High Court Punjab-Haryana High Court

Guru Nanak Dev Rice Mills vs The State Of Punjab And Others on 2 July, 2008

Punjab-Haryana High Court
Guru Nanak Dev Rice Mills vs The State Of Punjab And Others on 2 July, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                           AT CHANDIGARH


                         VAT Appeal No. 9 of 2008

                         DATE OF DECISION: JULY 02, 2008

Guru Nanak Dev Rice Mills, Dasuya,
District Hoshiarpur
                                                          .....APPELLANT

                                 Versus

The State of Punjab and others

                                                        ....RESPONDENTS


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR.JUSTICE RAKESH KUMAR GARG
                        ---


Present:    Mr. K.L.Goyal, Advocate
            with Mr.Sandeep Goyal, Advocate,
            for the appellant.

            Mr.Piyush Kant Jain, Additional
            Advocate General, Punjab,
            for the respondents.
                   ..

SATISH KUMAR MITTAL, J.

The assessee, who was a dealer registered under Punjab

General Sales Tax Act, 1948 (hereinafter referred to as `the Act’) and

engaged in the business of rice shelling, has filed this VAT appeal against

the order dated 15.02.2008 passed by the VAT Tribunal, Punjab, whereby

the revision filed by the assessee under sub-section (3) of Section 21 of the

Act against the order dated 9.8.2006 passed by the Assistant Excise and

Taxation Commissioner-cum-Revisional Authority, Hoshiarpur, revising

the assessment of the appellant in exercise of suo-moto revisional power

under Section 21(1) of the Act, has been dismissed.

VAT Appeal No. 9 of 2008 -2-

2. The brief facts of the case are that for Assessment Year 1996-

97, the assessment of the assessee was framed by the Assessing Officer on

27.3.2000 and the assessee was allowed the refund of Rs.90,702/- on

account of excess purchase tax deposited by him. This refund was granted

to the assessee while coming to the conclusion that the assessee was not

liable to pay purchase tax on the purchase of paddy out of which rice

manufactured by the assessee was sent out of India.

3. After the expiry of more than six years, the Revisional

Authority in exercise of the suo-moto power contained in sub-section (1)

of Section 21 of the Act, issued notice to the assessee on 4.3.2006 for

revising the order of assessment dated 27.3.2000 on the ground that in

view of the decision of this Court in M/s Veerumal Monga & Sons vs.

State of Haryana and others, reported as (2000) 16 PHT 304 (P&H),

decided on 13.7.2000, the purchase tax was leviable on the paddy

purchased by the assessee, and the Assessing Officer while committing

grave illegality had illegally ordered for refund of Rs.90,702/-. The

assessee objected to the re-opening of the assessment on the ground of

limitation as well as on the ground that the said judgment pertains to the

State of Haryana and the same is not applicable in the State of Punjab as

the provisions of the Act are different.

4. The Revisional Authority vide its order dated 9.8.2006 passed

the order while observing that in view of the decision dated 13.7.2000

rendered by this Court in M/s Veerumal Monga’s case (supra), the

assessee was liable to pay the purchase tax on the paddy out of which rice

manufactured by the assessee was sent out of India, and raised the demand

of Rs.90,702/-. The said order was subsequently rectified vide order dated
VAT Appeal No. 9 of 2008 -3-

20.3.2007, whereby the amount of Rs.90,702/- was reduced to Rs.71,185/-.

5. Feeling aggrieved against the aforesaid order, the assessee

filed a revision before the VAT Tribunal, which has been dismissed by the

impugned order.

6. Before the VAT Tribunal, the assessee challenged the

aforesaid impugned order on the ground that the Revisional Authority

could not have exercised suo-moto power under Section 21(1) of the Act

for re-opening of the assessment after expiry of the period of six years,

particularly when the reason recorded in the notice was known to the

Department even in the year 2000 as the decision in M/s Veerumal

Monga’s case (supra) was rendered on 13.7.2000. Thus, there was no

justification with the Revisional Authority in exercising the revisional

jurisdiction under Section 21(1) of the Act in April, 2006 after expiry of

more than six years of the original assessment.

7. In this appeal, the assessee has raised the following substantial

question of law for consideration of this Court:-

Whether the learned AETC was within its power to assume
jurisdiction of revision, after the expiry of five years from
the date of assessment period or from the passing of the
original order of Assessing Authority?

8. We have heard the learned counsel for the parties on the

aforesaid substantial question of law, which, in our opinion, is arising from

the order of the VAT Tribunal.

9. Learned counsel for the appellant argued that under the Act

for exercising the suo-moto power under Section 21(1) of the Act, no

period of limitation has been prescribed. However, learned counsel

submits that the Revisional Authority can exercise the said power within a
VAT Appeal No. 9 of 2008 -4-

reasonable period if sufficient reasons exist to exercise the said power on

that date. While referring to the decision of this Court in Bhatinda District

Co-operative Milk Producers Union Ltd. vs. State of Punjab and others,

(2007) 8 VST 418, learned counsel submitted that this Court in the said

case has laid down the following principles in which the Revisional

Authority can exercise the suo-moto power under Section 21(1) of the

Act:-

“(i) the period prescribed for completing assessment does
not control exercise of revisional jurisdiction.

(ii) even when no limitation has been prescribed, the
power of revision has to be exercised within a
reasonable period. What is reasonable period has to be
decided in facts of each case for which no hard and
fast rule could be laid down.”

