High Court Kerala High Court

Tellicherry Pbombws vs The Sales Tax Inspector on 20 February, 2007

Kerala High Court
Tellicherry Pbombws vs The Sales Tax Inspector on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 3898 of 1999(L)



1. TELLICHERRY PBOMBWS.
                      ...  Petitioner

                        Vs

1. THE SALES TAX INSPECTOR,TLY.
                       ...       Respondent

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2007

 O R D E R
                        ANTONY DOMINIC, J.

                `````````````````````````````````````

                      O.P. NO. 3898 OF 1999

                      ```````````````````````````

           Dated this the 20th day of February, 2007


                           J U D G M E N T

The petitioner seeks an order quashing Exhibits P3 to

P5 and a direction to the first respondent to forebear from

recovering penalty of Rs.17,288/- in any manner. The facts

which lead to the issuance of the impugned orders are that,

the petitioner, described to be a mutual benefit society and

operating a Mutual Benefit Welfare Scheme exclusively for

the private bus operators of Tellichery, who are also the

members of the scheme, deals in motor spare parts and

lubricating oils. For the assessment year 1991-92, it was

seen from the returns filed by it that the turn over was in

excess of Rs.50 lakhs, rendering the petitioner liable for

Turnover Tax at =% of the turn over relating to lubricating

oil and spare parts. In addition to this, the petitioner also

had the liability to pay tax at the rate of 4% on the sales

turn over of barrels.

OP 3898/1999 : 2 :

2. Although the returns were filed by the petitioner in

time, petitioner did not remit any amount towards tax for

the aforesaid assessment year. As a result of this, Exhibit P1

notice was issued to the petitioner calling upon it to file its

objections to the first respondent against the proposal to

impose a penalty of Rs.69,200/-, being double the amount

of tax due. In response, Exhibit P2 is the representation

filed by the petitioner and thereafter considering the

objections filed by Exhibit P3 order, the first respondent

imposed a penalty of Rs.69,100/- on the petitioner. In

Exhibit P3, it has been found that inspite of specific demand

made at the time of verification of accounts on 25/1/93, the

petitioner did not care to remit the tax and thus had

consciously continued to unauthorisedly retain tax due to

the Government. It is also stated that the dealer had failed

to supply any explanation for non payment of tax inspite of

service of notice. It was on this basis that the petitioner has

been found to have consciously violated the provisions of

OP 3898/1999 : 3 :

the Act deserving maximum penalty.

3. The petitioner pursued the matter in revision

before the 2nd respondent. But by Ext.P4 order it was found

that in view of the non remittance of tax, the order imposing

penalty is in accordance with law. However, the 2nd

respondent reduced the penalty to equal amount of tax due

that is Rs.34,576/- to be just and reasonable. Still

unsatisfied with the reduction at the hands of the 2nd

respondent, the petitioner again filed revision before the 3rd

respondent. By Exhibit P5, the 3rd respondent held that the

petitioner is guilty of the lapses as already found by the

lower authorities and deserve to be penalised. However,

considering the fact that the petitioner is an association of

bus operators and taking into account remittance of the

entire tax demanded by the assessing authority, the 3rd

respondent reduced the penalty amount to Rs.17,288/-

being 50% of the tax due. It is challenging this order that

the present O.P is filed.

OP 3898/1999 : 4 :

4. Counsel for the petitioner submits that even as on

date, the tax liability of the petitioner has not been finalised

in as much as the Sales Tax Appellate Tribunal, Additional

Bench, Kozhikode has passed order dated 24th February

1999 setting aside the assessment order in question and

remanded the matter to the assessing authority for fresh

assessment. According to him, the assessing authority is

still seized of the matter and the matter has not reached

finality. According to the counsel, at this stage it is

premature to impose penalty on the petitioner. It is also

submitted that the petitioner had no guilty intention or nor

was there any mens rea warranting imposition of penalty,

which, according to the counsel, is evident from the facts

detailed in the original petition.

5. Having considered the contentions of the learned

counsel for the petitioner and the submissions made by the

learned Government pleader, I am not satisfied that the

petitioner has made out a case for interference. It is an

OP 3898/1999 : 5 :

admitted fact that along with the return or even

subsequently on receipt of notice from the department, the

petitioner did not remit tax, which he was obliged to do

under the provisions of the Act. Thus in this case, there is

an admitted lapse on the part of the petitioner and such a

lapse, in terms of the provisions of the Act, attracts penal

consequences as embodied in Section 45A. Therefore the

proceedings initiated against the petitioner under Section

45A cannot be found fault with. I am also not persuaded to

accept the petitioner’s plea that there was no guilty

intention when they failed to remit the tax due. As already

noticed, not only was there violation of statutory obligation

to remit at the time when return was filed, but also even

subsequent notices issued by the department did not evoke

any response from the petitioner. The necessary inference is

that the attempt was only to avoid payment of tax.

6. What remains to be considered is the question

whether the amount of penalty that was imposed is just and

OP 3898/1999 : 6 :

reasonable. As per Section 45 A, double the tax is the

maximum leviable penalty, in cases where tax liability is

quantifiable as in this case. As already noted, while the 1st

respondent imposed double the amount of tax as penalty,

the 2nd respondent, in revision, reduced the same to equal

amount of tax. Still later, the 3rd respondent, in revision,

again reduced the same to 50% of the amount of tax. Thus

the quantum of penalty as finally levied on the petitioner is

only 50% of the tax due. In the circumstances of the case, I

do not think it is too disproportionate warranting

interference by this court.

In the result, writ petitioner is not entitled to the reliefs

sought for and writ petition is dismissed. No costs.

ANTONY DOMINIC, JUDGE

Rp