Citation : 2023 Latest Caselaw 11049 Kant
Judgement Date : 19 December, 2023
-1-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
DATED THIS THE 19TH DAY OF DECEMBER, 2023
PRESENT
THE HON'BLE MR JUSTICE S.SUNIL DUTT YADAV
AND
THE HON'BLE MR JUSTICE VIJAYKUMAR A.PATIL
WRIT APPEAL NO. 100629 OF 2023 (T-RES)
C/W
WRIT APPEAL NO. 100630 OF 2023
WRIT APPEAL NO. 100633 OF 2023
WRIT APPEAL NO. 100634 OF 2023
WRIT APPEAL NO. 100635 OF 2023
WRIT APPEAL NO. 100636 OF 2023
IN WA.NO. 100629/2023
BETWEEN
M/S QUADRI AND COMPANY
A PROPRIETARY CONCERN
Digitally signed
REPRESENTED HEREIN BY ITS PROPERIOTOR
by JAGADISH T
R
MR. NAFIS C/O IZAZ AHMED
Date:
2023.12.20 HAVING ADDRESS AT GUPHS
10:41:07 +0530
MANDAGADDE 1, 5, GAFFOR KHAN COMPLEX
SHIVAMOGGA THIRTHAHALLI, N.H. 169-A ROAD
NEAR LINGAPURA BUS STAND, LINGAPURA VILLAGE,
MANDAGADDI HOBLI, LINGAPURA,
SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
AND
1. COMMERCIAL TAX OFFICER (ENFORCEMENT-10)
HUBBALLI, NAVANAGAR HUBBALLI 580025,
TQ. HUBBALLI, DIST. DHARWAD.
-2-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA,
NAVANAGAR HUBBALLI 580025.
3. ASSISTANT COMMISSIONER OF COMMERCIAL TAXES,
(ENFORCEMENT)-01, SOUTH ZONE
VANIJYA THERINGE KARYALAYA -2
NATIONAL GAMES VILLAGE COMPLEX
EJIPUR, BENGALURU 560047.
4. COMMISSIONER OF COMMERCIAL TAXES
STATE OF KARNATAKA 1ST FLOOR,
VANIJYA THERIGE KARYALAYA KALIDASA MARG
GANDHI NAGAR, BENGALURU-560009.
5. STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY- FINANCE DEPARTMENT
MINISTRY OF FINANCE, GOVERNMENT OF KARNATAKA
VIDHANASOUDHA BENGALURU-560001.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO
SET ASIDE THE IMPUGNED INTERIM ORDER DATED 25.09.2023
PASSED BY LD. SINGLE JUDGE IN THE INTERESTS OF JUSTICE FOR
RELYING UPON THE RESTATEMENT AND REAPPRAISAL OF
TRANSACTION VALUE BY RESPONDENT NO.3 AND ETC.,
IN WA.NO. 100630/2023
BETWEEN
M/S QUADRI & COMPANY
A PROPRIETARY CONCERN
REPRESENTED HEREIN BY ITS PROPERIOTOR
MR. NAFIS C/O IZAZ AHMED
HAVING ADDRESS AT GUPHS
MANDAGADDE 1, 5, GAFFOR KHAN COMPLEX
-3-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
SHIVAMOGGA THIRTHAHALLI N H 169-A ROAD
NEAR LINGAPURA BUS STAND
LINGAPURA VILLAGE MANDAGADDI HOBLI,
LINGAPURA SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
AND
1. COMMERCIAL TAX OFFICER (ENFORCEMENT-01)
ROOM NO. 119, ZILL ADALITH BHAVANA,
HUBBALLI ROAD, GADAG,
TQ GADAG, DIST GADAG.
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA,
NAVANAGAR, HUBBALLI 580025.
3. COMMISSIONER OF COMMERCIAL TAX,
STATE OF KARNATAKA 1ST FLOOR,
VANIJYA THERIGE KARYALAYA, KALIDASA MARG
GANDHI NAGAR, BENGALURU-560009.
4. STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY- FINANCE DEPARTMENT
MINISTRY OF FINANCE GOVERNMENT OF KARNATAKA
VIDHANA SOUDHA BENGALURU-560001.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO, SET ASIDE
THE IMPUGNED INTERIM ORDER DATED 25.09.2023 IN WP.NO.