10. Learned counsel submitted that applying the above principles

to the present case, the Revisional Authority was not justified to revise the

assessment order dated 27.3.2000 after the expiry of more than six years,

particularly when the ground on which the revision was made was

available in the year 2000 itself. Learned counsel for the appellant further

referred to the decision of the Supreme Court in State of Punjab and others

vs. Bhatinda District Co-operative Milk P.Union Ltd., (2007) 10 VST 180

(SC), wherein the aforesaid judgment of this Court was upheld while

observing that the revisional jurisdiction should ordinarily be exercised

within a period of three years and in any event the same should not exceed

the period of five years.

11. On the other hand, learned counsel for the respondent-State

submitted that the Revisional Authority was fully justified in revising the

Assessment Order dated 27.3.2000 even after expiry of the period of five

years because in terms of the decision of this Court in M/s Veerumal
VAT Appeal No. 9 of 2008 -5-

Monga’s case (supra) and the judgment of the Supreme Court in M/s

Monga Rice Mill Etc. vs. State of Haryana and another, (2004) 23 PHT

418 (SC), the assessee was liable to pay the purchase tax on the paddy. He

submitted that as per the Division Bench decision of this Court in

Bhatinda District Co-operative Milk Producers Union Ltd.’s case (supra),

what is reasonable period has to be decided on the facts of each case.

Since in the present case the assessee was liable to pay the purchase tax on

the paddy, the Revisional Authority was fully justified in revising the

order of assessment even after expiry of more than six years.

12. Undisputedly, in the present case the Assessing Officer

framed the assessment for the year 1996-97 vide order dated 27.3.2000

and determined a refund of Rs.90,702/- on account of excess payment of

purchase tax. After expiry of six years, the Revisional Authority issued

notice to the assessee to revise the said Assessment Order in exercise of

the suo-moto power under Section 21(1) of the Act only on the ground that

as per the decision dated 13.7.2000 given by this Court in M/s Veerumal

Monga’s case (supra) , the purchase tax was leviable on the paddy out of

which rice manufactured by the assessee was sent out of India, though the

said judgment was known to the Department in the year 2000 itself.

Section 21 of the Act gives the revisional jurisdiction to the

Commissioner, `who may of his own motion call for the record of any

proceedings which are pending before, or have been disposed of by any

authority subordinate to him, for the purpose of satisfying himself as to the

legality or propriety of such proceedings or order made therein and may

pass such order in relation thereto as he may think fit.’ The said power of

the Commissioner by notification issued by the State Government under
VAT Appeal No. 9 of 2008 -6-

sub-section (2) of Section 21 of the Act has been conferred on Assistant

Excise and Taxation Commissioner. Under Section 21 of the Act, no

period of limitation has been prescribed for exercising the said power. It is

well settled that if no period of limitation has been prescribed under the

statute for exercising a power, the statutory authority must exercise its

jurisdiction within a reasonable period as held by the Supreme Court in

State of Punjab and others vs. Bhatinda District Co-operative Milk

P.Union Ltd. (supra). (What shall be a reasonable period would depend

upon the nature of the statute, the rights and liabilities thereunder and

other relevant factors). While considering the scheme of the Act, the

Supreme Court in the aforesaid judgment has laid down that though under

the Act no period of limitation has been prescribed for exercising the

revisional power under Section 21(1) of the Act, but the said power must

be exercised within a reasonable period, which, according to the Supreme

Court, is three years. In the said judgment, keeping in view the scheme of

the Act, it has also been observed that in any event the said period should

not exceed the period of five years. In that case, the Supreme Court has

upheld the decision of this Court in Bhatinda District Co-operative Milk

Producers Union Ltd.’s case (supra) where the exercise of suo-moto

revisional jurisdiction for setting aside the Assessment Order after the

expiry of more than five years, was held to be unreasonable.

13. Undisputedly, in the present case, the Revising Authority

revised the order of assessment dated 27.3.2000 after the expiry of more

than six years only on the ground that as per the decision in M/s Veerumal

Monga’s case (supra), the dealer (assessee) was liable to pay the purchase

tax on the paddy and the Assessing Officer had wrongly ordered the
VAT Appeal No. 9 of 2008 -7-

refund of the excess purchase tax while coming to the conclusion that the

dealer was not liable to pay the purchase tax on the paddy out of which

rice manufactured by the assessee was sent out of India. In our opinion, in

the facts and circumstances of the case, the Revising Authority was not

justified in exercising the revisional power after the expiry of more than

six years, particularly when the Revising Authority was aware of the said

judgment in the year 2000 itself. The Revising Authority neither in its

notice nor in its order nor the counsel for the State before this Court

assigned any reason as to why such notice was being issued after a period

of six years. There was no reason or justification with the Department to

explain this delay of six years when the Department was very much aware

of the judgment in M/s Veerumal Monga’s case (supra). Therefore, in our

opinion, in this case the Revisional Authority has not exercised the

revisional jurisdiction under Section 21(1) of the Act within a reasonable

period. Thus, the orders passed by the Revising Authority as well as the

VAT Tribunal are liable to be quashed. Accordingly, the appeal is allowed

and the impugned orders dated 9.8.2006 passed by the Revising Authority

as well as the VAT Tribunal dated 15.2.2008 are hereby quashed with no

order as to costs and the order dated 27.3.2000 passed by the Assessing

Officer is restored.


                                     (SATISH KUMAR MITTAL)
                                              JUDGE



July 02, 2008                          (RAKESH KUMAR GARG)
vkg                                           JUDGE
                   Refer to Reporter