High Court Kerala High Court

Reliance Generators Pvt. Ltd vs Union Of India on 18 March, 2008

Kerala High Court
Reliance Generators Pvt. Ltd vs Union Of India on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5417 of 2008(T)


1. RELIANCE GENERATORS PVT. LTD.,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. CHIEF ENGINEER (E), BHARAT SANCHAR

3. SUPERINTENDING ENGINEER (E),

4. EXECUTIVE ENGINEER,

                For Petitioner  :SRI.T.V.LAKSHMANAN

                For Respondent  :SRI.K.KESAVANKUTTY, SC, BSNL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/03/2008

 O R D E R
                       ANTONY DOMINIC, J.
                      ===============
             W.P.(C) NOs. 5417, 5418 & 3755 OF 2008
            ===========================

              Dated this the 18th day of March, 2008

                          J U D G M E N T

The issues raised in these writ petitions being similar, the

cases are disposed of by this common judgment.

2. In these writ petitions, petitioner contends they were

awarded a contract for supplying, installation, testing and

commissioning of diesel generator sets to various telephone

exchanges of the Department of Telecom and Ext.P1 is a specimen

copy of the contract. It is stated that the parties understood the

transaction as an interstate transaction and according to the

petitioner, D Forms prescribed under the Central Sales Tax Act were

also issued by the respondents. Exts. P2 to P4 are the assessment

orders issued by the Sales Tax Authority of Tamil Nadu assessing

the petitioner under the CST Act for the assessment years 1995-96,

1996-97 and 1997-98. It is stated that the same transactions came

to be assessed under the Kerala General Sales Tax Act and Exts.P5,

P6 and P7 are the assessment orders. It is contended that the

petitioner has taken all available steps for questioning the

WPC 5417, 5418 & 3755/08
:2 :

assessment under the KGST Act and to avoid the additional

monetary liability.

3. According to the petitioner, in terms of Ext.P1 contract,

if there is a liability on account of the transaction being treated as a

works contract, the respondents should bear the said liability. On

the strength of this contractual provision, petitioner claimed

settlement of this additional liability and submitted Exts.P16 to P18

in these writ petitions. Subsequently, Exts. P19 and P20 were also

issued claiming interest on the amount claimed under Exts.P16 to

P18. On receipt of the request so made by the petitioner, the

respondents issued Ext.P21 in WP(C) No.5417/2008 rejecting the

claim. In the other two writ petitions, though similar requests have

been received by the respondents, there is no reply similar to

Ext.P21. It is in this background, the writ petitions have been filed

praying for directing the respondents to pay the petitioner the sales

tax liability relatable to the works contract executed by the

petitioner during 1995-96, 1996-97 and 1997-98.

4. Counsel for the petitioner contends that the contract

which they had was with the Department of Telecommunications,

WPC 5417, 5418 & 3755/08
:3 :

which has now become a Company. It was contended that being an

authority under Article 12 of the Constitution, amenable to the writ

jurisdiction of this court, the respondent has a duty to act fairly and

reasonably even in contractual matters. According to the learned

counsel, though the claim raised by the petitioners in these writ

petitions is a monetary claim arising under a contract, in view of its

constitutional obligation to be fair and reasonable in its dealings

and since the refusal to bear the additional monetary liability

reflects unfairness on its part, a writ petition is maintainable and

this court will be justified in issuing a writ of mandamus directing

the respondents to pay the petitioner the tax liability relatable to the

works contract executed by them during the aforesaid years.

5. In order to appreciate the contentions of the learned

counsel for the petitioner, it is necessary to refer to the stand taken

by the respondents in Ext.P21 produced in WP(C) No.5417/2008. It

is the stand of the respondents that though the transaction between

them is an interstate transaction with the liability to pay tax under

the Central Sales Tax Act, the liability of the petitioner to pay tax

under the KGST Act arose out of the order of the Kerala Sales Tax

WPC 5417, 5418 & 3755/08
:4 :

Appellate Tribunal, Tribunal, which was based on the request made

by the petitioner to consider the transaction between them and the

Department as a local works contract. They have also extracted the

relevant portion of the order of the Tribunal, in Ext.P21. It is stated

that the Kerala Telecom Circle was not a party in the case and the

Department is not responsible for any liability due to the petitioner’s

wrong interpretation of the rules/deviation from the tender

conditions. It is stated that the BSNL is not bound to meet the tax

liabilities of the petitioner under the KGST Act. Therefore, according

to the respondents, the tax liability arose only in view of the case

set up by the petitioner before the Appellate Tribunal on a wrong

interpretation of the contract and the rules.

6. Necessarily, therefore in order to adjudicate the

correctness of the stand taken by the respondents in Ext.P21

referred to above, interpretation of the relevant clause of the

contract, appreciation of the stand taken by the petitioner before

the Appellate Tribunal and such other questions of fact is necessary.

In my view, this adjudication is not possible in a proceedings under

Article 226 of the Constitution of India and therefore, if at all the

WPC 5417, 5418 & 3755/08
:5 :

petitioner has a claim against the respondents, petitioner has to

pursue the same before the appropriate Civil Court by filing a suit.

7. It is true that in several cases, Supreme Court and also

this court have taken the view that even in contractual matters, a

State or an authority under Article 12 of the Constitution has a duty

to act fairly and reasonably. In this case, I am not prepared to

accept the contention of the petitioner that Ext.P21 is vitiated by

unreasonableness or unfairness. A reading of Ext.P21 shows that

the respondents have their reasons why they cannot be fastened

with the liability to pay tax under the KGST Act and the correctness

of which can be decided only in a regular suit. This does not spell

out any unreasonable or arbitrariness on the part of the

respondents.

8. In so far as WP(C) Nos. 5418 and 3755/08 are

concerned, there is no order similar to Ext.P21 produced in WP(C)

5417/08. But then, facts being similar and the contention of the

respondents being one of denial of its liability, I do not think it

necessary to require the respondents to pass an order dealing with

the claim raised by the petitioner by Exts.P16 to P18 or the interest

WPC 5417, 5418 & 3755/08
:6 :

claimed in Exts. P19 and P20 therein.

In the result, without prejudice to the contentions raised in

these writ petitions and also reserving liberty to the petitioner to

seek appropriate reliefs before the Civil Court, these writ petitions

are dismissed.

ANTONY DOMINIC,JUDGE.

Rp