IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 9655 of 2003(Y)
1. THE SUNDARAM FINANCE LTD., REPRESENTED
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SALES TAX OFFICER, SALES TAX OFFICE,
3. SALAVUDHEEN S.I., S.S.RICE MILL,
For Petitioner :SRI.VPK.PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :11/01/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------------------------
O.P. NO. 9655 OF 2003
--------------------------------------------
Dated this the 11th day of January, 2008
JUDGMENT
Vehicle while being used for transport of goods was detained for
evasion of tax. Penalty under Section 29A(4) and Section 45B of the
KGST Act are levied on the owner/transporter of the vehicle.
Petitioner is the financier who has first charge over the vehicle.
Counsel for the petitioner contended that petitioner is entitled to
repossess the vehicle because of the default committed by the owner.
Even though Govt. Pleader submitted that recovery can be made by
attachment and sale of the vehicle as defaulter is subject to penalty,
there is no specific provision in the statute authorising first charge on
the vehicle. In any case I do not think this Court should decide the
matter at this distance of time because seizure was in 2003 and it is not
known whether the owner of the vehicle has cleared the penalty. O.P.
is accordingly disposed of leaving freedom to the petitioner to proceed
for recovery against the borrower. If the vehicle is still in the custody
of the department, there will be direction to the concerned officer to
2
hear the registered owner and the petitioner and if penalty is payable, to
release the vehicle on payment of penalty. If the registered owner
against whom penalty is levied does not clear the liability then the
Officer will consider whether there is prior charge on the vehicle, and if
so, petitioner should be given an option to remit the penalty and get the
vehicle released. If Government has no priority over the petitioner’s
first charge, vehicle should be sold in public auction and sale proceeds
should be appropriated first towards the amount due to the petitioner
and then balance can be appropriated by the Government towards
liability for penalty. Entire proceedings will be completed within a
period of two months from the date of production of a copy of this
judgment by the petitioner.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
3