High Court Kerala High Court

Sri. Abdul Nazar K vs Intelligence Officer on 23 January, 2009

Kerala High Court
Sri. Abdul Nazar K vs Intelligence Officer on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1624 of 2009(R)


1. SRI. ABDUL NAZAR K, M/S N.M. STEELS &
                      ...  Petitioner

                        Vs



1. INTELLIGENCE OFFICER, SQUAD NO.II,
                       ...       Respondent

2. THE SALES TAX OFFICER,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :23/01/2009

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                    W.P.C. NO. 1624 OF 2009 R
                   --------------------------------------
                 Dated this the 23rd January, 2009

                             JUDGMENT

Petitioner challenges Ext.P5 which is a notice under

Section 67(1) of the Kerala Value Added Tax Act and seeks a

direction to the first respondent to refrain from imposing any

penalty on him pursuant to Ext.P5. Briefly put, the case of the

petitioner is as follows:

Petitioner was dealing in steel and cement. There was an

inspection on 12.12.2007. Thereafter, the first respondent

issued summons requiring the petitioner to produce Books of

Accounts for the years 2006 – 2007 and 2007 – 2008 vide

Ext.P1. Petitioner submitted reply stating that all the records

have been seized. By Ext.P2, petitioner sought time for

production of records after returning the seized documents.

Petitioner refers to Amnesty Scheme. Petitioner submitted

Exts.P3 and P4. Thereafter, the petitioner is faced with Ext.P5

notice proposing to impose penalty under Section 67(1) of the

WPC.1624/09 R 2

Act.

2. I heard the learned counsel for the petitioner and the

learned Government Pleader. The principal contention taken is

that more than one year has elapsed from the date of inspection

held on 12.12.2007, and without the records sought for being

given, petitioner will not be in a position to respond to the

penalty notice. It is also pointed out by the learned counsel for

the petitioner that in the notice, reference is made to recoveries

being taken as above, nearly more than Rs.11,83,00,000/= and

the details are not forthcoming. Per contra, learned Government

Pleader points out that the purport of the petition is to get back

the documents so as to create an Account. He also drew my

attention to Rule 63(7) of the Rules, to point out that the

respondents are entitled to retain the documents. It is further

pointed out that there is no limitation as the Deputy

Commissioner has extended the time.

3. I feel that the Writ Petition can be disposed of

permitting the petitioner to raise all the contentions before the

WPC.1624/09 R 3

Officer. Accordingly, the Writ Petition is disposed of relegating

the petitioner to raise all contentions against Ext.P5 notice. I

leave it open to the petitioner to contend before the Officer that

he should be given the documents or at least copies of the

documents and that he should be permitted to verify the

documents.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge