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 4, Cited by 0]

Kerala High Court

Daily Express vs The Assistant State Tax Officer on 24 October, 2018

Author: Dama Seshadri Naidu

Bench: Dama Seshadri Naidu

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

     THE HONOURABLE MR. JUSTICE DAMA SESHADRI NAIDU

 WEDNESDAY,THE 24TH DAY OF OCTOBER 2018 / 2ND KARTHIKA,
                          1940

                 WP(C).No. 34250 of 2018


PETITIONER/S:

           DAILY EXPRESS,
           VAZHICHERRY WARD, ALAPPUZHA - 1, REPRESENTED
           BY ITS DESIGNATED PARTNER MEENA KURUVILLA,
           AGED 62 YEARS, W/O.T.T.KURUVILLA, RESIDING AT
           THOTTATHIL HOUSE, CULLEN ROAD, VAZHICHERRY
           WARD, ALAPPUZHA - 1.

           BY ADV. SMT.S.SUJINI



RESPONDENT/S:

     1     THE ASSISTANT STATE TAX OFFICER,
           SURVILLENCE SQUAD NO.10, STATE GST DEPARTMENT,
           KOLLAM - 691 002.

     2     COMMISSIONER OF KERALA STATE GOODS AND SERVICE
           TAX DEPARTMENT
           OFFICE OF THE COMMISSIONER OF KERALA STATE
           GOODS AND SERVICE TAX DEPARTMENT, TAX TOWER,
           KARAMANA, THIRUVANANTHAPURAM-695001.

     3     STATE OF KERALA
           THIRUVANANTHAPURAM-695001, REPRESENTED BY ITS
           SECRETARY TO TAXES.



THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 24.10.2018, ALONG WITH WP(C).34217/2018,
WP(C).34206/2018, WP(C).34190/2018, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
                                             -2-
W.P.(C). No. 34250 of 2018 & Con. cases



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

        THE HONOURABLE MR. JUSTICE DAMA SESHADRI NAIDU

  WEDNESDAY,THE 24TH DAY OF OCTOBER 2018 / 2ND KARTHIKA,
                           1940

                            WP(C).No. 34217 of 2018


PETITIONER/S:

                  ALEPPEY PARCEL SERVICE,
                  VAZHICHERRY WARD, ALAPPUZHA - 1, REPRESENTED
                  BY ITS DESIGNATED PARTNER, MEENA KURUVILLA,
                  AGED 62 YEARS, W/O.T.T.KURUVILLA, RESIDING AT
                  THOTTATHIL HOUSE, CULLEN ROAD, VAZHICHERRY
                  WARD, ALAPPUZHA - 1.

                  BY ADV. SMT.S.SUJINI


RESPONDENT/S:

         1        THE ASSISTANT STATE TAX OFFICER,
                  MOBILE SQUAD NO.2, STATE GST DEPARTMENT,
                  KOLLAM - 691 002.

         2        COMMISSIONER OF KERALA STATE GOODS AND
                  SERVICE TAX DEPARTMENT,
                  OFFICE OF THE COMMISSIONER OF KERALA STATE
                  GOODS AND SERVICE TAX DEPARTMENT, TOX TOWER,
                  KARAMANA, THIRUVANANTHAPURAM.

         3        STATE OF KERALA
                  THIRUVANANTHAPURAM 695 001,
                  REPRESENTED BY ITS SECRETARY TO TAXES.


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 24.10.2018, ALONG WITH WP(C).34250/2018,
                                             -3-
W.P.(C). No. 34250 of 2018 & Con. cases



WP(C).34206/2018, WP(C).34190/2018, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:




              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

        THE HONOURABLE MR. JUSTICE DAMA SESHADRI NAIDU

  WEDNESDAY,THE 24TH DAY OF OCTOBER 2018 / 2ND KARTHIKA,
                           1940

                            WP(C).No. 34206 of 2018


PETITIONER/S:

                  DAILY EXPRESS
                  VAZHICHERRY WARD, ALAPPUZHA -1, REPRESENTED
                  BY ITS DESIGNATED PARTNER, MEENA KURUVILA,
                  AGED 62 YEARS, W/O. T.T. KURUVILLA, RESIDING
                  AT THOTTATHIL HOUSE, CULLEN ROAD, VAZHICHERRY
                  WARD, ALAPPUZHA -1.

