PETITIONER:
BABU RAM JAGDISH KUMAR & CO., ETC., ETC.
	Vs.
RESPONDENT:
STATE OF PUNJAB & ORS., ETC., ETC.
DATE OF JUDGMENT04/05/1979
BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
UNTWALIA, N.L.
PATHAK, R.S.
CITATION:
 1979 AIR 1475		  1979 SCR  (3) 952
 1979 SCC  (3) 616
 CITATOR INFO :
 R	    1981 SC1206	 (6,13)
 D	    1984 SC1870	 (17)
ACT:
     Punjab  Sales   Tax  Act,	 1948-S.   31-Constitutional
validity  of-Legislature.   If	could	delegate  power	  to
executive to add or delete anything in Schedules to the Act.
     Words &  Phrases "Taxable	event" and "taxable person"-
Meaning of.
HEADNOTE:
     Section  5(1)   of	 the  Punjab  Sales  Tax  Act,	1948
authorises the	State Government  to determine	the rates of
tax  payable  on  the  taxable	turnover  of  a	 dealer	 not
exceeding the limit prescribed therein. Sub-section (2) lays
down the  principles  governing	 the  determination  of	 the
taxable turnover.  Schedule 'C'	 of the Act refers to goods,
the turnover of which is subject to purchase tax. Section 31
of  the	  Act  which  gives  specific  power  to  the  State
Government to  amend Schedule 'C' provides that after giving
by notification,  not less  than three months' notice of its
intention so to do the State Government may add to or delete
from Schedule 'C' any goods and thereupon Schedule 'C' shall
be deemed to be amended accordingly.
     By a  notification dated  January 15,  1968  the  State
Government added  in Schedule  'C', "paddy"  and  "rice"  as
items on  which purchase tax could be levied. As a result of
this notification turnover relating to the purchase of paddy
and rice became exigible to purchase tax in the hands of the
purchasers with effect from that date.
     The appellants  who are  dealers in paddy, buy paddy in
the first instance and sell rice after converting paddy into
rice.  They   filed  writ   petitions  in   the	 High  Court
questioning  the  validity  of	s.31  of  the  Act  and	 the
notification  issued   thereunder  and	their  liability  to
payment of  purchase tax.  The High Court dismissed the writ
petitions.
     In appeal	to this Court it was contended that s. 31 of
the Act	 which	authorised  the	 State	Government  to	vary
Schedule 'C'  by adding certain goods whose turnover was not
liable to  payment of  sales tax  earlier, suffered from the
vice of excessive delegation of legislative power.
     Dismissing the appeals,
^
     HELD:  1(a)  The  delegation  of  power  to  the  State
Government to determine whether any class of goods should be
included or  excluded from Schedule 'C' to the Act cannot be
considered as unconstitutional. [967G]
     (b) The  case in so far as s. 31 of the Act which is an
integral part of a single enactment and which authorises the
State Government  to amend Schedule 'C' to the Act cannot be
different from the case which was dealt
953
with by the Constitution Bench, in Pt. Banarsi Das Bhanot v.
State of  M.P., [1959] SCR 427. If it is permissible for the
Legislature to authorise the State Government to convert tax
free  goods   into  taxable   ones,  there   is	 hardly	 any
justification for  holding that	 the State Government cannot
be entrusted with the power to include goods in Schedule 'C'
making their purchase turnover taxable. [968 D-F]
     (c) It is well established that the delegation of power
by the	legislature to a local authority or to the executive
Government to  vary or	modify an  existing law would not be
unconstitutional so long as such delegation does not involve
the  abdication	  of  essential	 legislative  power  by	 the
legislature. Such  delegations of  legislative	powers	have
been upheld  by this  Court on	several varied	and  diverse
grounds such  as the  scheme and policy of the statute under
which the  power is delegated, the presence of guidelines in
the statute  regarding the  exercise of delegated power, the
lack of	 time for  the legislature  to make  provision	with
regard to  all the details involved in the administration of
law, the  incapacity of	 the legislature  to foresee  future
events, the  nature of the subject matter of the legislation
and the	 nature of  the donee  of power etc. Even in matters
relating to  taxation laws,  it has  been consistently	held
that the  legislature can delegate the power to fix rates of
tax provided  there are	 necessary guidelines regarding such
fixation on the ground that in a modern society, taxation is
one of	the methods  by which  economic and  social goals of
State can  be achieved	and  the  power	 to  tax  should  be
flexible and  capable of  being easily	altered to  meet the
exigencies of  circumstances. Such  delegation has been held
to be  not amounting  to delegation of essential legislative
function. [959A-D]
     Pt. Banarsi  Das Bhanot v. State of M.P. & Ors., [1959]
SCR 427;  Municipal Corp. of Delhi v. Birla Cotton, Spinning
and  Weaving   Mills,  Delhi  &	 Anr.,	[1968]	3  SCR	251;
Corporation of Calcutta & Anr. v. The Liberty Cinema, [1965]
2 SCR  477; Sita Ram Bishambar Dayal & Ors. v. State of U.P.
JUDGMENT:
State of U.P &	Anr. etc., etc. [1973] 2 SCR 502; referred
to.
 2(a) The argument that even though s.	31 was	not
unconstitutional the	notification was not	enforceable
against the appellants has no force.	In Pt.	Banarsi	Das
Bhanot v. State of M.P. it has been held that it is open to
the Legislature	to delegate the power to withdraw	the
exemption which has been given by the Legislature in respect
of certain transactions specified	in the	Act under
consideration in that case. It cannot	be said that	the
principal object of the Act is to encourage manufacturing
industry. The Act is a fiscal legislation and its object is
to collect revenue for the purpose of	meeting	the
expenditure of the Government. It is true that while levying
tax under the Act, the Legislature may grant exemptions in
certain cases and may	decline to grant exemption in other.
