High Court Kerala High Court

State Of Kerala vs Molly Baby Proprietress on 2 March, 2009

Kerala High Court
State Of Kerala vs Molly Baby Proprietress on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 158 of 2008()


1. STATE OF KERALA, REP. BY JOINT
                      ...  Petitioner

                        Vs



1. MOLLY BABY PROPRIETRESS,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.ARIKKAT VIJAYAN MENON

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/03/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                 S.T.Rev. Nos: 158, 165 & 179 OF 2008
        -----------------------------------------------------------------------------------
                        Dated this the 2nd March, 2009.

                                        JUDGMENT

RAMACHANDRAN NAIR, J.

The tax revision cases are filed by the revenue challenging the

orders of the Tribunal whereby the Tribunal has directed

acceptance of books of accounts for sales tax assessments of the

respondent assessee for the assessment years 2002-03, 2003-04

and 2004-05.

2. We have heard Special Govt. Pleader appearing for the

State and Shri. Harisanker V.Menon for the respondent.

3. The respondent commenced business in gold jewellery and

in precious stones and diamonds in the year 2001 and continued

the same without taking registration or making payment of sales

tax. The clandestine business transactions carried on in the

residential premises and in two business places were detected on

search conducted by the inspection team. In the course of search,

the search team examined the business slips, stock statements,

note books, scribbling pads etc maintained by the assessee and

estimated the purchase and sales during all the four years. It was

S.T.Rev.Nos: 158,165 & 179/2008 2

noticed that the business transaction of the respondent in the

individual capacity in 2001-02 was not of the magnitude that

attract sales tax liability. However on evaluation of the seized

records for the remaining three years, the department found that

the respondent while carrying on business in the name of the

partnership firm by name Ross ‘N’ Glow evaded estimated sales tax

of Rs.1,01,200/- for 2003-04 and Rs.2,98,763/- for 2004-05. The

respondent assessee however made application under Section 47

and offered to compound the offence for non-maintenance of books

of accounts and for non-payment of tax dues and the request for

compounding was accepted by the department. The respondent

accordingly remitted Rs.1,02,200 for 2002-03 and Rs.2 lakhs each

for the assessment years 2003-04 and 2004-05. The respondent

thereby avoided prosecution and penalty.

4. The proceedings of compounding under Section 47 by the

Intelligence Officer produced in this Court is dated 31.1.2005. The

respondent assessee however applied for registration under the

KGST Act only on 14.8.2006. Even though it is stated that the

assessee has discontinued the business there is nothing on record

to show that the assessee had in fact taken registration or carried

on business. When assessments were taken up for all the above

three years the assessee returned the turnover estimated by the

Inelligence Officer in the proceedings for compounding issued on

S.T.Rev.Nos: 158,165 & 179/2008 3

31.1.2005. However, from the assessment orders it is clear that

tax is not paid. The Assessing Officer however estimated the

assessee’s turn over based on the seized records and in addition to

the actual suppression estimated by the Intelligence Officer, the

assessing officer made addition of two times. The assessments

were contested in appeal before the first appellate authority who

held that since the entire records are recovered there is no scope

for further addition. However still he sustained the addition of one

time to the suppression noticed on inspection. When this was

challenged by the assessee before the Tribunal in second appeal

the Tribunal allowed the appeals holding that assessment should be

made based on the suppression noticed by the intelligence officer

in the compounding proceedings issued by him. It is against these

orders the Revenue has filed these revisions before this Court. The

issue raised is whether the estimates made by the Intelligence

Officer in the course of permitting compounding binds the

assessing officer or whether he is entitled to reappraise the seized

records, verify the books of accounts produced by the assessee and

make his own estimate for finding whether the turnover disclosed

by the assessee is acceptable. The contention raised is that,

compounding under Section 47 is different from the assessment

process and findings in compounding proceedings as such will not

bind the assessing officer. However the contention of the counsel

S.T.Rev.Nos: 158,165 & 179/2008 4

for the assessee is that entire records were seized from the

respondent’s residence and two business premises of the assessee

and based on the seized records the Intelligence Officer has arrived

at certain conclusions and since seized records are the only

materials based on which the assessment is made, the assessing

officer is bound to follow the findings of the Intelligence Officer.

