High Court Karnataka High Court

Sri Deepak D Souza vs The Additional Commissioner Of … on 29 September, 2010

Karnataka High Court
Sri Deepak D Souza vs The Additional Commissioner Of … on 29 September, 2010
Author: Manjula Chellur K.Govindarajulu
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 29m DAY OF sEPTEMBER,VDA;2oD10

PRESENT

THE HONBLE MRS. JUSTICE  , 



THE HONBLE MR. JUSTICE   .

SALES TAX APEEAENQ. 15"  2,609;
BETWEEN A A A Z
Sri. Deepak D'S0uza_---  E A
S/0 Sebast1fa11,I)-'SoL§1za: 

SAC HouseJ._He§1eyangadi_VPo_§§t 3  Eu
Mangalofe 5_f_74V"i'4'--6,  E E'

 APPELLANT

(By  ._G_  Sri. P. E. Umesh,
M / s. Giobal Law Advocates]

2i\,N.mI2.D

'  T'he'Addi'ciDnal C6rhmissi011er
» of _Com'me1jC17a_1 Taxes

  4Z_0he:I',>-..Yan:'ijya Terige Bhavan

'-Gar1dhi11;é;gar

B'a._r1ga_lOre}'56O O09  RESPONDENT

my S1′.;.:T. K. Vedamurthy, HCGP]

E’ This Appeal is filed u/s 24(1) of the KST Act

Eagainst the Revision Order dated 03.11.2008 passed in
~”N0.ZAC–1/MNG/SMR–07&:07A/07-08, 011 the file of the

f”-J

Addl. Commissioner of Commercial Taxes, Zoned,
Bangalore, revising and setting aside the appeal order
and restoring the orders of assessment and penalty of
the check post authority and accordingly concludi.ng_ the
revision Proceedings. H

This Appeal coming on for Adrniss’ion’

Manjula Chellur J., delivered the.,.following’i”

J U D G 9

On our direction’,_”~the Ale.arr_1ecliv, G_Vovernment’

Advocate placed before usAythle”originall fiie._pe.:’§taining to
the assessment of theifj/eai* .2002~O3 of M / s.
Vivek Petro co.._ Pvr,”Ltc1{; {fo1€fs.hort’v:«AM/s. Vivek Petro’
and the iis:ip’eru:sie.d.~».._Theillqilyestions of law raised in
the abov_e- under.

i]l ° the facts and
lc’irc1I11nstances of the case the
._procee’d’ings initiated against the
l_VA:p{)ellant under Sections 28~AA of the
A ‘ -: Krarnataka Sales Tax Act, 1957 are void
. “slab initio in View of the fact that the
goods had become part of local stock of
the consignor, who is also a registered

dealer under the said Act, before they

were transported outside the State and

U’)

the said Section is applicable only i._r__1

case of transportation of impovrtgedéf.

goods by using Karnataka as a_ 5

state?

Whether on the

circumstances. of Ithler. cas7’e,A:’ the} 3

Respondent
it l the
Appellant~–._fhat ‘t_he:j_pprovisi:on,s of Section
28-AA of thgrmnatakda Act,

l..95i7″_’arelA_no€t the facts of

ignoring the p_..sti”on*1’i~ssion

. “‘th.e pre_se11t_–.case ‘

V ” ‘ facts and

‘ 4’ of the case the

right in rejecting the

lcontgentioii of the Appellant that the

..proceedings initiated against the

l.l”App.e1lant under Section 28-AA of the
V ‘ Karnataka Sales Tax Act, 1957 is void-

. “”ab–intio in View of Explanation to the

said Section according to which hirer of
the goods Vehicle is presumed to be its
owner and not the registered owner of

the vehicle ?