The question whether such exemption should be given or not
is only	incidental or	ancillary to the principal object
viz., the object of	levying tax for the	purpose of
collecting revenue. It cannot	be said	that when certain
goods are sold in favour of a manufacturer, the seller is
always entitled to deduct such sales turnover from the gross
turnover. He can do so only when such goods are specified in
the certificate	of registration obtained by the purchaser
and they are used by him in the
954
manufacture in	the State of any goods other	than goods
declared tax free under s. 6	of the	Act for	sale in the
State. Transactions in paddy cannot be considered as having
been generally	exempted from payment of tax under the Act.
Section 5(2)(a)(ii) of the Act grants exemption from payment
of sales tax on the turnover	of goods sold in favour of a
manufacturer under the circumstances mentioned therein only
to the	seller and not to the buyer even though indirectly
the buyer may be benefited thereby. [970A-F]
 (b) The terms “taxable goods”, “taxable	event”	and
“taxable person” are three distinct concepts. In the instant
case the “taxable event” is the purchase of paddy and not
its sale which alone attracts	s. 5(2)(ii) of the	Act.
“Taxable person” i.e. the person liable to pay tax is the
purchaser and not the seller. The appellants cannot complain
that any exemption granted to them by the Act has been taken
away. Even though the	liability to pay purchase tax may be
on the	appellants, it	is bound to have repercssions on the
price at which they buy paddy	and the price at which rice
manufactured by	them out of that paddy is sold by them. The
tax payable under the	Act being an indirect	tax, the tax
burden would ordinarily fall on the consumer of rice and not
on any	of the	intermediaries including the appellants. The
impugned notification cannot therefore, be treated as one
issued against the policy of the statute. [970G-H, 971A-B]
State of Tamil Nadu v. M. K. Kandaswami, etc., etc.,
[1976] 1 SCR 38; referred to.
&
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1028 of
1976.
 Appeal by	Special Leave from the	Judgment and Order
dated 8-3-1976 of the Punjab and Haryana High Court in Civil
Writ Petition No. 354/75.
	AND
CIVIL APPEAL NOS. 1029-1032 OF 1976
Appeals by	Special Leave	from the Judgment and Order
dated 8-3-1976	of the Punjab & Haryana High Court in C.W.P.
Nos. 564 and 582/75 and C.W.P. Nos. 1988	and 2000/76
respectively.
	AND
CIVIL APPEAL NO. 1033 OF 1976
Appeal by	Special Leave from the	Judgment and Order
dated 31-5-1976 of the Punjab and Haryana High Court in C.W.
Petition No. 2580/76.
	AND
CIVIL APPEAL NO. 1034 OF 1976
Appeal by Special Leave from the Judgment and Order 10-
6-1976 of the Punjab & Haryana High Court in Civil	Writ
Petition No. 2890/76.
955
	AND
CIVIL APPEAL NO. 1035 OF 1976
Appeal by	Special Leave from the	Judgment and Order
dated 28-6-1976	of the Punjab & Haryana High Court in Civil
Writ Jurisdiction No. 3216 of 1976.
 M. C. Bhandare, A. K. Sen, (in	CA 1029/76),	Mrs.
Sunanda Bhandare, A. N. Karkhanis, Miss Malini Poduval and
G. R. Sethi (in CA 1031/76).
 Soli J. Sorabjee, Addl. Sol. Genl. (In CA 1028/76),
Hardev Singh for the Respondents.
 The Judgment of the Court was delivered by
VENKATARAMIAH, J.-In these appeals by special leave, we
are called upon to pronounce on the validity of section 31
of the	Punjab General	Sales Tax Act, 1948	(hereinafter
referred to as ‘the Act’), the Notification dated the 13th
January, 1968 issued thereunder by the Government of Punjab
and the	liability of the appellants to pay purchase	tax
under the Act in respect of the turnover relating to the
purchases of paddy made by them during the relevant period.
 The appellants are dealers in paddy and engaged in the
business of millers in	the State of Punjab. They buy paddy
from growers or katcha	adatias, convert it into rice and
sell rice. Most of the rice manufactured	by them is
purchased by the State	Government under food	procurement
orders.
 A brief history of the relevant provisions of the Act
is as follows:-
 Under the	Act as	it was originally enacted, there was
no provision levying tax on the purchase turnover of the
goods dealt with by a dealer as defined in the Act. The Act
was amended by Punjab	Act No. 7 of 1958 which received the
assent of the Governor	on April 18, 1958 and the amending
Act came into force at once. The amending Act brought about
the following changes in the Act:-
 In the long title	of the	Act, after the word “sale”,
the words “or purchase” were inserted. Clause (d) of section
2 of the Act which defined the expression ‘dealer’	was
amended so as to bring within the scope of that expression a
person who purchased any goods in the course	of trade or
business. The turnover relating to purchases	made by a
dealer subsequent to the commencement of the amending Act of
certain goods was made liable to payment of tax. The
956
word ‘purchase’	was defined by clause	(ff) of section 2
which was introduced by the amending Act as follows:-
	“2. (ff) ‘purchase’ with all its grammatical or
cognate expressions, means the	acquisition of	goods other
than sugarcane,	foodgrains, and pulses for	use in	the
manufacture of	goods for sale for cash or deferred payment
or other valuable consideration otherwise than under a
mortgage, hypothecation, charge or pledge.”.. (The rest of
the clause is not necessary for the purpose of these cases).