The further contention raised by the counsel for the assessee is

that the first appellate authority had in fact held that no addition is

justified over and above the suppression noticed by the Intelligence

Officer and this was not challenged by the department in the

second appeal and so much so, the department cannot raise this

issue before this Court. In answer to this the special Govt. Pleader

submitted that each and every finding of the first appellate

authority need not be challenged by the department if the

conclusions are accepted by the department. According to him in

spite of the findings and observations in favour of the assessee the

first appellate authority sustained an addition of one time, in

addition to the turnover declared by the assessee which was

acceptable to the department. We are unable to accept the

technical objection raised by the assessee that in the absence of a

second appeal by the department, the department was precluded

from challenging the orders of the Tribunal in this Court by which

the Tribunal directed acceptance of the turnover returned by the

S.T.Rev.Nos: 158,165 & 179/2008 5

assessee who has not taken registration or filed any monthly

returns or maintained regular books of accounts. We are however

in agreement with the proposition put forward by the counsel for

the assessee that if the entire records of clandestine business are

seized the assessment should not lead to any addition to the

turnover, over and above what is disclosed in the records. However,

the question to be considered in this case is whether seized books

of accounts relate to the entire transactions. The argument raised

can be accepted only if it is established that the seized records

cover the entire transactions of assessee and if it does not disclose

full business transactions then the turnover has to be estimated

based on available materials. On going through the proceedings of

the intelligence officer dated 31.1.2005 we find that the following

are the items seized from the residence:-

      1. Business slips                234 sheets
      2. Business slips                505 sheets
      3. Stock statements              222 sheets
      4. Business slips                29 Nos.
      5. Financial position statement
         etc for the year 2000-01,
         01-02, 02-03,03-04            80 Nos.
      6. Bill book of Ross 'N'Glow
          Chalakudy                    16 Nos.
      7. Note books, pocket book
         Diary A/c books etc.          22 Nos.
      8. Copy of bills of Beaut
         Diamonds, Ross 'N' Glow etc 407 Nos.
      9. Income Tax Files                 2 Nos.
      10. Stock Statement as on
           22.12.2004                  30 Nos.

S.T.Rev.Nos: 158,165 & 179/2008  6

In addition to the recoveries of the above items from the residence

of the assessee the department has traced the following records

from the business premises IX/457:-

       1. Account Books                  9 Nos.
       2. Note book                      1 No.
       3. Pocket Books                   5 Nos.
       4. Order Form/Prod. Order
          Forms                        65 Nos.
       5. Account Slip etc.            14 Nos.

It is seen that he has made his own estimates of purchase and sales

and estimated the tax evaded for the purpose of compounding.

However, on going through the assessment notice we find that the

respondent had filed returns and produced records in support

thereof. The assessing officer on verifying the returns filed and the

records produced and those available with the department he did

not accept the records as full and complete and therefore, rejected

the returns filed and the books of accounts produced and made

estimation by adding two times the turnover returned by the

assessee which was reduced by the first appellate authority to equal

addition. The Tribunal however directed acceptance of books of

accounts and ordered assessment based on the returns by the

assessee.

5. We are unable to accept contention of the assessee that

the turnover returned by the assessee which is exactly the same

turnover estimated by the intelligence officer should be accepted

S.T.Rev.Nos: 158,165 & 179/2008 7

and the assessing officer has no justification to make any

estimation or addition to the turnover. In the first place as already

held by us proceedings for compounding is a proceeding different

from regular assessment. As per the scheme of compounding, the

assessee who has been detected of an offence has to pay

compounding fee which during the relevant years was double the

amount of tax or Rs.2 lakhs whichever is higher. In fact for the year

2003-04 the tax sought to be evaded by the assessee has been

estimated by the Intelligence Officer at Rs.2,15,443/-. Similarly for

the year 2004-05 tax sought to be evaded is Rs.2,98,763/-. For

both these years the assessee was permitted to compound the

offence and to avoid the prosecution and penalty on payment of

Rs.2 lakhs each. The estimation of tax evasion by the Intelligence

Officer in the compounding application is not for the purpose of

assessment but for the purpose of collecting, compounding fee.

When the tax sought be evaded is found to be more than the

compounding fee, then there is no necessity for the Intelligence

Officer to exactly estimate the actual amount of tax that was

evaded by the dealer. In fact it is for the assessing officer to assess

the exact tax that is payable by the dealer. Therefore we are of the

view that proceedings in the course of compounding will not bind

the assessing officer for the purpose of assessment. The assessing

officer is the authority who has the exclusive duty to make

S.T.Rev.Nos: 158,165 & 179/2008 8

assessment pertaining to the tax liability of the dealer. The

Tribunal in our view was not justified in directing acceptance of

books of account which are admittedly not maintained by the

assessee in accordance with the rules. However, we agree with the

contention of the assessee that if the transactions can be co-related

from the seized records and if it is proved that entire business

carried on in the clandestine manner are covered by entries in the

seized records, then there is no scope for further addition.

However, it is for the assessee to establish and co-relate entries in

the business slips, bill books, note books, purchase bills, sales bills

etc and in the absence of any co-relation it is for the officer to

reject books of accounts as incomplete and estimate turnover

based on relevant materials.

6. We therefore set aside the orders of the Tribunal and that

of the first appellate authority and remand the matter back to the

assessing officer for giving opportunity to produce the books

including the seized records if released to the assessee and to

make fresh assessment based on the above observations. However,

since the assessee has closed the business and since the

department has not filed second appeal against the orders of the

first appellate authority we give an option to the assessee to accept

the first appellate authority’s order and on the assessee’s

acceptance the assessing officer shall complete the assessment by

S.T.Rev.Nos: 158,165 & 179/2008 9

making an addition equal to the turnover in terms of the first

appellate authority’s order.

7. Yet another issue raised in addition to the estimation of

turnover is assessee’s liability for purchase tax under Section 5A on

the value of the diamonds and other precious stones sold in

studded ornaments. Diamonds and precious stones are high value

items which are separately billed when studded jewellery is sold. If

assessee has done this, there is no scope for levy of tax under

Section 5A on the stones and diamonds purchased because the

commodity suffers tax at sale point under Section 5(1). This is a

matter for verification by the assessing authority in the course of

re-assessment.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: