High Court Kerala High Court

State Of Kerala vs M/S.Kannur Sarvodaya Sangh on 3 June, 2009

Kerala High Court
State Of Kerala vs M/S.Kannur Sarvodaya Sangh on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 212 of 2008()


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

                        Vs



1. M/S.KANNUR SARVODAYA SANGH,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.N.K.SANATH KUMAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/06/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                            C.K.ABDUL REHIM, JJ.
               ....................................................................
                           S.T. Rev. No.212 of 2008
               ....................................................................
                   Dated this the 3rd day of June, 2009.

                                          ORDER

Ramachandran Nair, J.

The question raised in the revision case is whether the Tribunal

was justified in cancelling interest levied on the respondent for the

assessment year 2000-2001. We have heard Government Pleader

appearing for the petitioner and counsel for the respondent.

2. Respondent claimed exemption on sale of their products which

was not maintainable. The irregular claim of exemption in the

monthly returns led to non-payment of tax. However, later assessment

was made declining exemption and respondent does not appear to be

contesting the assessment demanding tax. However, claim of interest is

challenged on the ground that officer did not issue demand notice and

consequently there is no default. The Tribunal allowed the claim

following the decision of the Supreme Court in MARUTI WIRE

INDUSTRIES PRIVATE LIMITED V. SALES TAX OFFICER (122

STC 410). However, Government pleader pointed out that the decision

2

of the Supreme Court relied on by the Tribunal has no application in

respondent’s case because the decision is on the unamended provision.

We find force in this contention because by amendment interest is

made payable, if there is non-payment of tax in terms of statutory

provision i.e. Rule 21(7) which requires payment of tax along with

monthly returns. Further, Section 23(3A) was introduced with effect

from 1.4.1998 for recovering interest for belated payment of tax i.e. the

difference between tax demanded on assessment and the tax declared as

due by the assessee. By virtue of the amendment particularly that

introducing Section 23(3A), respondent was liable to pay interest for

delayed payment of tax. However, counsel appearing for the

respondent submitted that respondent is entitled to benefit of

notification G.O. No.215/08/TD dated 7.11.2008. According to him,

Government has waived tax liability including interest of Khadi

industries. If respondent is entitled to benefit of notification,

respondent is absolutely free to claim it before the officer. However,

for the reason stated above, the Tribunal’s order based on decision of

the Supreme Court in cancelling the interest is not tenable as the

3

respondent is liable for payment of interest under Section 23(3A) of the

KGST Act. We, therefore, allow the revision by vacating the order of

the Tribunal and restoring the demand of interest with direction to the

officer to consider respondent’s claim of benefit under any notification.

C.N.RAMACHANDRAN NAIR
Judge

C.K.ABDUL REHIM
Judge
pms