High Court Kerala High Court

State Of Kerala vs Chainroop Chhajer on 6 January, 2010

Kerala High Court
State Of Kerala vs Chainroop Chhajer on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 25 of 2007()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. CHAINROOP CHHAJER
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :06/01/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                               V.K.MOHANAN, JJ.
               ....................................................................
                          S.T. Rev. No.25 of 2007 &
                          C.M. Appln. No.56 of 2007
               ....................................................................
                Dated this the 6th day of January, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

Inspite of repeated notice, nobody has turned to appear for the

respondent. We have gone through the impugned order and have heard

the Government Pleader for the State which filed the revision case.

The assessment of the respondent for the year 1998-99 was originally

completed under Section 17(4) of the KGST Act. However, later it

was noticed that in respect of transport of a consignment respondent

was made to deposit a security amount of Rs.7,925/- which was later

converted into penalty. Besides this, there is another Crime case also

involving transport of another consignment leading to levy of penalty

of Rs.6,100/-. Based on these two instances, the Assessing Officer

reopened the assessment completed under Section 17(4). Even though

in first appeal the challenge against jurisdiction to reopen assessment

was turned down, the first appellate authority granted quantum relief.

2

However, when the party filed second appeal, Tribunal held that

proceedings under Section 19(1) is not tenable in the case because

original assessment was made under Section 17(4) of the KGST Act.

We do not think we should go into the merits of the case because

department has not been able to get even the correct address of the

party who closed down business probably years back. The tax effect

involved is only around Rs.15,000/-. We, therefore, reject the delay

condonation petition as well as the revision case. However, the legal

question raised by the department is left open to be raised in

appropriate case.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms