High Court Kerala High Court

M/S.Venad Structurals vs Kerala State Electricity Board on 30 March, 2010

Kerala High Court
M/S.Venad Structurals vs Kerala State Electricity Board on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 811 of 2006(V)


1. M/S.VENAD STRUCTURALS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER, T.C.& M.,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :30/03/2010

 O R D E R
                  C.K.ABDUL REHIM, J.

                  --------------------------------
                 W.P.(C).No.811 OF 2006
                  --------------------------------

         Dated this the 30th day of March, 2010


                      J U D G M E N T

———————-

1. This writ petition is filed by a Contractor who

had entered into an agreement with the 1st respondent Board

for manufacture and supply of “pre-stressed concrete poles”.

Challenge in this writ petition is against Ext.P10 letter of the

2nd respondent whereby the petitioner was required for

payment of an amount of Rs.12,61,426/-, towards repayment

of amounts remitted as Excise Duty, which is allowed by the

Board to the petitioner. In Ext.P10, coercive steps of

recovery was threatened on failure to remit the amount

demanded. It is admitted case of both sides that by virtue of

the contract in question the 1st respondent Board had

undertaken to pay Excise Duty, sales tax and other taxes,

leviable from the petitioner, apart from cost of the poles

which will be manufactured and supplied.

2. Dispute pertains to payments made by the 1st

respondent towards Excise Duty during the period between

July 1988 and March 1990. The above said amount of

W.P.(C).811/06 -2-

Rs.12,61,426/- received from the 1st respondent Board on

different dates was paid by the petitioner as Excise Duty to

the Central Excise Department. But as per order of the

Assistant Collector, Central Excise, Kottayam dt.22.10.1990

the petitioner was exempted from payment of Excise duty by

virtue of provisions contained in Notification No:171/1986.

3. In view of the above circumstances the respondents

directed the petitioner to file refund application before the

appropriate authority of the Central Excise Department. In

compliance with the direction, the petitioner filed refund

application. But the same was rejected through Ext.P2

noticing that the burden of payment of Excise Duty had

already been passed over by the petitioner to the actual

customer and hence refund if any made will result in undue

enrichment. Eventhough the petitioner filed appeal before

the Collector of Central Excise and Customs, Cochin, it was

dismissed through Ext.P3, upholding the very same view. The

petitioner took up the matter in further appeal before the

Customs, Excise and Gold (Control) Appellate Tribunal,

Madras.

4. During pendency of the above said appeal, at the

W.P.(C).811/06 -3-

insistence of the 1st respondent Board, the petitioner had

executed Ext.P4 agreement. Clause (1) and (2) of the said

agreement reads as follows:-

“(1) The Board authorises the contractor to take action

to realise the excess Excise duty payment of

Rs.12,61,426/- or any other amount from the Asst.

Collector, Central Excise, Kottayam or any other

representative of General Excise Department in the

event of the appeal filed before CEGAT being allowed.

(2) The contractor shall remit the refund amounts

within 30 working days of realisation of the said amount

from Excise Department to the Executive Engineer

Central Mechanical Division, Pallom failing which the

Board shall have the right to realise the said amount

with interest at 21% from the date of receipt of the

amount by attachment from the amounts due to the

contractor and by other means.”

5. But the Appellate Tribunal had dismissed the

appeal holding that it is only when the duty has not been

passed on by the appellant, they will become eligible for

benefit of refund, in terms of the provisions contained in

Section 11(b) of the Central Excise Act, 1944. Since it is

found that the burden of duty has already been passed on to

the customer, who is the 1st respondent herein, the rejection

of refund is sustainable.

6. After dismissal of appeal by the Tribunal, Ext.P6

W.P.(C).811/06 -4-

letter was issued by the respondents directing the petitioner

to file writ petition before this court, impleading the 1st

respondent as a respondent. It was also undertaken that

expenses for filing such writ petition will be met by the 1st

respondent Board. Subsequently, Ext.P7 letter was issued

directing the petitioner to file writ petition jointly along with

1st respondent Board and for this purpose to engage the

Senior Standing Counsel of the 1st respondent for conducting

the case. The above suggestion was again changed and

Ext.P8 was issued stating that on getting advice from the

Senior Counsel of the Board at the Supreme Court, the proper

remedy is to file a review before the CEGAT under Section 35

(2) of the Central Excise Act. However, through Ext.P9 letter

dt.3.6.1999 the Board ultimately has informed that the

request made by the petitioner for advancing an amount of

Rs.1 lakh for payment of Advocate fee for filing the review

petition, could not be granted. Through the said letter the

petitioner was requested to hand over necessary records to

the authority of the Board for filing the review petition.

