1999 INSC 0960 SUPREME COURT OF INDIA Commissioner of Sales Tax and Anr. Versus P.T. Enterprises and Anr. (S.P. Bharucha, D.P. Wadhwa and N. Santosh Hedge, JJ) Civil Appeal No. 8921 of 1994 08.12.1999 JUDGMENT S.P. Bharucha, J.-- These appeals raise a common question pertaining to the power conferred by Section 29-A of the Madhya Pradesh Sales Tax Act, 1958. 2. The facts that we narrate relate to the first appeal (Civil Appeal No. 8921 of 1994) 3. A truck carrying 120 bags of "supari" belonging to the respondent was chcked by the Sales Tax Authorities on 10.1.1994 near Bijalpur when it crossed the barrier into Madhya Pradesh. It was found by thee authorities that he value of the "Supari", as shown in the declaration form, was less than what it should really have been. Accordingly, the authorities issued to the respondent a notice under Section 29- A(11) of the said Act. The notice required the respondent to show cause why it should not be held that the truck was carrying the goods without paying sales tax with the intention of evading sales and why penalty in the sum of Rs. 31,472 should not be imposed. The respondent filed a writ petition in the High Court of Madhya Pradesh to quash the notice. By the order under challenge, the writ petition was allowed. The High Court held that the provisions of Section 29-A did not "authorise the authorities to question the value of the goods as contained in the documents with reference to market value... ". 4. Section 29-A empowers the State Government or the Commissioner of Salex Tax to set up checkposts or barriers "with a view to prevent or check evasion of tax...." Under sub-section (4) thereof, every person transporting goods notified by the State Government must carry with him an invoice, bill or challan or any other documents, by whatever name called, issued by the consignor of the goods giving such particulars as may be prescribed. Under sub-section (6) the transporter is obliged to stop his vehicle at every checkpost or barrier and keep it stationary for as long as may be reasonably necessary to allow checkpost officer to verify and check the declarations and documents mentioned above, to search the vehicle and inspect the goods and al documents relating thereto which are in the possession of the transporter. Sub-Section (8), so far as is relevant here, states: "(8) If the checkpost officer finds after searchign the vehicle and verifying the declaration of other documents relating to the goods, that ­ (a) * * * a. the declaration filed in respect of any goods is false or incorrect, either in respect of the kind of goods or the quantity of goods transported, or the value thereof, or * * * such officer may presume, until the contrary is proved, that an attempt was being made to facilitate the evasion of tax in respect of such goods and he may, after recording his reason therefor in writing a copy of which shall be forthwith supplied to the transporter seize such goods in such manner as may be prescribed." (emphasis supplied) 5. Sub-section (11) reads thus : "(11) If the checkpost officer is not so satisfied, he shall record his findings accordingly giving reasons therefor and he shall serve on the transporter a notice in writing requiring him to show cause, ordinarily within fifteen days of the service of the notice, why a penalty as specified in the notice, which shall be equal to three times the amount of tax which would have been payable if the goods were sold within the State on the date of such seizure, should not be imposed upon him for the attempt made to facilitate the evasion of tax on such goods". 6. It is, therefore, clear that every person who transports goods of the kind notified by the State Government, and it is not disputed that "supari" is notified, must carry with him an invoice, bill or challan or any other documents issued by the consignor of the goods that gives particulars relative to the goods. The transporter is obliged to stop the vehicle carrying the goods when required to do so to allow the Sales Tax Authority to verify and check the declarations and documents aforestated and to search the vehicle and inspect the goods. If such search ad verification shows that the declaration that has been filed in respect of the goods is false or incorrect in respect of, interalia, the value thereof, the authority may presume until the contrary is proved that an attempt is being made to evade sales tax. He must then record his reasons in this behalf and supply a copy thereof to the transporter. If after considering the transporter's explanation, the authority remains unsatisfied, he is required so to record and to serve on the transporter a notice to show cause why a penalty should not be imposed upon him. In the premises, the High Court was plainly in error when it held that the aforesaid provision does not authorise the authorities to question the value of the goods as contained in the documents with reference to market value. The provision clearly does. 7. The civil appeals are allowed. The orders under appeal are set aside. 8. No order as to costs.