 Section 4	of the	Act was	amended by imposing tax on
purchases also	subject to sections 5	and 6 of the Act. It
is, however, seen from	clause (ff) of section 2 that the
purchase of foodgrains was not covered by the definition and
remained unaffected by the above amending Act.
 The Act was further amended by Punjab Act No. 13 of
1959 which deleted the words “other than sugarcane,
foodgrains and	pulses” in clause (ff) of section 2. Section
6 of the Act was repealed and substituted by a new section
which read as follows:-
	“6. Tax free goods.-(1) No tax shall be payable on
the sale of goods specified in the first column of Schedule
C subject to the conditions and exceptions, if any, set out
in the	corresponding entry in the second column thereof and
no dealer shall charge sales tax or purchase tax on the sale
or purchase, as the case may be, of goods which are declared
tax free from time to time under this section.
(2) The State Government	after	giving	by
notification not less than three months’ notice of	its
intention so to do may by like notification add to or delete
from Schedule B or Schedule C	and thereupon Schedule B or
Schedule C, as the case may be, shall be deemed to be
amended accordinglly.”
 It is seen from the above provision that the turnover
relating to the sale of goods mentioned in the first column
of Schedule ‘C’ to the Act subject to the conditions and
exceptions, if	any, set out in the corresponding entry in
the second column thereof was exempted from payment of tax.
 By Punjab	Act No.	24 of 1959, the above section 6 was
substituted by a new section which read as follows:-
	“6. Tax free goods.-(1) No tax shall be payable on
the sale of goods specified in the first column of Schedule
B
957
subject to	the conditions	and exception,	if any, set
out in	the corresponding entry in the second column thereof
and no	dealer shall charge sale tax on the sale of goods
which are declared tax-free from time	to time under this
section.
	(2) The State Government	after	giving	by
notification not less than three months’ notice of	its
intention so to do, may by like notification	add to or
delete from Schedule B	and thereupon	Schedule B shall be
deemed to be amended accordingly.”
 By Punjab	Act No. 18 of 1960, clause (ff) of section 2
of the	Act which had undergone some alteration when Punjab
Act No.	24 of 1959 came into force was substituted by a new
clause which read:
	“2. (ff) ‘purchase’, with all its grammatical or
cognate	expressions,	means the acquisition of goods
specified in Schedule C for cash or deferred	payment or
other valuable	consideration	otherwise than under a
mortgage, hypothecation, charge or pledge.”
 The effect	of the said amendment was that the turnover
relating to the purchase of goods mentioned in Schedule ‘C’
to the	Act became liable to	tax subject to the other
provisions of the Act. Section 4 of the Act was also amended
by the	introduction of	sub-section (2-A) providing	that
notwithstanding anything contained in	sub-sections (1) and
(2) of section 4 of the Act, no tax on the sale of any goods
should be levied if a tax on their purchase was payable
under the Act. Originally seven items	of goods had	been
specified by the State	Legislature in	Schedule ‘C’ to the
Act. By	the Punjab General Sales Tax (Amendment) Act, 1965
(Punjab Act No. 28 of 1965) section 31 was inserted in the
Act authorising	the State Government to amend Schedule ‘C’.
It read as follows:-
	“31.	Power	to amend Schedule C-The State
Government, after giving by notification not less than three
months’	notice	of its intention so to	do, may by
notification add to, or delete from, Schedule C any goods,
and thereupon Schedule C shall be deemed to	be amended
accordingly.”
 The words	‘three months’	in the	above section	were
substituted by ‘twenty days’ by Punjab Act No. 7 of 1967.
958
 In	exercise of the power conferred by the above
provision, the	State Government issued the Notification on
the 15th January, 1968	adding paddy and rice as items (8)
and (9)	in Schedule ‘C’. The	result was that the turnover
relating to the purchase of paddy and rice became exigible
to payment of purchase tax under the Act in the hands of the
purchasers with effect from	the 15th January, 1968.
Aggrieved by the said	notification,	the appellants	who
became liable to payment of purchase	tax on	the turnover
relating to the purchases of	Paddy made by	them filed
petitions under	Article 226 of the Constitution on the file
of the	High Court of Punjab and Haryana questioning	the
validity of section 31	of the	Act, the Notification dated
the 15th January, 1968 issued thereunder and their liability
to payment of purchase tax.
 The principal contentions urged	by the appellants
before the High Court	were (1) that section 31 of the Act
which authorised the State Government to amend Schedule ‘C’
to the	Act by	adding certain	items making the turnover
relating to their purchases liable to	tax was void on the
ground	that it suffered from the	vice of excessive
delegation of	legislative power and therefore	the
notification issued thereunder was also void	and (2) that
the appellants	who were carrying on the	business of
manufacturers of rice could not be denied the benefit of
section 5(2) (a) (ii)	of the	Act which authorised	the
deduction from	the gross turnover the turnover relating to
the sales of paddy effected in their favour notwithstanding
the inclusion of paddy in Schedule ‘C’ to the Act. The High
Court rejected	both the contentions of the appellants and
dismissed the writ petitions.	Hence these appeals under
Article 136 of the Constitution.