IV)

Whether on the facts and

circumstances of the ease
Respondent is right in holding
the purpose of Explanation ‘
28~AA of the Karna1’aka.eSa1e.s’tfi’afi it
1957, consignor of goods’

considered asthe “hirer” of thegoods”;

vehicle and the”=.s’aid word_,”‘A’g’h*ire1j”‘ is
applicable .. to only: ‘”transpor’i:erV-‘ izvho
obtains ?Jehie1e”‘–V-jndjhire in case
he does ‘P

facts and

V ~ the ease the
._justified in drawing a
= “that the goods in question
“s-old inside the State for the
V on1yr__eason that the transit pass has

_g’not been surrendered at the exit check

inspite of the fact that the

“tgassessing authority of the consignor

has in his assessment order passed

under the provision of the Karnataka
Sales Tax Act, 1957 given a finding
that the very same goods as that

involved in the present case have been
transported out of the State

Karnataka ?

2. The admitted facts in the presen’t\jease:are
appellant is a transporter enga”ged.iAn”..pth;e 97

transportation of goods. In theaéinonth of

consignment belonging to”~a””iComp’any”A narrie M/st
Vivek Petro – a regi.sft’e1jed Karnataka Sales
Tax Act, 1957 transpo-rtedl’eonsiénnient of a product

called ‘I’l3pth3ALfl:7fI;01T1;:~.MalTga.1’0l%€”i~V.'”‘Th,% contention of the

departniv-erit1was;:.;the«transit'”pass which was required to
be tai<_en_ the person incharge of the

vehicle at–«..theVer1try_s ehneekpost after commencement of

was'1'rot'Vhanded over at the exit cheek post.

presumption under Sub–section 4 of
is available to hold that the consignment
did rr.o_t} move out of the State but was sold within the

it ' ' 'S.tate.

(3

3. In the present Case, the transit pass was issued
by Kannur CheekPost, Kannur and the exit cheokpost

was Attibele near Hosur. Admittedly, the

reach the destination outside the State

i.e., Pondicher . On the basis of non~’r_ec’eiw_t”o;f.transit

pass (T1?) at Attibele exit: _within_ the

under the above said provision, imposed
tax but also levied’ “t_l1¢.”gQods transported.
The contention of the:.’app_e1lant’/ assessee was apart

from the d1?_iver=there was authlorised representative of

the (jonsignoor i”.fe.’, Petro, Mangalore, who was
ineharge ‘of the”goodsy_x’frorn the commencement of the

journey rehachedvlthe destination and he was the

‘one. wl1o’li’A.t_ook only the transit pass but was

the duty of handing over the same at exit

oheckppost’; A Therefore, the owner of the Vehicle was not

..lial3le’*=to pay either the tax or the penalty imposed.

2 “‘._lH”os/yever, the order dated 24.12.2003 by the Assessing

I

‘Officer goes to show that the said defence was not

accepted and they proceeded to impose tax of

Rs.l6O180/M and another Rs.16,018/– as penalt_VV-‘.–._’ This
was challenged before the appellate

Appeal No.232/O3~O4.

4. The appellate authority :_p’in..:’th”e_lpresent—..ca.S€

after taking into consideration that the onf’

the return submitted by tl1_€3lli’0_\_N’i’1§?I’ of ” the goods i.e.,
Vivek Petro, Mangalore,.cOncludled_ there was no
evasion of any” on «assumption taxes
cannot be ‘thje_y_~li–g_ht.” assessee being able
to “of goods outside the State

and not”*..soEd State. According to the

appellate Vauth’or.ity,.» the order of assessment passed

‘ nrider’-v._V4’SeVction 12(2) of the Act by the Assistant

C.ornmissio’ne’r of Commercial Taxes, Mangalore,

indilcates there was no evasion of any taxes and all the
imported by M/s Vivek Petro were the subject

matter of assessment and all the consignments which

were to reach Pondieherry unit belonged to the very
owner M / s Vivek Petro but did in fact reach Pondicherry

which was evident by the Very endo1*senienVtVV”‘o:f..fthe

Superintendent of Central Excise, Pondi’eher1yVVt’datetdk’
9.9.2003. It also refers to the .I’e’A1AeaseA_ of ‘
naptha in favour of the consignor. a1so’V_1etter~s

by the Deputy Con1mercia1″‘vef.I?a,*< Officer"'of?Po1ndieherry.VV

The assessing authority hadtteovrne Vt"o..'cone1usiAon that all
the entries effected by vd_id'_'inoVe out of the

