High Court Kerala High Court

The Travancore Rubber & Tea Co. Ltd vs Asst. Commissioner (Assmt.) on 4 January, 2010

Kerala High Court
The Travancore Rubber & Tea Co. Ltd vs Asst. Commissioner (Assmt.) on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35493 of 2009(F)


1. THE TRAVANCORE RUBBER & TEA CO. LTD.,
                      ...  Petitioner

                        Vs



1. ASST. COMMISSIONER (ASSMT.)
                       ...       Respondent

2. TAHSILDAR (RR) TRIVANDRUM.

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.JOSEPH KODIANTHARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :04/01/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 35493 OF 2009
              .........................................................................
                     Dated this the 4th January , 2010



                                   J U D G M E N T

The grievance projected in the Writ Petition is mainly

against Ext. P1 seeking to realise ‘collection charges’ in respect

of realisation of the amount stated as due towards the tax

liability under the KGST and AIT Acts, invoking the provisions

under the Kerala Revenue Recovery Act.

2. The learned Counsel for the petitioner submits that the

proceedings taken by the departmental authorities were

subjected to challenge by way of various proceedings and as and

when the matter was got finalised, the liability, as refixed was

cleared in toto; under which circumstance, no amount is liable to

be paid towards ‘collection charges’. Support is sought to be

drawn from the interim orders passed by this Court and also by

the statutory authorities, whereby the proceedings taken to the

contrary were intercepted so as to facilitate final adjudication in

W.P.(C) No. 35493 OF 2009

2

tune with the relevant provisions of law. The learned Counsel

also placed reliance on the decision rendered by this Court in

Malabar Organics Ltd. vs. State of Kerala [2009(4) KLT

328]. After formulating the relevant questions of law, the same

were answered by the Division Bench of this Court, holding that

there was no liability to pay the collection or service charges, in

case the defaulter paid the arrears directly to Institution,

pursuant only to a notice under Section 7 or S.34 of the Revenue

Recovery Act. It was categorically made clear that the liability

to pay such charges would arise only in cases where further

steps of attachment or sale are taken. However, taking note of

the rule position, as embodied under Rule 4, it was also observed

that in cases where the machinery under the Revenue Recovery

Act is made to run, the actual expense to the extent of 1% is

permitted to be realised in appropriate cases.

3. In the above facts and circumstances, Ext.P1 notice

issued by the respondents seeking to realise various amounts

as ‘collection charges’, ranging from 5% to 7.5% in respect of

different transactions and different periods is not correct or

W.P.(C) No. 35493 OF 2009

3

sustainable. Hence the same is hereby set aside.

4. The second respondent is directed to re-consider the

actual extent of liability in this regard, in tune with the law

declared by this Court as per the decision cited supra. The

proceedings in this regard shall be finalised as expeditiously as

possible, at any rate within three months, of course, after giving

an opportunity of hearing to the petitioner.

The Writ Petition is allowed as above. No cost.

P.R. RAMACHANDRA MENON,
JUDGE.

lk