 In this Court also, the very same contentions which
were urged before the	High Court were urged in support of
the appeals with some slight variations.	The first
contention urged by Mr. M. C. Bhandare, learned counsel for
the appellants	was that section 31	of the Act which
authorised the	State Government to vary Schedule ‘C’ to the
Act by adding certain goods whose turnover was not liable to
payment of sales tax before suffered	from the vice of
excessive delegation	of legislative	power	and in	the
alternative he submitted that even if the said provision was
otherwise valid, it could not be interpreted as including
within its scope the power to	issue a notification which
would run counter to the express legislative policy of the
Act contained in section 5(2) (a) (ii) thereof which had
been enacted with the avowed purpose of giving assistance to
manufacturing industries.
959
 A review of the decisions of this Court	to some of
which we will presently refer shows that the delegation of
power by the legislature to a	local authority or to	the
Executive Government to vary or modify an existing law would
not be	unconstitutional so long as such delegation does not
involve the abdication of essential legislative power by the
legislature. Such delegations of legislative power have been
upheld by this Court on several varied and diverse grounds
such as the scheme and policy of the statute under which the
power is delegated, the presence of	guidelines in	the
statute regarding the exercise of delegated power, the lack
of time for the Legislature to make provision with regard to
all the	details involved in the administration of the law,
the incapacity	of the	Legislature to	foresee	all future
events, the nature of the subject matter of legislation and
the nature of the donee of power etc. Even	in matters
relating to taxation law, it has been consistently held that
the Legislature	can delegate the power to fix rates of tax
provided there	are necessary	guidelines regarding	such
fixation on the ground that in a modern society, taxation is
one of the methods by which economic and social goals of the
State can be achieved	and the	power	to tax, therefore,
should be a flexible power and capable of being easily
altered	to meet the	exigencies of	circumstances.	Such
delegation has	been held to be not amounting to delegation
of essential legislative function.
 In Powell	v. Appollo Candle Company Limited(1)	the
Judicial Committee of the Privy Council was called upon to
decide whether	section 133 of the Customs Regulation Act of
1879 of	New South Wales which	conferred the	power on the
Governor to impose tax on certain articles of import was an
unconstitutional delegation of legislative	powers. In
holding that it was not unconstitutional, the Privy Council
observed:
	“It is argued that the tax	in question has been
imposed by the Governor and not by the Legislature who alone
had power to impose it. But the duties levied under	the
Order-in-Council are really levied by the authority of the
Act under which the Order is issued. The Legislature has not
parted with its perfect control over the Governor, and has
the power, of course,	at any	moment,	of withdrawing or
altering the power which they have entrusted to him. In
these circumstances, their Lordships are of opinion that the
judgment of the Supreme Court was wrong in declar-
960
 ing Section 133 of the Customs Regulation Act of 1879
to be beyond the power of the Legislature.”
 In J. W. Hampton Jr. & Company v. United States(1) the
validity of the action	of the President to make changes in
the rates provided in	the Tariff Act, 1922 under the power
delegated by the Congress arose for consideration. That was
challenged as a forbidden delegation of legislative power to
executive authority. The challenge was negatived by	the
Supreme Court of the United States on the ground that the
Congress had laid down	by legislative	act an intelligible
principle to which the person authorised to fix the rate of
customs duties on imported merchandise was to conform.
 The principle enunciated in the above two decisions has
been substantially adopted and followed by this Court in two
cases-(1) Pandit Banarsi Das Bhanot v. The State of Madhya
Pradesh & Ors. (2) and (2) Municipal Corporation of Delhi v.
Birla Cotton, Spinning and Weaving Mills, Delhi & Anr.(3) to
which we shall refer hereafter.
 In	Rajnarain Singh v. The Chairman, Patna
Administration Committee, Patna and Another(4) where an
earnest attempt was made to analyse and explain the judgment
of this	Court in re. The Delhi Laws Act, 1912(5). Bose, J.
after referring	in detail to the observations made by the
learned Judges in the latter case observed at page 301:-
	“In our opinion, the	majority view	was that an
executive authority can be authorised to modify either
existing or future laws but not in any essential feature.
Exactly what constitutes an essential	feature cannot be
enunciated in general terms, and there was some divergence
of view	about this in the former case, but this much is
clear from the opinions set out above: it cannot include a
change of policy.”
 In Pandit	Banarsi Das Bhanot v.	The State of Madhya
Pradesh & Ors. (supra)	where this Court was called upon to
decide whether	section 6(2) of the C.P. and Berar Sales Tax
Act, 1947 which authorised the State Government after giving
by notification	not less than one month’s notice of	its
intention so to do by a notification
961
after the expiry of the period of notice mentioned in the
first notification to amend Schedule II to that Act	was
constitutional, it was held that it was not unconstitutional
for the Legislature to leave it to the executive to
determine details relating to	the working of the taxation
laws, such as the selection of persons on whom the tax was
to be laid, the rates at which it was to be charged in
respect of different classes of goods and the like and that
the power conferred on the State Government by section 6(2)
of that	Act to amend the Schedule relating to exemption was
in consonance	with the accepted legislative practice
relating to the topic. In that connection at page 435, this
Court observed:
	“Now, the authorities are clear that it is	not
unconstitutional for the legislature to leave	it to	the
executive to determine details	relating to the working of
taxation laws,	such as the selection of persons on whom the
tax is to be laid, the rates at which it is to be charged in
respect of different classes of goods, and the like.”