State. Based"i«pon this ":ti1e_._.appe11ate authority

allowiedttfftheegappieal the appellant, setting
asidg check post officer dated

ft'-reyfisional authority took up the

n1'at.tei*'oy't'way of suo~motto revision and issued a show

ea-u~t.o' the assessee calling upon him to explain

the contents of the notice. The assessee appeared

'before"'-the revisional authority and submitted the
"explanation. However, the revisional authority found

"the order of the appellate authority as improper and

prejudicial to the interest of the State revenue for the

9

following reasons:

A

1.

pen’a1ty_….«’ u/s
V _V::_oncerned which is
“iyv”vJi;1dgment of Hon. Supreme Court of

The appellant is the owner of

vehicle has obtained transit-._ Pass
N0.024l23l

Attibele on or ‘before l6′..0b”:02. On
enquiry t_hrough_….correspondence
cro of A..ttibelt_§ Checl§._0Post the cro
Kannur ascert’ai’n,ed:” that. the — records of
Check po,€~:t~.do V11o’t_ ivpassage of
good.s:_’ vehicle 0.”. Kr’\3–l9;E30949 through

«’Check:j.Post._p__an_d transit pass was
V__also;_no”t’._s’t1.rre’nderedl and there by

of KST Act
* 195?Q.V-“‘”* 0

wrongly allowed the

Appeal in so far as levy of tax and
28AA[4) 81 28AA[5]
against the

ir1d–i’a in the case of civil Appeal No.3787

2006 M/s K.GOPALA KRISHNA
AND OTHERS vs STATE or

KARNATAKA with CA N0s.3788w3844– of
2006 dated 25.07.2007. Therefore it is
hereby proposed to set aside the said
appeal order in so far as the provisions
of Section 28AA (4) & [5] are concerned
and to remit the matter to the Check

dated, .ri4.o’6[02–!:yyi for 0’
transportation of Npaptpha ; fr.o1r1_ ‘ ‘-S4’i’-f,_3l?_lV A 0. 0 f
Kannur, but failed 0′-sturrerider.
Transit pass atlthe Eytit. Chec}::l’P.ost.VVVat.3

Post Office for fresh consideration in
view of above mentioned Judgment.

3. The FAA has misread the provision of
Section 2846] of KST Act while allowiiagtay
the appeal as the said provisions rellate”-_.’}
to conclusion of provisional asse_s’s’m-ei1t.: ”
order by the inspecting authority “Which H
is independent of pI’OVlSlOI’1S-..S€C’tl0I1-A
28AA{4]. The proce’edi’ngs’..pu/s_l”£;8(6}-I
and 28AA (4) are inclependent and
powers are Vconfirrned ” ~ the A
inspecting au”-Eherity ‘-and the
respectively. Oiiethe basis’=o,i? orders
passed u/s 28(6_]____T::y_ the ACCT (Ins) II
Mangalore vthe :4 should not “have
linked this wilprovisvionalfforder with the
quantification of.e’taXess’«..Ii’1’Ei:d€;lLu/S 28AA
[4] _*made;i5y”‘Ci’O.A._?»Tlierefore, on this
count ‘also, the appeal} = order passed by
«”FAAEAI.suffers.frorn-..”illegality and liable to

Ultimately the ord_e”1’s:_l’..’i’of the appellate authority were

rgevise_d and “set:~_as.ide. The orders of assessment and

‘ check post authority were restored.

Si ‘iieffiion 28-AA of the Karnataka Sales Tax Act reads
as
“Transit of goods by road through the State

and issue of transit pass~ (l)Where a vehicle

is carrying goods taxable under this Act

[a] from any place outside the
State and bound for any

pface outside the State

passes through this

OI’

[b} and which_ go”ods:7gan-ey_+,

importediv into? the-.’ ‘Stat:e.___

from _any Apiyace the’;

count.f3;~ and such’ Vrgootisépvarep
. being…¢ug;rie»d to any place
V “– . the” _
the driver or anyotherV._pers’or1}Vin§ci1arge of such

vehicle’ furnish’: the”‘n’e~cessary information

a”1″1″ci–._ :’obtai11’– “a.f-trari’sit'” pass in duplicate

v’conytaini’I1g”-~u,y’s1,1ch_'””—- particulars as may be

pre.scribe”c3, officer–in–charge of the first

—checpk or barrier after his entry into the

getatey or ait’er’Vmovement has commenced from

State as the case may be, or from the officer

A for the purposes of sub–section (3) of

Section 28A, upon interception of the goods

Eryephicle after its entry into the State or after

H movement has commenced as the case may be.

