High Court Karnataka High Court

P. Krishna Rao vs State Of Mysore on 2 December, 1963

Karnataka High Court
P. Krishna Rao vs State Of Mysore on 2 December, 1963
Equivalent citations: 1964 15 STC 312 Kar
Author: Hegde
Bench: K Hegde, T Tukol


ORDER

Hegde, J.

1. This is a revision petition filed under section 23 of the Mysore Sales Tax Act, 1957. It relates to the assessment year 1960-61.

2. Assessments for the assessment years 1958-59, 1959-60 and 1960-61 were made simultaneously. They were made on the basis of “best judgment”, the Commercial Tax Officer having rejected the accounts produced by the assessee. In making the “best judgment” assessment the Commercial Tax Officer adopted the five times of the working expenses formula. When the matter was taken up in appeal to the Deputy Commissioner of Commercial Taxes, he held that the formula in question is inapplicable for the assessment years 1958-59 and 1959-60, but he adopted that formula for the assessment year 1960-61. No reason was given by him as to why he adopted that formula for the year 1960-61 though he himself had rejected that formula as being inapplicable to the facts of the case for the assessment years 1958-59 and 1959-60. The learned Deputy Commissioner does not appear to have examined the case afresh. He has merely blessed the conclusions reached by the Commercial Tax Officer. Curious still is, when the matter was taken in appeal to the Mysore Sales Tax Appellate Tribunal, the only observation made by the Tribunal in this connection is “regarding the appeal for 1960-61 we are of the opinion that no change or modification is needed”. Obviously, the Appellate Tribunal forgot the fact that it was the final fact-finding tribunal; it was its duty to go into the facts of the case afresh and decide for itself whether there was justification for rejecting the accounts produced by the assessee, and if the accounts are to be rejected, what is the method by which it could assess the assessee on the basis of “best judgment”. In this case those aspects were more particularly necessary as the Deputy Commissioner had opined that the formula adopted by the Commercial Tax Officer was inapplicable so far as the assessment of the assessee for the assessment years 1958-59 and 1959-60 are concerned. We are constrained to observe that the order of the Tribunal and that of the Deputy Commissioner are highly unsatisfactory.

3. For the reasons mentioned above, this petition is allowed, the order of the Tribunal is set aside and the case is remitted back to the Tribunal for disposing according to law. No costs.

4. Petition allowed.