 The next case to	which	reference may	be made is
Corporation of	Calcutta & Anr. v. The Liberty Cinema(1)
where the majority upheld the fixaion	of a tax on cinema
shows by the	Corporation of	Calcutta even	though	the
Calcutta Municipal Act of 1951 prescribed no limits to which
the tax	could go. In that case, reliance was placed on the
case of	Pandit Banarsi	Das Bhanot v. The State of Madhya
Pradesh & Ors. (supra) and it was held that the fixation of
rate of tax could be left to a non-legislative body provided
the Legislature	gave necessary	guidance for such fixation.
This Court in that case found guidance in	the various
provisions of the statute including the fact that the body
which had been authorised to levy the rate was a municipal
body whose fiscal requirements were restricted by the nature
and area of its jurisdiction.
 In Municipal Corporation of Delhi v. Birla Cotton,
Spinning and	Weaving	Mills,	Delhi	& Anr. (supra)
Hidayatullah, J. (as he then was) upholding the imposition
of a tax by the Delhi Municipal Corporation in exercise of
the power granted to it under the Delhi Municipal
Corporation Act 66 of 1957 observed at page 287 as follows:-
	“The doctrine	that Parliament cannot delegate its
powers, therefore, must be understood in a limited way. It
only means that the legislature must not efface itself but
962
must give the legislative sanction to the imposition of
the tax and must keep the control in its own hands. There is
no specific provision in the Constitution which says that
the Parliament	cannot delegate to	certain specified
instrumentalities the power to effectuate its own will. The
question always	is whether the legislative will has	been
exercised or	not. Once it	is established that	the
legislature itself has willed	that a	particular thing be
done and has merely left the	execution of it to a chosen
instrumentality (provided that it has not parted with its
control) there	can be	no question of excessive delegation.
If the	delegate acts contrary to	the wishes of	the
legislature the	legislature can undo what the delegate has
done.”
 In Devi Das Gopal Krishnan & Ors. v. State of Punjab &
Ors.(1) the validity of section 5 of the Act (as originally
enacted) which conferred on the Government power to levy tax
at such rates	as the Government might fix arose	for
consideration. This Court held that such conferment of power
on the	Government to levy tax at the rates determined by it
without any statutory limitation or guidance was void. This
Court, however,	held that after section 5 was amended by
Punjab Act No. 19 of 1952 by imposing the restriction that
the rates determined by the State Government	should	not
exceed two paise in a rupee was valid as the Legislature had
delegated the power to the Government to determine the rates
subject to the restriction mentioned above. In the course of
the above decision, Subba Rao, C.J., dealing with	the
decision of this Court in Corporation of Calcutta v. Liberty
Cinema (supra) observed:
	“If this decision is an authority for the position
that the Legislature can delegate its power to a statutory
authority to levy taxes and fix the rates in regard thereto,
it is equally an authority for the position that the said
statute to be valid must give a guidance to the	said
authority for fixing the said rates and that guidance cannot
be judged by stereotyped rules but would depend upon the
provisions of a particular Act. To that extent this judgment
is binding on us. But we cannot go further and hold, as the
learned counsel	for the respondents asked us to do, that
whenever a statute defines the purpose or purposes for which
a statutory authority is constituted and empowers it to levy
a tax a that statute necessarily contains a guidance to fix
the rates: it depends upon the provisions of each statute.”
963
 In Sita Ram Bishambher Dayal & Ors. v. State of U.P. &
Ors.(1) the validity of section 3D(1) of the U.P. Sales Tax
Act, 1948 which authorised the levy of a tax on the turnover
of first purchases made by a	dealer or through a dealer
acting as a purchasing	agent in respect of such goods or
class of goods, and at such rates, not exceeding two paise
per rupee in the case of foodgrains, including cereals and
pulses, and five paise per rupee in the case of other goods
and with effect from such date, as may, from time to time,
be notified by the State Government in that	behalf	was
questioned on the ground that the delegation of power to the
State Government to determine	the goods or class of goods
whose purchase turnover would be liable to tax and the rates
of purchase tax subject to the restriction imposed in that
regard by that section	suffered from the vice of excessive
delegation. Repelling the above contention and upholding the
said provision,	Hegde, J. speaking for the Court observed
thus:-
	“It is true that the power	to fix the rate of a
tax is	a legislative power but if the legislature lays down
the legislative policy and	provides the necessary
guidelines, that power can be delegated to the executive.
Though	a tax	is levied primarily for the	purpose of
gathering revenue, in selecting the objects to be taxed and
in determining	the rate of tax, various economic and social
aspects, such	as the availability of	the goods,
administrative	convenience, the extent of evasion,	the
impact of tax levied on the various sections of the society
etc. have to be considered. In a modern society taxation is
an instrument of planning. It can be used to achieve the
economic and social goals of the State. For that reason the
power to tax must be a fexible power. It must be capable of
being modulated	to meet the exigencies of the situation. In
a Cabinet form of Government, the executive is expected to
refect the views of the legislatures. In fact in	most
matters it gives the lead to the legislature. However, much
one might deplore the “New Despotism” of the executive, the
very complexity	of the	modern society	and the demand it
makes on its Government have set in motion forces which have
made it absolutely necessary for the legislatures to entrust
more and more powers to the executive. Textbook doctrines
evolved in the 19th Century have become out of date. Present
position as regards delegation of legislative power
964
may not be ideal,	but in	the absence of any better
alternative, there is no escape from	it. The legislatures
have neither the time, nor the required detailed information
nor even the mobility to deal in detail with the innumerable
problems arising time and again. In certain matters they can
only lay down the policy and guidelines in as clear a manner
as possible.”
