High Court Kerala High Court

Sri.A.Ajil Kumar vs The State Of Kerala on 21 May, 2010

Kerala High Court
Sri.A.Ajil Kumar vs The State Of Kerala on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 69 of 2010()


1. SRI.A.AJIL KUMAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.E.P.GOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :21/05/2010

 O R D E R
    C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
   ============================================
            S.T(RV)Nos.69 & 70 of 2010
   ============================================
        Dated this the 21st day of May, 2010.


                       ORDER

Ramachandran Nair, J.

1.Heard counsel for the revision petitioner and

Government Pleader for the respondent.

2.Petitioner is a saw mill owner stated to be

engaged in cooly sawing. However, during one

inspection held in 2004-05, a total stock of

timber valued at around Rs.1,38,000/- was noticed

and for want of proof of records pertaining to

taking of goods for cooly sawing, the

Intelligence Officer levied penalty and based on

penalty order, assessment is also made on

estimation basis. Petitioner challenges both the

penalty orders and assessment orders under

revision and appeal and since Tribunal confirmed

STRV69&70/10 -:2:-

all the impugned orders, these revisions are

filed both against penalty as well as assessment.

3.The first contention raised by the counsel for

the petitioner is that the records pertaining to

cooly sawing were produced before the

adjudication officer, even though it was not

produced at the time of inspection. Further, he

pointed out that timber is entrusted by local

people, who are known to the petitioner and

therefore, non-maintenance of register for cooly

sawing does not give rise to a presumption that

the petitioner was engaged in purchase or sales

of timber. Government Pleader submitted that,

being a registered dealer, petitioner is bound to

maintain records, which should include register

of stock taken for cooly sawing. Even though we

agree in principle about the requirement of

record for cooly sawing, which should be

STRV69&70/10 -:3:-

available in the mill at all times, we notice

that the petitioner has a specific case that he

was never assessed previously or subsequently for

purchase or sale of timber. In the previous

year, assessment is stated to be under Section 17

(4) and in subsequent years also, petitioner has

not returned any turnover on purchase and sales

considering the small value of the total stock,

which is only around Rs.1.38 lakhs, it is very

unlikely that the petitioner was acting as a

dealer in timber because with such small stock of

timber, business itself may not be viable.

Strangely, even after detecting alleged

unaccounted purchase and sale, none of the

department officers had chosen to conduct further

inspection in subsequent years to verify whether

really there is purchase and sales by the

petitioner. If petitioner is not found to be

involved in trading in any previous year or

STRV69&70/10 -:4:-

subsequent year, we do not think that the penalty

order could be sustained, merely because, the

petitioner failed to produce the register for

cooly sawing at the time of inspection. We,

therefore, allow the revisions by setting aside

the orders of the Tribunal and that of the lower

authorities and remand the matter to the

assessing officer to go through the assessment

records of previous years and subsequent years

and if trading is not reported by the petitioner

and the petitioner is not assessed to tax for

purchase and sales in any of these years, then no

penalty or tax should be imposed against the

petitioner for this year pursuant to the

inspection report. However, if the petitioner is

found to have purchased and sold timber during

any of these years, the assessing officer will

examine the genuineness of the details of

register produced by the petitioner subsequently

STRV69&70/10 -:5:-

and if transaction is found to be genuine, he

will grant exemption and if it then he will be

free to issue notice to the petitioner, levy

penalty as well as tax. However, we make it

clear that enquiry need be conducted only if the

petitioner is assessed for any other year for

purchase and sale of timber in his mill.

C.N.Ramachandran Nair, Judge.

P.S.Gopinathan, Judge.

sl.