104992/2023 (T-RES) PASSED BY LEARNED SINGLE JUDGE IN THE
INTERESTS OF JUSTICE FOR RELYING UPON THE RESTATEMENT AND
REAPPRAISAL OF TRANSACTION VALUE BY RESPONDENT NO.2 AND
ETC.,
-4-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
IN WA.NO. 100633/2023
BETWEEN
M/S QUADRI & COMPANY
A PROPRIETARY CONCERN
REPRESENTED HEREIN BY ITS PROPERIOTOR
MR. NAFIS C/O IZAZ AHMED
HAVING ADDRESS AT GUPHS
MANDAGADDE 1, 5, GAFFOR KHAN COMPLEX
SHIVAMOGGA THIRTHAHALLI N.H. 169-A ROAD
NEAR LINGAPURA BUS STAND,
LINGAPURA VILLAGE MANDAGADDI HOBLI,
LINGAPURA SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
AND
1. COMMERCIAL TAX OFFICER (ENFORCEMENT-01)
ROOM NO. 119 ZILLA, ADALITH BHAVANA
HUBBALLI-580025
TQ. HUBBALLI DIST. DHARWAD.
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA
NAVANAGAR HUBBALLI 580025.
3. ASSISTANT COMMISSIONER OF COMMERCIAL TAXES
(ENFORCEMENT-01) SOUTH ZONE,
VANIJYA THERINGE KARYALAYA -2
NATIONAL GAMES VILLAGE COMPLEX
EJIPUR BENGALURU 560074.
4. COMMISSIONER OF COMMERCIAL TAXES
STATE OF KARNATAKA 1ST FLOOR,
VANIJYA THERIGE KARYALAYA KALIDASA MARG
GABDHINAGAR, BENGALURU-560009.
5. STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY- FINANCE DEPARTMENT,
-5-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
MINISTRY OF FINANCE GOVERNMENT OF KARNATAKA
VIDHANASOUDHA BENGALURU-560001.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO, SET ASIDE
THE IMPUGNED INTERIM ORDER DATED 25.09.2023 AND 10/10/23
PASSED IN WP NO.104982/2023 (T-RES) PASSED BY LEARNED
SINGLE JUDGE IN THE INTERESTS OF JUSTICE FOR RELYING UPON
THE RESTATEMENT AND REAPPRAISAL OF TRANSACTION VALUE BY
RESPONDENT NO.3. AND ETC.,
IN WA.NO. 100634/2023
BETWEEN
M/S QUADRI & COMPANY
A PROPRIETARY CONCERN
REPRESENTED HEREIN BY ITS PROPERIOTOR
MR. NAFIS C/O IZAZ AHMED
HAVING ADDRESS AT GUPHS
MANDAGADDE 1, 5, GAFFOR KHAN COMPLEX
SHIVAMOGGA THIRTHAHALLI N.H. 169-A ROAD
NEAR LINGAPURA BUS STAND,
LINGAPURA VILLAGE MANDAGADDI HOBLI,
LINGAPURA SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
AND
1. ASSISTANT COMMISSEIONER OF COMMERCIAL TAX
(ENFORCEMENT) NEAR GURU BHAVAN
RAJENDRANAGAR, HAVERI,
TQ. HAVERI, DIST. HAVERI-581110.
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA,
NAVANAGAR HUBBALLI 580025
-6-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
3. THE JOINT COMMISSIONER OF COMMERCIAL TAX OFFICER
(ENFORCEMENT), 2ND FLOOR
NAVANAGAR HUBBALLI-580025.
4. COMMISSIONER OF COMMERCIAL TAX
STATE OF KARNATAKA 1ST FLOOR
VANIJYA THERIGE KARYALAYA
KALIDASA MARG,
GANDHINAGAR, BENGALURU-560009.
