order of the

first appellate authority. Ext.P6 is the modified assessment

issued by the first respondent. Against Ext.P5 the petitioner

had filed second appeal before the State Appellate Tribunal,

as evidenced from Ext.P7. It is submitted that the second

appeal is pending consideration and disposal before the

Tribunal.

2. Contention of the petitioner is that the claim for

exemption based on high Sea Sale for an amount of

Rs.1,54,41,548/- and Export Sale amounting to

W.P(C) No.32734 of 2010-N 2

Rs.1,51,87,500/- supported by all necessary documents,

were not allowed. According to the petitioner, the original

documents relating to above said transactions which were

produced before the assessing authority, were not sent for

consideration of the appellate authority and inspite of

production of copies of such documents the first appellate

authority has not considered such deductions for want of

the originals. Apprehension of the petitioner is that such

documents will not be produced by the 1st respondent

before the Appellate Tribunal also. Under such

circumstances the petitioner is seeking direction to the 3rd

respondent to consider such documents and to pass

appropriate orders.

3. It is evident that the statutory appeal is now

pending disposal before the State Appellate Tribunal.

Correctness of the assessment is in dispute before that

authority and the petitioner has to pursue remedy by

producing all documents in support of his claim. If the

petitioner had produced such documents before the

W.P(C) No.32734 of 2010-N 3

assessing authority and if the authority is not producing

such records before the Tribunal, it is left open to the

petitioner to seek appropriate relief from the Tribunal by

calling for such records from the custody of the assessing

authority. Instead of resorting such remedy, the writ

petition is filed seeking to quash assessment order, could

not be entertained.

Under the above circumstances,the writ petition is

dismissed with liberty to the petitioner to take appropriate

steps before the Appellate Tribunal for production of

records which are in the custody of the first respondent.

Sd/-

C.K.ABDUL REHIM
JUDGE

//True Copy//

P.A to Judge
ab

W.P(C) No.32734 of 2010-N 4