According to the petitioner all the records were handed over

to the authority of the Board in compliance with Ext.P9 letter.

W.P.(C).811/06 -5-

7. Facts revealed are to the effect that subsequent to

Ext.P9 the respondent Board had filed claim petition before

the Assistant Commissioner of Central Excise, as a buyer,

seeking refund of the amounts. The said application was filed

along with petition seeking condonation of delay. But the

Assistant Commissioner had rejected the application through

an order dt.24.12.1998 since the application for refund was

not filed within six months. The Board has filed appeal before

the Commissioner of Central Excise against the decision. But

it was also rejected through order dt.17.12.2001. It is

admitted in the counter affidavit that eventhough advice was

received to approach the CEGAT, further appeal could not be

filed since there occurred delay in filing such appeal.

However, it is conceded that the Board has filed a writ

petition before this court and thereafter filed a Special Leave

Petition before the Hon’ble Supreme Court challenging the

decisions through which refund application was rejected. But

the Board was not successful in getting any favourable orders.

8. In Ext.P10 proceedings which is impugned in this

writ petition, it is stated that the Board has decided to request

the petitioner to reimburse the loss sustained on account of

W.P.(C).811/06 -6-

the lapses occurred on the part of the petitioner. It is also

stated that by virtue of Ext.P4 agreement the petitioner was

bound to reimburse the entire advance payment made by the

Board for remitting Excise Duty. According to the petitioner,

both the reasons stated in Ext.P10 is not true and correct. It

is an admitted case of both parties that whatever amount paid

by the 1st respondent had already been remitted to the Central

Excise Department. It is evident from the facts and

circumstances that all earnest efforts were taken both by the

petitioner and the respondent Board to get refund of the

amount, but it could not fetch any positive result.

9. The question to be decided is as to whether the

petitioner is liable to reimburse the amount to the respondent

Board. According to the Board, the amount is a loss sustained

to them on account of the lapses occurred on the part of the

petitioner. Going by the original contract it is evident that

the Board has undertaken to make payment of the Excise Duty

element, over and above value of the ‘PSC poles’ supplied. It

is in accordance with such agreement that the payment of

Excise Duty was made in advance by the respondent Board. It

could not be said that the petitioner has not remitted any such

W.P.(C).811/06 -7-

amounts to the Excise Department, due to availability of any

exemption order. It is clear and evident that the exemption

order in question was issued by the Assistant Commissioner

only after remittance of such amounts. Further, from the

facts and circumstances it is evident that the petitioner had

taken all steps to get refund of the amount as per instructions

given by the respondents. Therefore it could not be said that

there occurred any loss to the KSEB on account of any lapses

on the part of the petitioner. Further question to be

considered is as to whether the petitioner is liable for

payment of the amount by virtue of the provision contained in

Ext.P4 agreement. From clauses (1) and (2) of Ext.P4, which

is extracted above, the undertaking is only to the effect of

making payment of the amount if the petitioner gets refund

from the Excise Department. The respondent Board has no

case that inspite of getting refund the petitioner had failed to

make payment of the amount in question. Therefore I find no

reason as to hold that the claim raised in Ext.P10 is

sustainable.

10. However, since the respondent is maintaining a

case that by virtue of contractual obligations the petitioner is

W.P.(C).811/06 -8-

liable for payment of the amount under demand, I am of the

opinion that rights if any available to the respondents for

approaching the appropriate civil court shall not be

foreclosed. But the recovery steps without there being any

determination of any such liability on the basis of a proper

adjudication could not be enforced against the petitioner.

11. Accordingly the writ petition is allowed and

Ext.P10 is hereby quashed. It is made clear that none of the

observations made herein will stand in the way of the

respondents seeking any remedy through appropriate civil

forum, if available under law.

C.K.ABDUL REHIM, JUDGE.

okb