5. THE STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY- FINANCE DEPARTMENT
MINISTRY OF FINANCE GOVERNMENT OF KARNATAKA
VIDHANASOUDHA BENGALURU.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO, SET ASIDE
THE IMPUGNED INTERIM ORDER DATED 25.09.2023 PASSED IN
WP NO.104995/2023 (T-RES) PASSED BY LEARNED SINGLE JUDGE
IN THE INTERESTS OF JUSTICE AND EQUITY ETC.,
IN WA.NO. 100635/2023
BETWEEN
M/S QUADRI AND COMPANY
A PROPRIETARY CONCERN
REPRESENTED HEREIN BY ITS PROPERIOTOR
MR NAFIS C/O IZAZ AHMED
HAVING ADDRESS AT GUPHS
MANDAGADDE 1, 5, GAFFOR KHAN COMPLEX
SHIVAMOGGA THIRTHAHALLI N H 169-A ROAD
NEAR LINGAPURA BUS STAND, LINGAPURA VILLAGE
MANDAGADDI HOBLI, LINGAPURA
SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
-7-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
AND
1. COMMERCIAL TAX OFFICER (ENFORCEMENT-10)
HUBBALLI
NAVANAGAR HUBBALLI 580025
TQ HUBBALLI DIST DHARWAD.
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA,
NAVANAGAR, HUBBALLI 580025.
3. ASSISTANT COMMISSIONER OF COMMERCIAL TAXES
(ENFORCEMENT) 01 SOUTH ZONE,
VANIJYA THERINGE KARYALAYA -2
NATIONAL GAMES VILLAGE COMPLEX
EJIPUR, BENGALURU 560047.
4. COMMISSIONER OF COMMERCIAL TAXES
STATE OF KARNATAKA, 1ST FLOOR,
VANIJYA THERIGE KARYALAYA KALIDASA MARG
BENGALURU-560009.
5. THE STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY- FINANCE DEPARTMENT
MINISTRY OF FINANCE, GOVERNMENT OF KARNATAKA
VIDHANASOUDHA, BENGALURU-560001.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO, SET ASIDE
THE IMPUGNED INTERIM ORDER DATED 25.09.2023 AND
10/10/2023 PASSED BY LEANRED SINGLE JUDGE WRIT PETITION
NO.104990/2023 (T-RES) IN THE INTERESTS OF JUSTICE FOR
RELYING UPON THE RESTATEMENT AND REAPPRAISAL OF
TRANSACTION VALUE BY RESPONDENT NO. 3. AND EQUITY.
-8-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
IN WA.NO. 100636/2023
BETWEEN
M/S QUADRI AND COMPANY
A PROPRIETARY CONCERN
REPRESENTED HEREIN BY ITS PROPERIOTOR
MR NAFIS C/O IZAZ AHMED
HAVING ADDRESS AT GUPHS
MANDAGADDE, 1, 5, GAFFOR KHAN COMPLEX
SHIVAMOGGA THIRTHAHALLI N H 169-A ROAD
NEAR LINGAPURA BUS STAND, LINGAPURA VILLAGE
MANDAGADDI HOBLI, LINGAPURA
SHIVAMOGGA 577220.
...APPELLANT
(BY SRI. BHARAT RAICHANDANI, ADVOCATE FOR
SRI. GANGADHAR S. HOSAKERI AND D.M. MALLI, ADVOCATES)
AND
1. COMMERCIAL TAX OFFICER (ENFORCEMENT-01)
ROOM NO 119 ZILLA ADALITH BHAVANA
HUBBALLI 5800025
TQ HUBBALLI DIST DHARWAD.
2. THE JOINT COMMISSIONER OF COMMERCIAL TAX (APPEALS)
DHARWAD DIVISION,
HUBBALLI VANIJYA THERIGE BHAVANA,
NAVANAGAR HUBBALLI 580025.
3. COMMISSIONER OF COMMERCIAL TAXES
STATE OF KARNATAKA, 1ST FLOOR,
VANIJYA THERIGE KARYALAYA KALIDASA MARG,
BENGALURU-560009.
4. THE STATE OF KARNATAKA
R/BY ITS PRINCIPAL SECRETARY FINANCE DEPARTMENT,
MINISTRY OF FINANCE, GOVERNMENT OF KARNATAKA
VIDHANASOUDHA, BENGALURU-560001.
