IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 07.04.2011 CORAM: THE HONOURABLE MRS.JUSTICE CHITRA VENKATARAMAN and THE HONOURABLE MR.JUSTICE P.P.S.JANARTHANA RAJA T.C.(Revision) No.882 of 2006 Tvl.Sornam Tanners 249, G.S.T. Road Chennai-600 044. .. Petitioner versus The Commercial Tax Officer Tambaram II Assessment Circle Chennai-600 015. .. Respondent ----- PRAYER: Tax Case Revision filed under Section 38 of the Tamil Nadu General Sales Tax Act, to revise the order of the Sales Tax Appellate Tribunal (Additional Bench) in STA No.1629 of 2000 dated 26.2.2003. For petitioner : Mr.P.R.Kumar For respondent : Mr.Haja Nazirudeen Special Government Pleader ORDER
(Order of the Court was made by CHITRA VENKATARAMAN,J.)
This Tax Case Revision is filed by the assessee as against the order of the Sales Tax Appellate Tribunal (Additional Bench) dated 26.2.2003 made in S.T.A.No.1629 of 2000, restoring the levy of penalty under Section 22(2) of the Tamil Nadu General Sales Tax Act, made in connection with the turnover pertaining to the job work done by the assessee. The assessment year under consideration is 1985-86.
2. The assessee herein is a dealer in hides and skins. The assessee petitioner executed works contract on a turnover of Rs.7,87,140/- during the assessment year under consideration and collected tax at 70% of the turnover of Rs.3,93,423/- based on the provisions of Section 3B of the Tamil Nadu General Sales Tax Act as it stood then. The Assessing Officer levied penalty under Section 22(2) of the Tamil Nadu General Sales Tax Act. Since the entire turnover was to be allowed as deduction, the tax at 5% collected on the turnover of 70% would be recovered by way of penalty. The assessee objected to the levy of penalty on the ground that the collection of tax was under the bona fide impression and that the entire tax collected was also remitted to the Government. Hence, the assessee pleaded for dropping of the penalty amount. The objections were, however, overruled and the penalty levied under Section 22(2) of the Act was confirmed.
3. The appeal filed by the petitioner challenging the imposition of penalty before the Appellate Assistant Commissioner was allowed. The State went on appeal before the Sales Tax Appellate Tribunal, which, however, allowed the appeal and restored the penalty. Hence the assessee has preferred the present revision.
4. Learned counsel appearing for the assessee pointed out that having regard to the provisions as it stood then, the collection of tax at 70% of the turnover was in accordance with the provisions under Section 3B of the Tamil Nadu General Sales Tax Act. He further pointed out that the constitutional validity of the provisions under Section 3B of the Tamil Nadu General Sales Tax Act came up for consideration in the decision reported in [1993] 88 STC 289 (Larsen & Toubro Ltd. Vs. State of Tamil Nadu (Mad.). While upholding the charging provisions, this Court held that the deduction provision under Rule 6-A and 6-B of the Act were unconstitutional and until the Rules are framed for quantifying the taxable turnover, the charging provisions could not be effectuated. In the light of the decision which came long after the assessment year under consideration, no exception could be taken to the petitioner collecting the tax and the same could not be held as an unauthorised collection to invite the provisions under Section 22(2) of the Act.
5. Heard learned counsel appearing for the assessee and the learned Special Government pleader appearing for the Revenue and perused the material on record.
6. It is seen that the constitutional validity of the provisions levying tax on the execution of the works contract under Section 3-B of the Act came up for consideration before this Court in the decision reported in [1993] 88 STC 289 (Larsen & Toubro Ltd. Vs. State of Tamil Nadu (Mad.), wherein, this Court, upholding the charge, held that the provisions under Rule 6-A and 6-B are unconstitutional and illegal and hence, the said provisions were struck down. The said decision was made on 23rd December 1992. In the light of the said decision, in the absence of any computation provision, the charging provision could not be effectuated. The Assessing Authority passed the order of assessment on 28.4.1995, wherein, he considered the imposition of levy of penalty under Section 22(2) of the Act, apparently basing his conclusion on the decision of this Court cited above, striking down Rule 6-A and 6-B, that in the absence of any computation, the charge could not be effectuated. Even though the order of assessment does not speak in so many words on this, yet, a perusal of the order reveals that the imposition of penalty under Section 22(2) of the Act was made on the premise that the collection of tax at 70% of the turnover was illegal and contrary to the provisions of the Act.