(2]The driver or the person–ir1~«charge of the
vehicle shall deliver within the stipulated time a

copy of the transit pass obtained undei1=.44_'”sVub»

section[l] to the officerwin-charge

checkpost or barrier before his exit ‘V

(3) If for any reason;theilgoodsi4.carried__l_in1a

goods Vehicle are, after errtryintopStat.e.'”{or’¢’

after commencement’-.of._mov’ement,”gas; the case’

may be] not moved out._.oii”vthe.._State”within the time
stipulated in trainsgit owner of the
goods vehicle the officer
empower’:e:d”:’.in reason for such

delay” if any, thereof and

‘suchiffofficer’shall-…_after due enquiry extend the

time’* of ‘ Qxlflti.llb3T._:”S£1’lt8.bly amending the transit

_ pass: ~.

l?rovid’ed.____that where the goods carried by a

\i”\

after their entry into the State, (or

rionimencement of movement, as the case

transported outside the State by any

~.o’tJher vehicle or conveyance, the onus of proving
it that the goods have actually moved out of the

State shall be on the owner of the vehicle who

originally brought the goods into the State.

(4)If the driver or any other person~in~charge of
the vehicle does not comply with subsection (2), it
shall be presumed that the goods car1’iedvl_th:er_eby

have been sold within the State by the

the vehicle and shall, notwithstanding

contained in sub~section””‘{5]y section’ ‘be’

assessed to tax by the o’fficer=.emp.oWered :l1″~l’.Vl:”Llf1VlS

behalf in the prescribed manner.

(5)If the owner of y_thev.vehicle.l(l1avin;_}j obtained
the transit pals~s_..:as p_ro§v’ided”1ir1~d_er sub-section [1]
fails to deliver under sub

section(T9l):V,’:-.he pay by way of

zvlllpenaltyya exceeding double the amount of

.leviabl’e” goods transported.

of tax and the penalty levied

;_u:nder **** ‘Section shall be recovered in the

V’ ” –v.pi*es«er’ib’ed manner.

_.”l{f.7A):Where the owner of the vehicle who is

2 .. ‘assessed to tax under sub–section (4), is carrying

after such assessment, any goods taxable under

this Act in a goods vehicle from any place outside

the State (or movement from within the State, as

the case may be) and bound for any other place

outside the State and is passing through’i~.cthe

State, the prescribed authority may

such owner an amount equivalent to ‘twovtimes the V’

tax leviable on such goods».under_VA’t}:;i’s Act as ‘

security.

(8)The prescribied” authority ‘being ‘

satisfied that the go.od’s.__ ‘carried”–i,np the goods
vehicle in respect _of_ security amount
under sub–sectiVQ_rvi1(7V’) has passed

throug.h’«..the Sptatef such security

[gffiheéniiprescribed “authority may by an

erder V or any part of

security amo’unt.;t’oWards any amount of tax

dour perialtyv payable under this section by

. owner].

E’xp1ar1ation– In case where a vehicle

ownvied by a person is hired for

“transportation of goods by some other

it person, the hirer of the vehicle shall for the

purposes of this section, be deemed to be the

5

owner of the vehicle). ‘

6. Presumption under subsection (4) of sec. 28-
AA of the Act undisputedly is a rebuttable presumption.

Rebuttable presumption would mean the

whom the impugned order came to be

che<::k–p0st officer must be able'to sat1'_si7_v

that there was no evasion of payment o1'"y_tAax§' it

intention of the legislature to be 'ttiata irrelsppeetive of V

payment of tax on ?E:1"}§3 gooldsliiifiquestion, Hrebuttable
presumption was avvailablell ._l-lassessee, then

whether thc;'seljgo'ods–. subjeetedjlto payment of tax

or View of the fact that
rebuttable evidVenee."ai1owed to be brought on record

by the partyiliiiir"question, it would be open for him to

.establi"shllth_at TP was handed over at exit check

goods in question did move out of the

St"ate…__"Therefore, presumption of sale Within the State

..wo_.uld"not be available to the revenue.