                  BY ADV. SMT.S.SUJINI



RESPONDENT/S:

         1        THE ASSISTANT STATE TAX OFFICER (INT)
                  SURVILLENCE SQUAD NO.2
                  SURVILLENCE SQUAD NO.2, STATE GST DEPARTMENT,
                  KOLLAM - 691 002.
                                             -4-
W.P.(C). No. 34250 of 2018 & Con. cases



         2        COMMISSIONER OF KERALA STATE GOODS AND
                  SERVICE TAX DEPARTMENT
                  OFFICE OF THE COMMISSIONER OF KERALA STATE
                  GOODS AND SERVICE TAX DEPARTMENT, TAX TOWER,
                  KARAMANA, THIRUVANANTHAPURAM - 691 002.

         3        STATE OF KERALA
                  THIRUVANANTHAPURAM - 695 001, REPRESENTED BY
                  ITS SECRETARY TO TAXES DEPO.



THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 24.10.2018, ALONG WITH WP(C).34250/2018,
WP(C).34217/2018, WP(C).34190/2018, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:




              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

        THE HONOURABLE MR. JUSTICE DAMA SESHADRI NAIDU

  WEDNESDAY,THE 24TH DAY OF OCTOBER 2018 / 2ND KARTHIKA,
                           1940

                            WP(C).No. 34190 of 2018


PETITIONER/S:

                  DAILY EXPRESS
                  VAZHICHERRY WARD, ALAPPUZHA - 1, REPRESENTED
                  BY ITS DESIGNED PARTNER, MEENA KURUVILLA,
                  AGED 62 YEARS, W/O T.T. KURUVILLA, RESIDING
                  AT THOTTATHIL HOUSE, CULLEN ROAD, VAZHICHERRY
                  WARD, ALAPPUZHA - 1

                  BY ADV. SMT.S.SUJINI
                                           -5-
W.P.(C). No. 34250 of 2018 & Con. cases




RESPONDENT/S:
      1    THE ASSISTANT STATE TAX OFFICER
           MOBILE SQUAD NO.2, STATE OST DEPARTMENT,
           KOLLAM - 691 002.

         2        COMMISSIONER OF KERALA
                  STATE GOODS AND SERVICE TAX DEPARTMENT,
                  OFFICE OF THE COMMISSIONER OF KERALA STATE
                  GOODS AND SERVICE TAX DEPARTMENT, TAX TOWER,
                  KARAMANA, THIRUVANANTHAPURAM.

         3        STATE OF KERALA
                  THIRUVANANTHAPURAM-695001, REPRESENTED BY
                  IT'S SECRETARY TO TAXES.



OTHER PRESENT:
           DR. THUSHARA JAMES


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 24.10.2018, ALONG WITH WP(C).34250/2018,
WP(C).34217/2018, WP(C).34206/2018, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:



                                     JUDGMENT

[ WP(C) 34250/2018 ,WP(C).34217/2018 WP(C).34206/2018 ,WP(C).34190/2018 ] As the issue involved in all these writ petitions is similar, they are taken up for consideration together and disposed of by this common judgment.

-6-

W.P.(C). No. 34250 of 2018 & Con. cases

2. The petitioners are the transporters. When they had been carrying goods, the respondent State Tax Officer intercepted them and detained the vehicle. It is because the e-way bills the petitioners carried with the consignment did not contain the vehicle details. Though the vehicle and the goods detained, the petitioners filed these writ petitions. The petitioners sought, more or less, the following reliefs:

"(i) issue a writ of mandamus, thereby directing the 1st respondent to drop the proceedings against the petitioner pursuant to Exhibit P6 order.
(ii) issue any appropriate writ, order or direction to the 1st respondent thereby declaring that the non-filling up of Part-B, comes under the ambit of Section 126(1) of CGST Act, 2017 and not to be penalised u/s 129/(1).
(iii) call for records leading to Exhibit P6 Order and P7 Notice, and quash the same by a writ of certiorari
(iv) Issue any appropriate writ, order or direction to the 1st respondent to permit the petitioner to release the goods and hand over the same to the consignee
(v) issue any appropriate writ, order or direction to the 1st respondent to consider Exhibit P8 representation and pass orders accordingly".

