High Court Kerala High Court

V.T.Thomas vs State Of Kerala on 22 May, 2008

Kerala High Court
V.T.Thomas vs State Of Kerala on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 296 of 2008()


1. V.T.THOMAS, S/O.THOMAS, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE TAHSILDAR, KUNNATHUNAD TALUK,

3. THE SALES TAX OFFICER, IIND CIRCLE,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :22/05/2008

 O R D E R
                                K.P. BALACHANDRAN, J.
                      --------------------------------------------------------
                                    R.S.A. No 296 of 2008
                      --------------------------------------------------------
                                Dated this the 22nd May 2008

                                         JUDGMENT

Appellant is the plaintiff in O.S. No 246 of 2007 on the file of the Munsiff’s

Court, Perumbavoor. He filed that suit for a decree of permanent prohibitory injunction

restraining the respondents from proceeding with revenue recovery steps as against him

for recovery of sales tax arrears. He is a timber merchant at Pulluvazhi and a registered

dealer under the Kerala General Sales Tax Act. According to him, the third defendant

Sales Tax Officer made several arbitrary and unrealistic assessments on sales turnover

in his business and assessed exorbitant amounts as sales tax on him for the year 1984-85

and for the subsequent years; that the said assessment orders were challenged in

appeals, that in the meanwhile second respondent initiated revenue recovery

proceedings against him for recovery of amounts assessed by the third respondent; that

all the appeals filed by him against the assessments made by the third respondent were

allowed and the assessments made by the third respondent were set aside and no amount

is due towards sales tax from him and that the demand made by the second respondent

is fraudulent and therefore a decree of permanent prohibitory injunction has to be

granted restraining the respondents from recovering Rs 73,954/- which represents the

amount illegally claimed from him by way of sales tax arrears and also restraining the

RSA 296/08 2

attachment and sale of the movable and immovable properties belonging to

him.

2. The suit was resisted by the second defendant filing written

statement on behalf of defendants 1 to 3. According to the respondents, the

appellant is a defaulter of sales tax and revenue recovery proceedings were

initiated for recovery of sales tax arrears and the suit filed challenging the

revenue recovery proceedings is hit by Section 72 of the Kerala Revenue

Recovery Act; that the appellant has approached the civil court without

resorting to the alternate remedy provided under the Kerala General Sales

Tax act and hence the suit is hit by Section 41 (h) of the Specific Relief Act;

that an amount of Rs 73,958/- is due from the appellant as sales tax arrears

and penalty and revenue recovery certificate for realisation of the said

amounts is pending and the suit is hit also by Section 49 of the Kerala

General Sales Tax Act.

3. The trial court considered the maintainability of the suit in view of

Section 72 of the Kerala Revenue Recovery Act that a suit can be brought

before a civil court in respect of any question covered by Section 72 of the

Act only on the ground of fraud. The counsel for the appellant has placed

before me a copy of the plaint and I had occasion to go through the

averments in the plaint and I see absolutely no averment as regards the

RSA 296/08 3

existence of any fraud. The case of the appellant is that the assessment

made by the third respondent has been set aside in appeal by the Sales Tax

Appellate Authority. There is absolutely no evidence adduced by the

appellant to show that the assessment orders were set aside in appeal. No

document is produced also along with the plaint and even the number of the

tax appeals filed against the assessment orders passed by the third

respondent are not mentioned. The suit has been filed without any

document to substantiate the contentions advanced by the appellant. The

suit is in effect one to restrain the recovery of sales tax arrears due from the

appellant under the assessment orders passed by the third respondent.

Hence in view of Section 49 of the Kerala General Sales Tax Act the suit is

not maintainable as rightly found by the trial court. It is also seen that for

similar relief O.S. No 121 of 1989 was filed by the appellant before the

same trial court on an earlier occasion and that was abandoned. Counsel

submits that the said suit was abandoned as the assessment orders were set

aside in appeals. However, there is no evidence to substantiate that aspect.

There is presumption also under Section 114 of the Evidence Act regarding

correctness of official acts. If at all assessment orders were set aside,

naturally the proceedings for recovery of arrears by the revenue authorities

would have been recalled. No such thing was done in the instant case only

RSA 296/08 4

for the reason that the assessment orders had become final. Appellant has

approached the civil court with no document and making false allegations

and the suit was rightly found by the trial court to be not maintainable.

First appeal filed by the appellant challenging the order of the trial court on

issue No. 1 holding that the suit is not maintainable and consequently

dismissing the suit was upheld and the appeal was dismissed. There is

absolutely no question of law and much less any substantial question of law

to be considered by this court. In the circumstances, the R.S.A is devoid of

merit and is dismissed in limine refusing admission.

Sd/-

K.P.BALACHANDRAN
Judge
22/05/08
en

Order on I.A 751 of 2008

——————————-

Dismissed.

Id./- K.P. Balachandran, Judge
22/05/08
[true copy]