Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Calcutta High Court (Appellete Side)

M/S. Shree Maruti Courier Service Pvt. ... vs Sales Tax Officer on 27 April, 2016

                                  1



9   27.4.2016

                                W.P. 7685 (W) of 2016
    gd
                   M/s. Shree Maruti Courier Service Pvt. Ltd
                                             Vs.
                   Sales Tax Officer, Bureau of Investigation,
                                  Unit-I & Ors.

                     Mr. Rituraj Chakraborty
                                    ..for the Petitioner

                     Mr. Abhratosh Majumder
                     Mr. Prithu Dudhoria
                     Mr. S. Mukherjee
                                   ..for the Respondents

The petition has been taken up since the West Bengal Taxation Tribunal is not functioning at the moment. The State has consented to the matter being taken up.

The grievance of the petitioner is that goods transiting through the State have been detained on the ground that appropriate papers were not accompanying the same. The petitioner says that since the goods were not intended to be sold anywhere within the State, as long as the goods exit the State, the State cannot have any say in respect 2 thereof.

The State submits that the law requires appropriate documents to accompany the goods and, at the time that the goods were seized, such documents could not be immediately produced.

Since the petitioner says that the goods are to be carried out of the State immediately, W.P. 7685 (W) of 2016 is disposed of by directing the goods under item Nos.4 to 16 of the valuation sheet to be released upon 5 per cent of the value of the goods being deposited by the petitioner. The respondent authorities will ensure that the goods are released within 24 hours of the deposit being made and the petitioner will cause the goods to be taken out of the State without undue delay.

The petitioner will be at liberty to file an appropriate petition challenging the order impugned dated April 20, 2016 3 before the West Bengal Taxation Tribunal, which will be decided in accordance with law and without being influenced by this order. If such petition is not filed within four weeks from date, the petitioner will be liable to pay the entire amount demanded by the impugned order.

There will be no order as to costs. Urgent certified website copies of this order, if applied for, be made available to the parties upon compliance of the requisite formalities.

(Sanjib Banerjee, J.) 4