3. The learned Division Bench of this Court in Renji Lal -7- W.P.(C). No. 34250 of 2018 & Con. cases Damodaran Vs. State Tax Officer1 has dealt with an identical issue.

4. Applying the ratio of that judgment, I direct that respondent authorities to release the petitioner's goods and vehicles on their "furnishing Bank Guarantee for tax and penalty found due and a bond for the value of goods in the form as prescribed under Rule 140(1) of the CGST Rules".

With the above direction I dispose of these writ petitions.

Sd/-

DAMA SESHADRI NAIDU JUDGE das APPENDIX OF WP(C) 34250/2018 PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE TAX INVOICE DATED 27.9.2018.

EXHIBIT P2 TRUE COPY OF THE E-WAY SLIP WITH RESPECT TO THE CONSIGNMENT IN PART A DATED 27.9.2018.

1 Judgment dated 06.08.2018 in W.A. No.1640 of 2018 -8- W.P.(C). No. 34250 of 2018 & Con. cases EXHIBIT P3 TRUE COPY OF THE FORM GST MOV-01 NO.SCN/S.S10/7/2018 DATED 29.9.2018 ISSUED BY THE IST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE FORM GST MOV-02, NO.SCN/S S10/7/2018 DATED 29.9.2018 ISSUED BY THE IST RESPONDENT.

EXHIBIT P5 TRUE COPY OF FORM GST MOV-04 NO.SCN/S/S S10/7/2018 DATED 29.9.2018 ISSUED BY THE IST RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE ORDER UNDER SECTION 129(1) OF THE CENTRAL GOODS AND SERVICES TAX ACT, 2017 AND THE STTE/UNION TERRITORY GOODS AND SERVICES TAX ACT, 2017 IN FORM GST MOV-06 NO.SCN/SS10/7/2018 DATED 29.9.2018 ISSUED BY THE IST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE NOTICE U/S 129(3) OF THE CENTRAL GOODS AND SERVICES TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICES TAX ACT, 2017 IN FORM GST MOV-07 NO.SCN/S10/7/2018 DATED 24.9.2018.

EXHIBIT P8 TRUE COPY OF THE WRITTEN COMMUNICATION DATED 6.10.2018, SENT BY THE PETITIONER ADDRESSED TO THE IST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE PROOF OF REGISTERED POST SENT TO THE IST RESPONDENT.