...RESPONDENTS
(BY SRI. GANGADHAR J.M, AAG A/W
SMT. GIRIJA HIREMATH, HCGP)
-9-
NC: 2023:KHC-D:14861-DB
WA No. 100629 of 2023 c/w
WA No. 100630 of 2023,
WA No. 100633 of 2023,
WA No. 100634 of 2023,
WA No. 100635 of 2023,
WA No. 100636 of 2023
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING THIS HON'BLE COURT TO, SET ASIDE
THE IMPUGNED INTERIM ORDER DATED 25.09.2023 AND
10/10/2023 PASSED BY LD.SINGLE JUDGE IN WRIT PETITION
NO.104984/2023 (T-RES) AND ETC.,
THESE APPEALS HAVING BEEN HEARD AND RESERVED ON
18.12.2023 AND COMING ON FOR PRONOUNCEMENT OF JUDGMENT,
THIS DAY S. SUNIL DUTT YADAV, J., DELIVERED THE FOLLOWING:
JUDGEMENT
With the consent of the parties all the appeals are
taken up together and disposed off by a common
judgment.
1. The present appeals have been filed seeking for
setting aside of the interim orders dated 25.09.2023,
passed in the writ petitions which order was purportedly
passed relying upon re-appreciation of transaction value by
the Assistant Commissioner of Taxes [Enforcement]. The
appellant has also sought for a direction to commissioner
of commercial taxes to pass fresh orders as to the legality
and validity of restatement and reappraisal of transaction
value. Appellant has also sought for the direction for the
- 10 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
release of consignment and conveyance on payment of -
(i) 20% of deposit of penalty imposed; (ii) secure balance
of consignment value as per tax invoice by a bank
guarantee leaving the question of validity restatement and
reappraisal of transaction value to be agitated in statutory
appeal.
2. Parties are referred to as per their rank in writ
petition.
3. Upon hearing counsel for the appellants Sri.Bharat
Raichandani, learned Advocate for Sri.Gangadhar S.
Hosakeri and Sri.D.M.Malli, Advocates for appellants, it
comes out that the main grievance of the petitioner is that
the condition imposed for release of goods by the learned
Single Judge is onerous and ought to be modified.
4. Before adverting to the impugned order, the brief
facts that are made out are that the petitioner had raised
an invoice on the consignee for supply of areca nut and
- 11 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
had handed over the goods to the transporter, who had
hired conveyance to transport the goods.
5. The said conveyance was intercepted by the Assistant
Commissioner of Commercial Taxes (Enforcement).
Physical verification was conducted and initially impugned
order of detention under section 129 of the GST Act, came
to be passed detaining the conveyance and the goods.
6. It is further made out from the records that the
report of the value by CAMPCO was to the effect that
goods were undervalued.
7. Without the proceedings under section 129 of the Act
having concluded, it is asserted that confiscation notice
came to be issued followed by a confiscation order.
8. The said order was challenged by filing an appeal
under section 107 of the Act and certain payments were
made and upon dismissal of such appeal, further appeal
was preferred and order in appeal under section 107(11)
- 12 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
of KGST Act came to be passed, which order was
challenged in the Writ proceedings.
9. The learned Single Judge on 25.09.2023, passed an
order as follows:-
"Heard the learned counsel for the petitioner and learned HCGP for the respondents. This court in identical case has granted an interim order directing the respondent- authorities to release the goods confiscated subject to the petitioner depositing disputed tax amount and also furnishing bond.
This court has also taken cognizance of the modification made by the Division Bench of this court in W.A.No.100472/2023. The Division Bench though concurred with the interim order granted by this court, however, has imposed additional condition on the petitioner in the said case to furnish security by way of immovable property to the value of Rs.95,23,150/-. By way of interim relief, it is directed that concerned authority/respondent No.1 shall release the goods confiscated pursuant to order dated 09.01.2023 passed in Form GST MOV-11, subject to the following conditions:
i) The petitioner shall deposit 20% of the amount i.e., Rs.9,34,524.80.
ii) The petitioner shall furnish bond to the tune of Rs.46,72,624/-.
- 13 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
iii) Petitioner shall also furnish security by way of immovable property to the value of Rs.46,72,624/-.
iv) It is made clear that on receipt of 20% of the demand and bonds, the concerned authority shall release the goods within a period of two weeks."
10. The said order was modified insofar as time limit for
compliance by order dated 10.10.2023, whereby, time
limit of one week was granted, failing which the interim
order granted on 25.09.2023 would stand automatically
vacated.
11. It is the order dated 25.09.2023, imposing conditions
that has been challenged.
12. The counsel for the petitioner has contended that the
proceedings under section 129 of the Act having been
initiated could not have been abandoned midway and
proceedings for confiscation under section 130 of the Act
be proceeded with. It is further contended that the
conditions imposed are onerous and the question of
- 14 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
imposing conditions on the basis of value of goods does
not arise.