7. In the present case, the contention of the

l V’ “aézvpellant consistently was to the effect that along with

//

I 6

the driver of the vehicle, the owner of the goods also

travelled because the consignor and the consignee’ –vve.1’e

one and the same. Therefore, the entire -formalities»

the check post were looked after bythe 5rgeprels:e.nta’tiveof ‘

the goods. Hence, the driver

illiterate would not know theiidetails. this

case, the goods l’J..é1Cl_a ljfrom ll\H/lan’ga.lore to
Pondicherry which is (2) of
section imported by
the owner he has to obtain
the person in charge of
the vehiele.l under sub–sec. (4) as

already rebuttable presumption and the

– v aplpellarit relies the order of the assessment of the

A *–co«nsign4or_or.A’.th’e consignee of the goods.

also not disputed by the revenue that in

vievv of’. the notice sent by the check~post officer

pl ‘pelrtaining to M/s. Vivek Petro, investigation was made

“With regard to the accounts of M/s. Vivek Petro and

a

even intelligence Wing of the revenue also made a
thorough investigation both at l\/Iangalore” and

Pondieherry, so far as the business of M/ s. Vi\rvel::”l??l_etro.

The material that was placed before the

at the time of final order o_f»~»assessmen*tl;’iridileat’e_s V’

whatever goods that were imported:;~.l_li.’el.

‘naptha’ was in fact Poridhieljierrjffllaridll was”

accounted at Pondieherry,-“” evlerivoertified by
Central Excise Departments—,a’t;:’ It is also

noted that :..V’»’illE1’_4E€V€:ii I payable to the

Centr’allllEXeisVe also paid and these are
the findings of.Vthhe>ase..essi~ng authority. When once the

assessinglaiitlioritv who took up the assessment

proeess ~a partlolf the investigation into the missing of

-(or’l:’:on«:aeeo3fi;nting of TPs. at exit cheek post, so far as

Mfs. v1vei§;’ lPetro is concerned, it was satisfied that all

the goods that were imported which were meant to be

l serif to Ponehicherry did reach Pondichery and not even

“‘”a single incident where the revenue was able to

I

‘7

,/

establish that it was sold within the State. He was

justified in saying that the assessee i.e.

Petro had accounted all the goods that were.p4’ilmpoi;t:ed

them and nothing escaped from.tho._ta,x.ful ofll

the matter, When once by way

appellant relies upon the alssessrnenlt order “pertaining to”

M/s. Vivek Petro, inupthe thle”‘De’partment
establising that the did not
move outsid<3..l[lh::e. was not
justified orders of the appellate
authority; revisional authority
did the rebuttable evidence

reliedvupon' the owner of the vehicle and whether the

'l V. order or thegassesslinlg authority had reached finality or

not "

9., the other hand, the learned Government

Advoca.te is fair enough to bring to our notice that the

of assessment pertaining to M / s. Vivek Petro was

.,_ti’1e subject matter of suo moto revision under section

I

7

.’/

21, but the revisional authority confirmed the said order
of assessment of the assessing officer. When once the

order of assessment of M/s. Vivek Petro has..dr’e.alcheci

finality, it would not be open to the Departrriei1t.i’p:’to

that the presumption under sub:se_c. {4} of” .

still available and the same is :’notf_’_rebutte_’d._:”yIn

the above discussion andv.””r.easoi’iingV,_w¢of the’?

opinion. the appeal deserveis—to”pvbe”-allowed;V…
Accordingly, the setting aside the

order of the 1.2008. If any

recoyeredlllrom the appellant either
towards “the same shall be refunded

within_three..nionths from the date of receipt of a copy of

” the order: 9′

Sdg/..

IUDGE

Sdji’…

REESE