-9-

W.P.(C). No. 34250 of 2018 & Con. cases APPENDIX OF WP(C) 34217/2018 PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE TAX INVOICE-
KR/18/1160 DATED 28/08/2018.
EXHIBIT P2 TRUE COPY OF THE E-WAY SLIP GENERATED WITH RESPECT TO THE CONSIGNMENT DATED 28/08/2018.
EXHIBIT P3 TRUE COPY OF THE FORM GST MOV-01 NO.SCN/MOB/II/3/18-19 DATED 29/08/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE FORM GST MOV-02, NO.SCN/MOB/II/3/18-19 DATED 29/08/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF FORM GST MOV-0, NO.SCN/MOB/II/3/18-19 DATED 29/08/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE NOTICE UNDER SECTION 129(1) OF THE CENTRAL GOODS AND SERVICE TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICES TAX ACT, 2017 IN FORM GST MOV-06 SCN/MOB/II/3/18-19 DATED 29/08/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P7 TRUE COPY OF THE NOTICE U/S 129(3) OF THE CENTRAL GOODS AND SERVICES TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICES TAX ACT, 2017 IN FORM GST MOV-07 SCN/MOB/II/3/18-19 DATED 29/08/2018.
-10-
W.P.(C). No. 34250 of 2018 & Con. cases EXHIBIT P8 TRUE COPY OF THE WRITTEN COMMUNICATION DATED 06/10/2018, SENT BY THE PETITIONER ADDRESSED TO THE 1ST RESPONDENT.
EXHIBIT P9 TRUE COPY OF THE PROOF OF REGISTERED POST SENT TO THE 1ST RESPONDENT.
APPENDIX OF WP(C) 34206/2018 PETITIONER'S/S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE TAX INVOICE-B2B NO.239 DATED 22/09/2018.
EXHIBIT P2 TRUE COPY OF THE E-WAYSLIP WITH RESPECT TO THE CONSIGNMENT IN PART A DATED 22/09/2018.
EXHIBIT P3 TRUE COPY OF THE FORM GST MOV-01 NO.2CN/S.SQ.2/3/2018 DATED 24/09/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE FORM GST MOV-02, NO.SCN/S.SQ.2/3/2018 DATED 24/09/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF FORM GST MOV-04, NO.SCN/S.SQ.2/3/2018 DATED 24/09/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE NOTICE UNDER SECTION 129(1) OF THE CENTRAL GOODS AND SERVICE TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICES TAX ACT, 2017 IN FORM GST MOV-06 NO.SCN/S.SQ.2/3/2018 DATED 24/09/2018 ISSUED BY THE 1ST RESPONDENT.
-11-
W.P.(C). No. 34250 of 2018 & Con. cases EXHIBIT P7 TRUE COPY OF THE NOTIE U/S 129(3) OF THE CENTRAL GOODS AND SERVICE TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICE TAX ACT, 2017 IN FORM GST MOV-07 NO.SCN/S.SQ.2/3/2018 DATED 24/09/2018.
EXHIBIT P8 TRUE COPY OF THE WRITTEN COMMUNICATION DATED 06/10/2018, SENT BY THE PETITIONER ADDRESSED TO THE 1ST RESPONDENT.
EXHIBIT P9 TRUE COPY OF THE PROOF OF REGISTERED POST SENT TO THE 1ST RESPONDENT.
APPENDIX OF WP(C) 34190/2018 PETITIONER'S/S EXHIBITS:
EXHIBIT P1 TRUE COPY OF THE TAX INVOICE -AA1432.
DATED 18/09/2018.
EXHIBIT P2 TRUE COPY OF THE E-WAY SLIP GENERATED WITH RESPECT TO THE CONSIGNMENT DATED 18/09/2018.
EXHIBIT P3 TRUE COPY OF THE FORM GST MOV-01 NO.SCN/MOB/II/18/18-19 DATED 19/09/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE FORM GST MOV-02, NO.SCN/MOB/II/18/18-19 DATED 19/09/2018 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P5 TRUE COPY OF FORM GST MOV-04, SCN/MOB/II/18/18-19 DATED 19/09/2018 ISSUED BY THE 1ST RESPONDENT.
-12-
W.P.(C). No. 34250 of 2018 & Con. cases EXHIBIT P6 TRUE COPY OF THE NOTICE UNDER SECTION 129(1) OF THE CENTRAL GOODS AND SERVICES TAX ACT, 2017 AND THE STATE/UNION TERRITORY GOODS AND SERVICE TAX ACT, 2017 IN FORM GST MOV- 06 SCN/MOB/II/18/18-19 DATED 19/09/2018 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE NOTICE U/S.129(3) OF THE CENTRAL GOODS AND SERVICES TAX ACT, 107 AND THE STATE/UNION TERRITORY GOODS AND SERVICE TAX ACT,2017 IN FORM GST MOV-07 SCN/MOB/II/18/18-19 DATED 19/09/2018.

EXHIBIT P8 TRUE COPY OF THE WRITTEN COMMUNICATION DATED 06/10/2018, SENT BY THE PETITIONER ADDRESSED TO THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE PROOF OF REGISTERED POST SENT TO THE 1ST RESPONDENT.