13. Though various other contentions have been raised,
it may not be appropriate to address regarding such
contentions on merits being conscious of pendency of
adjudication regarding the order of confiscation under
section 130 of the Act.
14. Learned Additional Advocate General appearing for
the revenue, on the other hand contends that there is a
clear intention of evasion of tax as e-way bill was not
being carried. Reliance was also placed on the order of the
Apex Court in State of Uttar Pradesh and Other v.
K Pan Fragrance and Others Private Limited1,
contending that the learned Single Judge at the first
instance ought not to have permitted the release of
confiscated goods as release could be permitted only in
terms of the statutory provisions, i.e., Rule 140 of GST
2020 (5) SCC 811
- 15 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
Rules and that the bank guarantee is required to be
furnished for the entirety of the value of goods.
15. Heard both sides.
16. At the outset, it must be noted that the petitioner has
challenged the imposition of conditions for release of goods
in the impugned order.
17. The revenue not having challenged the interim order
dated 25.09.2023, permitting release of goods, cannot
now contend that the order of release could not have been
passed on the conditions that were imposed and that the
conditions should have been imposed regarding furnishing
of bank guarantee for the entirety of the value of goods.
18. Accepting any argument by the revenue which places
the petitioner worse off than the interim order passed on
25.09.2023 by the learned Single Judge, would not arise
and accordingly, contentions of the State regarding the
correctness of the interim order of release or regarding the
- 16 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
insufficiency of imposition of conditions cannot be
entertained.
19. The question relating to validity of the order under
section 130 of the Act is a matter still pending adjudication
before the learned Single Judge. Though the counsel for
the petitioner has submitted that imposition of condition
should be restricted to tax and penalty cannot be linked to
the value of goods, such contention cannot be accepted.
The proceedings under Section 130 of the Act relate to
confiscation of goods and if such proceedings are upheld
then the property would vest with the revenue and the
revenue would be entitled to sell the property and
appropriate the proceeds.
20. The concern of the State that the valuation of the
petitioner being defective and actual valuation being much
higher cannot be ignored though the aspect of valuation is
also a matter for adjudication. However, it would be
appropriate to put the petitioner on terms by ensuring that
- 17 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
the valuation of the goods as determined by the revenue is
realizable if the validity of the proceedings under section
130 of the Act are upheld.
21. It must also be noted that the order passed in
W.A.No.100472/2023, wherein, the Co-ordinate Bench had
directed furnishing of security of immovable property was
passed on the concession of the assessee.
22. In light of the above the following order could be
passed modifying the interim order dated 25.09.2023
passed by the learned Single Judge:-
a) The appellants to make good the 25% deposit
provided for in appeal proceedings as regards the order
impugned in the writ proceedings. It is made clear that
deposit made in the earlier appeals by the appellant could
be adjusted.
- 18 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
b) The appellants to make good tax and penalty as per
the orders impugned before the learned Single Judge by
securing the same by way of bank guarantee.
c) The appellants to furnish bank guarantee insofar as
the value of goods as per his invoice.
d) The appellants to furnish personal bond of the
Proprietor representing the appellants to the extent of
differential value of the goods as per the invoice of the
appellants vis-à-vis the valuation by CAMPCO made on
behalf of the State.
e) The Proprietor of the appellants shall furnish personal
affidavit described in the appeal memo in all matters
recording the compliance of the direction at (a) to (d).
For compliance of the aforesaid direction four weeks
time is granted.
23. It is made clear that in the event there is any
default of the undertaking, they would be exposing
- 19 -
NC: 2023:KHC-D:14861-DB WA No. 100629 of 2023 c/w WA No. 100630 of 2023, WA No. 100633 of 2023, WA No. 100634 of 2023, WA No. 100635 of 2023,
themselves to contempt of court proceedings apart from
other proceedings.
24. The observations and findings made in this order
are in the peculiar facts of the present appeal and cannot
be treated as a precedent for other matters and that
findings and observations made herein are only for the
purpose of disposing of the present appeals and are not
deemed to be finding on facts and law. All contentions of
the parties urged in these appeals are kept open.
25. Accordingly, the appeals are disposed off in
terms of the above modifying the orders of the learned
Single Judge dated 25.09.2023.
Sd/-
JUDGE
Sd/-
JUDGE
Np/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!