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 1, Cited by 0]

Kerala High Court

Mohammed Shafi vs Commercial Tax Officer on 9 November, 2012

Author: A.M.Shaffique

Bench: A.M.Shaffique

       

  

  

 
 
                          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT:

                          THE HONOURABLE MR.JUSTICE A.M.SHAFFIQUE

                TUESDAY,THE 7TH DAY OF OCTOBER 2014/15TH ASWINA, 1936

                                   WP(C).No. 25830 of 2014 (C)
                                      ----------------------------

PETITIONER(S):
--------------------------

            MOHAMMED SHAFI,
            PROPRIETOR, M/S.GENTS WORLD, CC 40/2817C,
            PO LINK ROAD, BROADWAY, COCHIN-682 031.

            BY ADV. SRI.TOMSON T.EMMANUEL

RESPONDENT(S):
----------------------------

        1. COMMERCIAL TAX OFFICER
            COMMERCIAL TAXES, 3RD CIRCLE, COCHIN-682 018.

        2. INTELLIGENCE OFFICER
            SQUAD NO.II, COMMERCIAL TAXES, SALES TAX COMPLEX
            THEVARA, COCHIN-682 015.

        3. ASSISTANT COMMISSIONER (APPEALS)
            COMMERCIAL TAXES, THEVARA, COCHIN-682 015.

        4. THE INSPECTING ASSITANT COMMISSIONER
            COMMERCIAL TAXES, KAKKANAD, COCHIN-682 030.

            BY SR. GOVERNMENT PLEADER SMT.SHOBHA ANNAMMA EAPEN.

            THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
            07-10-2014, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:

WP(C).No. 25830 of 2014 (C)
----------------------------

                                           APPENDIX

PETITIONER(S)' EXHIBITS
-------------------------------------

EXHIBIT-P1:          COPY OF REGISTRATION CERTIFICATE ISSUED BY THE 1ST
                     RESPONDENT AS APRESUMPTIVE TAX DEALER.

EXHIBIT-P2:          COPY OF RECEIPT NO.379315 DATED 09.11.2012 ISSUED TO THE
                     PETITIONER BY THE 2ND RESPONDENT, IN COLLECTING
                     COMPOUNDING FEE AS WELL AS TAX FOR 2012-13.

EXHIBIT-P3:          COPY OF APPLICATION FOR CONVERSION OF APIN DEALER TO TIN
                     DEALER UNDER THE KVAT ACT SUBMITTED BEFORE THE 1ST
                     RESPONDENT.

EXHIBIT-P4:          COPY OF TIN REGISTRATION CERTIFICATE ISSUED TO THE
                     PETITIONER BY THE 1ST RESPONDENT.

EXHIBIT-P5:          COPY OF PRE-ASSESSMENT NOTICE DATED 06.05.2014 FOR THE
                     YEAR 2012-13 ISSUED TO THE PETITIONER BY THE 1ST RESPONDENT.

EXHIBIT-P6:          COPY OF REPLY SUBMITTED BY THE PETITIONER BEFORE THE 1ST
                     RESPONDENT, AGAINST EXT.P5 NOTICE.

EXHIBIT-P7:          COPY OF PRE-ASSESSMENT NOTICE DATED 14.08.2014 FOR THE
                     YEAR 12-13, ISSUED TO THE PETITIONER BY THE 1ST RESPONDENT.

EXHIBIT-P8:          COPY OF CERTIFIED COPY OF ASSESSMENT ORDER DATED
                     30.05.2014 ISSUED TO THE PETITIONER, BY THE 1ST RESPONDENT.

EXHIBIT-P9:          COPY OF STATUTORY APPEAL DATED 04.09.2014 SUBMITTED BY THE
                     PETITIONER BEFORE THE 3RD RESPONDENT, AGAINST EXT P8
                     ORDER.

EXHIBIT-P10: COPY OF INTERLOCUTORY APPLICATION DATED 04.09.2014 FOR STAY
                     SUBMITTED BY THE PETITIONER, ALONG WITH EXT P9 APPEAL.

EXHIBIT-P11: COPY OF INTERLOCUTORY APPLICATION DATED 04.09.2014 FOR
                     EARLY HEARING OF THE APPEAL SUBMITTED BY THE PETITIONER,
                     ALONG WITH EXT P9 APPEAL.

EXHIBIT-P12: COPY OF CONDITIONAL STAY ORDER ISSUED TO THE PETITIONER BY
                     THE 3RD RESPONDENT.

RESPONDENT(S)' EXHIBITS NIL
---------------------------------------


                                                                        /TRUE COPY/

                                                                       P.A. TO JUDGE

VPV



                       A.M.SHAFFIQUE, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=
                     W.P.(C)No.25830 of 2014
               =-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                Dated this the 7th day of October, 2014


                            JUDGMENT

The petitioner challenges Ext.P12 conditional order passed by the Assistant Commissioner (Appeals) in KVATA No.2556/2014. The petitioner had filed an application for stay of further proceedings pursuant to the demand made. The authority had stayed the impugned demand on condition of the appellant remitting 30% of the outstanding amount demanded and on furnishing security for the balance amount to the satisfaction of the assessing authority.

2. The learned counsel appearing for the appellant challenges the aforesaid conditional stay on the ground that the authority has not verified the respective contentions of the parties. He relies upon the judgment of the Supreme Court in Alok Spices v. Deputy Commissioner (Appeals), Sales Tax & Agricultural Income- Tax, Ernakulam and Another [Vol. 71 (1988) STC 347] and Ravi Gupta v. Commissioner of Sales Tax, Delhi and Another [(2009) 22 VST 529 (SC)] for the proposition that the appellate authority is bound to consider the contentions of the petitioner while W.P.(C)No.25830 of 2014 2 passing interim directions. The proposition aforesaid is undoubted. In the case on hand, perusal of the assessment order would show that the assessment was completed by making certain additions to the turnover conceded on the basis of suppression detected by the intelligence wing. The total turnover fixed is Rs.73,58,358/- against the reported turnover of Rs.6,12,123/-. It is therefore relevant to note that it was only on the inspection of the intelligence wing that the suppression has been noticed. Though the petitioner has made several contentions in this regard I am of the view that this Court need not look into such contentions especially on account of the fact that the appellate authority has to consider the matter on merits. That apart, the assessing authority having referred to the assessment order and the contentions of the petitioner formed an opinion that stay can be granted only on deposit of 30% of the amount demanded. Taking into consideration the total amount of Rs.3,85,536/- and having regard to the fact that the petitioner's appeal is pending, I am of the view that a slight modification can be made to the order passed in Ext.P12 especially on account of the fact that the petitioner has remitted the admitted tax. The amount shown as 30% of the demand in Ext.P12 can be reduced to 20% of the outstanding amount.

W.P.(C)No.25830 of 2014 3

With the aforesaid modification to Ext.P12, this writ petition is disposed of. The amount shall be paid within a period of one month.

Sd/-

A.M.SHAFFIQUE JUDGE vpv