7. On appeal before the Appellate Assistant Commissioner, the assessee took a similar plea. Following the decision of this Court reported in [1984] 57 STC 164 (State of Tamil Nadu Vs. Tvl.Jaya Pharmacy) that the collection of tax was a result of mutual mistake, the Appellate Authority allowed the appeal, holding that the penalty levied under Section 22(2) of the Act was not sustainable. Aggrieved by the same, the Revenue went on appeal before the Tribunal, which, however, restored the order of penalty, holding that the collection of tax was in contravention of the provisions of Section 22(2) of the Tamil Nadu General Sales Tax Act. The Tribunal referred to the decision reported in [1996] 101 STC 516 (State of Tamil Nadu Vs. Ganesh and Company), wherein, this Court held that the tax collected by an unregistered dealer, not paid to the Department, attracted the provisions of Section 22(2) of the Tamil Nadu General Sales Tax Act. The Tribunal also referred to the decision reported in [1994] 95 STC 5 (Entry Tax Officer, Bangalore v. Chandanmal Champalal & Co.,) on the aspect of unjust enrichment, consequently set aside the order of the Appellate Assistant Commissioner and restored the order of the Assessing Officer. Aggrieved by the same, the assessee has come on appeal before this Court.
8. We agree with the submission of the petitioner assessee. It is not denied by the Revenue that on the date of filing the return and arriving at the tax under the provisions of the Tamil Nadu General Sales Tax Act, there was no dispute that the provisions of the Act thus authorised the collection of tax. The question as to the legality of the Rules relating to the claim on deduction and computation came to be considered by this Court only on 23rd December 1992, with the result that any collection in terms of Section 3-B of the Tamil Nadu General Sales Tax Act would become illegal, if and only when there was a collection by the assessee after the decision. That being so, the mere fact that this Court had subsequently held the provisions of Rule 6-A and 6-B as unconstitutional, does not bring in, any element of illegality in the assessment of tax for the assessment year 1983-84.
9. Thus, when the tax had been collected under a valid provision as it stood then, the question of treating it as unauthorised
collection to attract the provisions under Section 22(2) of the Act, leading to levy of penalty thereon, does not arise. Going by the decisions of this Court, this is a case of bona fide mistake and a mutual mistake too, which should have been given its due weightage while considering the levy of penalty under Section 22(2) of the Tamil Nadu General Sales Tax Act.
10. In the circumstances, learned counsel appearing for the assessee is justified in placing reliance on the decision reported in [1984] 57 STC 164 (State of Tamil Nadu Vs. Tvl.Jaya Pharmacy), that in the case of a mutual mistake, the question of invoking Section 22(2) of the Tamil Nadu General Sales Tax Act, does not arise.
11. In the background of the decision of this Court reported in [1993] 88 STC 289 (Larsen & Toubro Ltd. Vs. State of Tamil Nadu (Mad.) on the aspect of the validity of the provisions of the Tamil Nadu General Sales Tax Act and the assessment made thereunder, we have no hesitation in allowing this revision. Consequently, the order of the Tribunal stands set aside and the Tax Case Revision stands allowed. Connected T.C.M.P.No.1556 of 2006 stands closed.
Index: Yes / No (C.V.,J.) (P.P.S.J.,J.) Internet: Yes / No 07.04.2011 ksv To The Commercial Tax Officer Tambaram II Assessment Circle Chennai-600 015. CHITRA VENKATARAMAN,J. and P.P.S.JANARTHANA RAJA,J. ksv T.C.(Revision) No.882 of 2006 Dated: 07.04.2011