High Court Kerala High Court

Shefeer P.A vs The Intelligence Inspector on 7 October, 2009

Kerala High Court
Shefeer P.A vs The Intelligence Inspector on 7 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28024 of 2009(W)


1. SHEFEER P.A,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE INSPECTOR,
                       ...       Respondent

2. THE COMMERCIAL TAX OFFICER,

                For Petitioner  :SRI.P.N.DAMODARAN NAMBOODIRI

                For Respondent  : No Appearance

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

 Dated :07/10/2009

 O R D E R
                        C.K.ABDUL REHIM,J.
                   -------------------------------
                    WP(C).NO. 28024 of 2009
                   ---------------------------------
           Dated this the 7th day of October , 2009

                             JUDGMENT

Petitioner has approached this court inter alia seeking

direction to release goods detained by the first respondent on

issuing Ext.P5 notice. According to the petitioner he is engaged

in the manufacture and export sale of “Guitar parts” made out of

‘Rosewood’, for which he has consigned Rosewood purchased

from a dealer in the State of Karnataka. Eventhough the goods

transported is a notified item for which payment of advance tax is

liable, petitioner was issued with Ext.P2 certificate by the

assessing authority concerned, evidencing excess credit tax

payment, and the transport was effected on the strength of that

certificate without paying advance tax. As per Ext.P4 circular

(Circular No.27/07) dealers like the petitioner was permitted to

effect transport without payment of advance tax on production of

certificate showing credit of excess tax payment. Therefore the

transport was purely legal and valid is the contention.

2. On a perusal of Ext.P5 notice it is evident that the

WP(C).28024/09 2

detention was for the reason that the date of Ext.P2 certificate

was 19.9.2009, but the transport was effected after a period of

15 days. It is further stated that the credit available as certified

in Ext.P2 is Rs.79500/- whereas the consignment in question

requires payment of advance tax to the tune of Rs.87485/-. It is

also stated that from the description of the consignee it is only

discernible that the petitioner is a dealer whereas the benefit of

circular No.27/07 is available only industrial units. Further it is

pointed out that the check post authorities have not endorsed

extent of adjustment of advance tax with respect to the

consignment, and the transport was not accompanied with a

certificate having such endorsement duly authenticated from the

check post.

3. Learned counsel for the petitioner vehemently contended

that none of the grounds enumerated in Ext.P5 are legal or

tenable for detention of the goods. However the question

whether there was any attempt at evasion of tax is a matter

which is to be decided on finalisation of the adjudication. It is

not proper for this court to enter on merits of the rival contentions to

arrive at any finding in this stage. At the same time continued

WP(C).28024/09 3

detention of the goods till finalisation of the adjudication is not

warranted. Hence I am of the opinion that the goods can be released

on the petitioner furnishing proper security.

4. In the result, the writ petition is disposed of directing the first

respondent to release the goods along with vehicle detained under

Ext.P5 notice, on the petitioner making payment of an amount

equivalent to 50% of the security deposit demanded under Ext.P5

towards advance tax, without prejudice to finalisation of the

adjudication proceedings and also on furnishing a security bond in the

form provided under the KVAT Rules without sureties, for the balance

50%.

5. It is made clear that payment of advance tax is directed without

prejudice to the competent authority in completing adjudication

proceedings and without prejudice to the imposition of penalty, if the

petitioner is ultimately found liable. The competent authority under

section 47 is directed to expedite the adjudication and to complete 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
pmn/

WP(C).28024/09    4