High Court Kerala High Court

The India Cements Limited vs The Assistant Commissioner on 8 February, 2011

Kerala High Court
The India Cements Limited vs The Assistant Commissioner on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 173 of 2011()



1. THE INDIA CEMENTS LIMITED
                      ...  Petitioner

                        Vs

1. THE ASSISTANT COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.K.SRIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :08/02/2011

 O R D E R
    C.N.RAMACHANDRAN NAIR & BHABANI PRASAD RAY, JJ.
         ....................................................................
                    W.A. Nos.173 & 177 of 2011
         ....................................................................
            Dated this the 8th day of February, 2011.

                               J U D G M E N T

Ramachandran Nair, J.

These Writ Appeals are filed against the judgment of the

learned Single Judge declining to entertain challenge against

assessment and the appellant to pursue statutory remedy of appeal.

In the normal course, we would not have allowed the appellant to

contest the sales tax assessment on merit in writ proceedings.

However, learned counsel for the appellant referred to the

assessment challenged in the Writ Petition before this Court,

wherein the Assessing Officer has just followed a Division Bench

judgment of this Court in the case of IFB Industries Ltd. v. State of

Kerala (judgment in S.T.Rev.No.396/2008) and disallowed

assessee’s claim for discount, which is a huge amount given

through credit notes. Learned Special Government Pleader

appearing for the respondents submitted that the same preposition

as laid down in the above case was declared by this Court vide

judgment in the case of Godrej & Boyce Manufacturing Company v.

W.A.Nos.173 & 177 of 2011
2

State of Kerala reported in 2010(1) KLT 978. We find force in the

contention of the appellant that when the sole question to be

decided in the Appeals is covered by the Division Bench judgments

of this Court, which are binding on the statutory authorities, no

purpose will be served by relegating the matter to the appellate

authority. The challenge, therefore, is against the Division Bench

judgments of this Court, and the learned counsel for the appellant

submitted that the decision of this Court in IFB Industries case has

already been challenged in an SLP filed before the Supreme Court

and the SLP is admitted, and an intervening application also has

been filed by the appellant in the SLP. In the circumstances, we feel

the appellant’s remedy is only to approach the Supreme Court

because we do not propose to consider the correctness of our above

referred decisions, which are confirmed in several later decisions.

2. Learned counsel for the appellant has also relied on

several earlier judgments of the Supreme Court, particularly in

Deputy Commissioner of Sales Tax (Law) Board of Revenue (Taxes)

v. M/s. Advani Coorlikon (P) Ltd., reported in 1980 KHC 71, and

Deputy Commissioner of Sales Tax (Law), Board of Revenue

(Taxes), Ernakulam v. Motor Industries Co., reported in 53 STC 48.

W.A.Nos.173 & 177 of 2011
3

Learned Special Government Pleader submitted that these

judgments pertain to the provisions of the KGST Act and Rules prior

to the amendment. We feel the appellant’s remedy is to challenge

the decision of this Court relied on by the Assessing Officer in

disallowing claim of deduction of discount before the Supreme

Court. Consequently, following our above two decisions, we uphold

the assessment disallowing discount on credit notes. These Writ

Appeals are, accordingly, dismissed on merit leaving it open to the

appellant to approach the Supreme Court, if they have any grievance

against this judgment.

Since an SLP is already pending, there will be a direction to the

respondents to withhold recovery proceedings for a period of six

weeks from now. However, if stay is not obtained within the said

period, respondents are free to proceed with recovery after six

weeks.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(BHABANI PRASAD RAY, JUDGE)

jg