 When the validity of section 3-D of U.P. Sales Tax Act,
1948 was again challenged before this	Court in Hira	Lal
Rattan Lal etc. etc., v. State of U.P. & Anr. etc., etc.(1)
on the	very same ground, it was again upheld by this Court
with the following observations:-
	“The	only remaining contention is that	the
delegation made to the executive under s.	3-D is an
excessive delegation. It is true that the legislature cannot
delegate its legislative functions to any other body. But
subject to that qualification,	it is	permissible for	the
legislature to	delegate the power to select the persons on
whom the tax	is to	be levied or	the goods or	the
transactions on	which the tax is to be levied. In the Act,
under s. 3 the legislature has sought to impose multi-point
tax on	all sales and purchases. After having done that it
has given power to the executive, a high authority and which
is presumed to command the majority support in	the
legislature, to	select for special treatment	dealings in
certain class of goods. In the very nature of things, it is
impossible for	the legislature to enumerate goods, dealings
in which Sales tax or purchase tax should be imposed. It is
also impossible	for the legislature to select the goods
which should be subjected to	a single point sales or
purchase tax. Before making such selections several aspects
such as	the impact of the levy on the society, economic
consequences and the administrative convenience will have to
be considered.	These factors may change from time to time.
Hence in the very nature of things, these details have got
to be left to the executive.”
 We shall now proceed to examine the validity of section
31 of the Act	in the	light of the decisions	referred to
above. The expression ‘dealer’ is defined in section 2(d) of
the Act	as “any person including a Department of Government
who in	the normal course of trade sells or purchases any
goods, in the State of Punjab.” Section 2(ff) of the
965
Act defines the expression ‘purchase’ as “acquisition of
goods specified in Schedule	‘C’ for cash	or deferred
payment.” The word ‘sale’ is defined in section 2(h) of the
Act as meaning “any transfer of property in goods other than
goods specified in Schedule	‘C’ for cash	or deferred
payment.” Sub-section (1) of section 4 of the Act which is
the charging	section	provides that “subject to	the
provisions of sections 5 and 6, every dealer	(except one
dealing exclusively in goods declared tax-free under section
(6) whose gross turnover during the year	immediately
preceding the commencement of	the Act exceeded the taxable
quantum shall be liable to pay tax under the Act on all
sales effected	after the coming into	force of the Act and
purchases made after the commencement of East Punjab General
Sales Tax (Amendment) Act, 1958.” Section 5(1) of the Act
authorises the	State Government to determine	the rates of
tax payable on the taxable	turnover of a	dealer	not
exceeding the limit prescribed	therein. Subsection (2) of
section 5 of the Act lays down the principles governing the
determination of “taxable turnover”. During the relevant
period, sub-section (2) of section 5	of the	Act read as
follows :-
	“5. (2) In	this Act the	expression “taxable
turnover” means	that part of	a dealer’s gross turnover
during any period which remains after deducting therefrom-
(a) his turnover during that period on-
(i) the sale of goods declared tax-free
under section 6;(ii) sales to a registered dealer of goods
other than sales of goods liable to tax at the first stage
under sub-section (1-A); declared by him in a prescribed
form as being intended for resale in the State of Punjab or
sale in the course of inter-State trade or commerce or sale
in the course of export of goods out of the territory of
India, or of goods specified in his certificate of
registration or use by him in the manufacture in Punjab of
any goods, other than goods declared tax-free under section
6, for sale in Punjab and on sales to a registered dealer of
containers or other materials for the packing of such goods:Provided that in case of such sales, a
declaration duly filled up and signed by the registered
dealer
966
to whom the goods are sold and
containing prescribed particulars on a prescribed form
obtained from the prescribed authority is furnished by the
dealer who sells the goods:(ii) .. .. .. .. .. ..
(iii).. .. .. .. .. ..
(iv) sales to any undertaking supplying
electrical energy to the public under a licence or sanction
granted or deemed to have been granted under the Indian
Electricity Act, 1910, of goods for use by it in the
generation or distribution of such energy;
(v) sales or purchases of goods falling
under section 29;
(vi) the purchase of goods which are sold not
later than six monts after the close of the year, to a
registered dealer, or in the course of inter State trade or
commerce, or in the course of export out of the territory of
India;
Provided that in the case of such a sale to a
registered dealer, a declaration, in the prescribed form and
duly filled up and signed by the registered dealer to whom
the goods are soid, is furnished by the dealer claiming
deduction.
	(vii)Such other	sales or purchases as may be
prescribed;
	(b) the amount of sales tax included in the gross
turnover.”
 Section 6 of the Act during the relevant period read as
substituted by	Punjab Act	No. 24	of 1959 with	the
modification made by	Punjab	Act No. 7 of	1967 which
substituted the	words “twenty	days” in the place of “three
months” in sub-section (2) thereof.
 Schedule ‘A’ to the Act specified certain goods which
were considered	as luxury goods for purposes of levy of tax
at the	rates prescribed by the State Government under the
first proviso to section 5(1), Schedule ‘B’	to the	Act
referred to the items	of goods which were treated as tax-
free goods under section 6 and Schedule ‘C’	during	the
relevant period	referred to the goods the turnover of which
was subject to	purchase tax.	The State Government	was
however, given power to amend all the three Schedules.
