Supreme Court of India

East India Hotels Ltd. And Another vs State Of West Bengal And Others on 12 July, 1990

Supreme Court of India
East India Hotels Ltd. And Another vs State Of West Bengal And Others on 12 July, 1990
Equivalent citations: AIR 1990 SC 2029, (1991) 1 CompLJ 274 SC, JT 1991 (5) SC 138, 1990 Supp (1) SCC 755
Bench: K J Shetty, R Sahai


JUDGMENT

1. This appeal is directed against the judgment of the High Court upholding the validity of the West Bengal Entertainments and Luxuries (Hotels and Restaurants) Tax Act, 1972, (West Bengal Act XXI of 1972). The principal challenge is as against the validity of Sections 3 and 4.

2. Section 3 provides :

An entertainment tax shall be payable by every person who is admitted into or enters any place, within either a hotel or restaurant, which is provided with luxury, where an entertainment is provided, and such tax shall be calculated at the rate of 10 per centum of the total sum paid or payable by such person for all the services including any fee for admission into such place of entertainment :

Provided that where payment is charged for admission to the place of entertainment, the entertainment tax under this section shall in no case be less than 25 per centum of such payment for admission to the place of entertainment.

Section 4 reads :

There shall be charged, levied and paid to the State Government a luxury tax by the proprietor of every hotel and restaurant in which there is provision for luxury and such tax shall be calculated at the rate of an annual sum of rupees one hundred for every ten square metres or part thereof in respect of so much of the floor area of the hotel which is provided with luxury.

3. To make the picture complete it is also necessary to refer to the definitions of entertainment and luxury. Section 2(b) defines :

“entertainment” means any exhibition, performance, amusement, game, sport, cabaret, dance or floor show and includes performance by any singer, musician or bandsman provided in any hotel or restaurant;

Section 2(c) :

“entertainment tax” means tax payable under Section 3 of this Act;

Similarly luxury has been defined under Section 2(d) as follows :

“luxury” means provision for air-conditioning through air-conditioner or central air-conditioning or any other mechanical means provided in any of the rooms, or in any part of a building which constitutes a hotel or restaurant;

Luxury tax means as defined under Section 2(e) :

“luxury tax” means tax levied under Section 4 of this Act;

4. Luxury tax, as is. clear from definition, is on hotels and restaurants which provide facilities visualised in it. Entertainment tax, however is leviable only on those Hotels and Restaurants which in addition to luxury provide entertainment. Validity of both the sections was upheld by Calcutta High Court. The single Judge relied on Spences Hotel Pvt. Ltd. v. State of West Bengal 1975 Tax LR 1890. When the matter was taken in appeal the Division Bench dismissed it relying on OmPrakash v. State of West Bengal 1975 Tax LR 1894. Spences Hotel Pvt. Ltd. (supra) relied by learned single Judge was on Section 4. It has been affirmed by the Constitution Bench in Express Hotel Pvt. Ltd. v. State of Gujarat . Validity of Section 4 was upheld and the argument that Section 4 envisages a tax on the mere existence of luxury and is levied even if the luxury is not utilised by any person, therefore, it was beyond legislative competence was repelled. Further submission that there must be both giving and receiving of the luxury and that a tax on the mere existence of luxury would be insufficient to support a law imposing the tax, also did not appeal and it was held by this Court that taxable event need not necessarily be the actual utilisation or the actual consumption of the luxury. And luxury which can reasonably be said to be amenable to a potential consumer does provide the nexus for valid enactment. No more, therefore, is required to be said.

5. Turning to Section 3 the problem in our opinion presents really no difficulty as whatever has been said by this Court in relation to Section 4 is equally applicable to validity of Section 3. We do not find any merit in the submission that the provision is bad because taxable event is service rendered and not entertainment. In our opinion it ensures certainty.

6. In the result the appeal fails and is dismissed. But there shall be no order as to costs.