967
 It is seen from the provisions of the Act referred to
above that the Legislature while directing that the	tax
shall be levied on the turnover of sales and purchases of
goods under section 4	left the rates of tax payable to be
determined by the State Government under section 5(1) of the
Act subject to the	limits	prescribed therein.	The
Legislature after specifying the goods which should be
treated as luxury goods, tax-free goods and	goods whose
purchase turnover is liable to tax in Schedule ‘A’, Schedule
‘B’ and Schcdule ‘C’ respectively has delegated the power to
the State Government to amend Schedule ‘A’ under the first
proviso to sub-section (1) of section 5, Schedule ‘B’ under
sub-section (2)	of section 6 and Schedule ‘C’ under section
31 of the Act. In each of these cases, the State Government
can make the amendment only after giving previous publicity
to its	intention to do so thus giving an opportunity to
interested parties to make representations, if any. In the
case of a democratic Government, this itself acts as a check
on arbitrary exercise	of power. At	this stage it is
necessary to refer to	sub-section (2A) of section 4 of the
Act and that	provides that notwithstanding anything
contained in sub-sections (1)	and (2) of section 4, no tax
on the	sale of	any goods shall be levied if a tax on their
purchase is payable under the Act. The Act also contains the
machinery for assessment and collection of tax. It follows
from the scheme of the Act that no tax is payable on the
sale of	goods specified in the first column of Schedule ‘B’
subject to the conditions and exceptions, if any, set out in
the corresponding entry in the second column, thereof and no
dealer shall charge sales tax on the sale of goods which are
declared tax-free. In so far as goods included in Schedule
‘C’ to	the Act	are concerned,	tax can be levied only on
their purchase turnover. In the case of all other goods, tax
is levied on their sales turnover subject to section 5 and
other provisions of the Act. When the State Government in
exercise of its power under section 6(2) of the Act deletes
any goods from Schedule ‘B’, they cease to be tax-free goods
and their sales turnover would become liable to payment of
tax. When the State Government in exercise of its power
under section 31 of the Act includes any goods in Schedule
‘C’, their sales turnover would become exempt from payment
of tax	but their purchase turnover would become liable for
payment of tax. We are of the view that the delegation of
power to the State Government to determine whether any class
of goods should be included or excluded from Schedule ‘C’ to
the Act	cannot be considered as unconstitutional in view of
the decisions of this	Court	referred to above and in
particular the	decision in Pandit Banarsi Das Bhanot v. The
State of Madhya Pradesh & Ors. (supra) where section 6(2) of
the Central Provinces and Berar Sales Tax Act, 1947 corres-
968
ponding	to section 6(2) of	the Act was upheld by a
Constitution Bench of this Court. The	Constitution Bench
while rejecting	the challenge	of section 6(2) observed
thus:-
	“The	contention of	the appellant that	the
notification in question is	ultra vires must, in	our
opinion, fail on another ground. The	basic assumption on
which the argument of	the appellant proceeds is that the
power to amend the Schedule conferred	on the Government
under s. 6(2)	is wholly independent of the grant of
exemption under s. 6(1) of the Act, and that in consequence,
while an exemption under s. 6(1) would stand, an amendment
thereof by a notification under s. 6(2) might be bad. But
that, in our opinion,	is not the correct interpretation of
the section. The two sub-sections together form integral
parts of a single enactment, the object of which is to grant
exemption from taxation in respect of such goods and to such
extent as may from time to time be determined by the State
Government. Section 6(1), therefore, cannot have	an
operation independent of s. 6(2), and an exemption granted
thereunder is conditional and	subject to any modification
that might be issued under s.	6(2).	In this view,	the
impugned notification	is intra vires and not open to
challenge.”
 We are of the view that the case in so far as section
31 of the Act	which is also an integral part of a single
enactment and which authorises the State Government to amend
Schedule ‘C’ to the Act cannot be different from the case
which was dealt with by the Constitution Bench. If it is
permissible for	the Legislature to authorise the State
Government to convert tax free goods	into taxable ones,
there is hardly any justification for holding that the State
Government cannot be entrusted	with the power to include
goods in Schedule ‘C’ making their purchase turnover
taxable.
 It was, however, argued by Mr. M. C. Bhandare that in
the instant case, the inclusion of paddy in Schedule ‘C’ to
the Act	was against the policy underlying the Act	and,
therefore, even	though section	31 of	the Act might be
constitutionally valid, the notification issued by the State
Government directing inclusion of paddy in Schedule	‘C’
should be held to be outside the scope of section 31 of the
Act. In	other words, he contended that having regard to the
scheme of the Act, it was necessary for us to read section
31 of the Act	as not	delegating the	power to the State
Government to include paddy in Schedule ‘C’ to the Act. The
argument of the learned counsel was that the appellants were
purchasing paddy either from agricul-
969
turists who had grown	it on their land or	from katcha
adatias	for purposes	of manufacture of rice in	the
circumstances mentioned in section 5(2) (a) (ii) of the Act.
In either case no sales tax was being levied on the turnover
relating to the sales	in their favour by reason of item 39
of Schedule ‘B’ to the Act which declared that agricultural
or horticultural produce sold by a person or a member of his
family grown by himself or grown on any land in which he has
an interest whether as owner or usufructuary mortgage tenant
or otherwise were tax	free goods or of sub-clause (ii) of
clause (a) of sub-section (2) of section 5 of the Act which
required the turnover relating	to sales to a registered
dealer of goods specified in his certificate of registration
for use	by him	in the	manufacture in	Punjab of any goods
other than goods declared tax-free under section 6 for sale
in Punjab to be deducted from	the gross turnover of	any
dealer in order to arrive at	‘taxable turnover’. It	was
argued that the tax payable under the Act was an indirect
tax and	since no sales tax was leviable, the appellants
could purchase	paddy before the issue of the impugned
notification without being saddled with the liability of
payment	of sales tax. The	policy	underlying section
5(2)(a)(ii) of	the Act	was that manufacturers of goods
specified in the certificate of registration	obtained by
them should be able to acquire raw	material for their
industry without incurring the extra liability of sales tax.
This exemption	which the appellants were enjoying was taken
away indirectly	by the	State Government by including paddy
in Schedule ‘C’ to the Act resulting in the imposition of
purchase tax in respect of its turnover on them. Relying
upon the decision of the High	Court	of Madras in	Syed
Mohamed & Co. v. The State of Madras(1) it was argued that
sales tax was in effect tax on the transaction of sale of
goods by one person to another and that it was unreasonable
to assume that the	Legislature contemplated different
categories of transactions depending upon the point at which
the tax	was levied. In support of this contention,	our
attention was also drawn to the observation made at page 571
in Devi	Das Gopal Krishnan & Ors. v. State of Punjab & Ors.
(supra) and in State of Assam	v. Ramesh Chandra Dey &
Ors.(2). The learned counsel for the	appellants contended
that since the exemption from payment of sales tax accorded
by the	Legislature under item 39 of Schedule ‘B’ and under
section 5(2) (a) (ii)	of the	Act was	in respect of	the
transaction of	sale, it was not open to the Executive
Government to take away the exemption by including paddy in
Schedule ‘C’ and since	such inclusion	was contrary to the
express policy of the statute, section 31 of the Act must be
so interpreted as not delegating the power to
970
include paddy purchased by the appellants in Schedule ‘C’.
We are,	therefore asked to hold that even though section 31
was not unconstitutional, the notification was	not
enforceable against the appellants. The above argument is no
doubt quite attractive but we do not find any substance in
it since it overlooks the decision of the Constitution Bench
of this	Court in Pandit Banarasi Das Bhanot v. The State of
Madhya Pradesh & Ors. (supra) where it has been held that it
is open to the Legislature to delegate the power to withdraw
the exemption which has been given by the Legislature in
respect of certain transactions specified in Schedule II to
the C.P. and Berar Sales Tax Act, 1947. Moreover it cannot
be said that the principal object of the Act is to encourage
manufacturing industry.	The Act is a fiscal legislation and
its object is to collect revenue for the purpose of meeting
the expenditure	of the Government. It is no doubt true that
while levying tax under the Act, the Legislature may grant
exemptions in	certain	cases	and may decline to grant
exemptions in	other	cases.	The question whether	such
exemption should be given or not is	only incidental or
ancillary to the principal object viz. the object of levying
tax for the purpose of collecting revenue. It cannot also be
said that when certain goods are	sold in favour of
manufacturer, the seller is always entitled to deduct such
sales turnover	from the gross turnover. He can do so only
when such goods are	specified in	the certificate of
registration obtained by the purchaser and they are used by
him in	the manufacture	in Punjab of any goods other than
goods declared	tax-free under section 6 of the Act for sale
in Punjab. Transaction in paddy cannot, therefore, be
considered as having been generally exempted from payment of
tax under the Act. It is also to be	seen that section
5(2)(a)(ii) of	the Act	grants exemption from	payment of
sales tax on the turnover of	goods sold in favour of a
manufacturer under the circumstances mentioned therein only
to the	seller and not to the buyer even though indirectly
the buyer may be benefited thereby. If the observation made
by this	Court in State of Tamil Nadu	v. M. K. Kandaswami
etc., etc.(1) that ‘taxable goods’, ‘taxable	event’	and
‘taxable person’ are three distinct concepts	is borne in
mind, there will be no room for any	confusion. In	the
instant case, the taxable event is the purchase of paddy and
not its	sale which alone attracts section 5(2) (a) (ii) of
the Act and taxble person, that is person liable to pay tax,
is the	purchaser and not the seller. The appellants cannot,
therefore, complain that any exemption granted to them by
the Act	has been taken away.	Even though the liability to
pay purchase tax may be on appellants, it is bound to have
repercussions on the price at which they buy paddy and
971
the price at which rice manufactured	by them	out of that
paddy is sold by them. The tax payable under the	Act
admittedly being an indirect	tax the tax burden would
ordinarily fall	on the	consumer of rice and not on any of
the intermediaries including the appellants. The impugned
notification cannot, therefore, be treated as	one issued
against the policy of the statute.
 In view of the foregoing, we hold that section 31 of
the Act and the Notification issued thereunder do not suffer
from the vice of excessive delegation of legislative power.
 We may at this stage refer to one other subsidiary
argument urged	on behalf of the appellants. It is argued
that because paddy and rice are not different kinds of goods
but one	and the same, inclusion of both paddy and rice in
Schedule ‘C’ to the Act would amount to imposition of double
taxation under the Act. There is no merit in this contention
also because the assumption that paddy and rice are one and
the same is erroneous.	In Ganesh Trading Co., Karnal v.
State of Haryana & Anr. arising under the Act, this Court
has held that although rice is produced out of paddy, it is
not true to say that paddy continued to be paddy even after
dehusking; that	rice and paddy are two different things in
ordinary parlance and therefore, when paddy is dehusked and
rice produced,	there is a change in the identity of	the
goods. The above decision follows the principle enunciated
by this	Court in State of Punjab v. Chandu Lal Kishori Lal
in which it was held that cotton seeds when separated from
cotton constituted distinct commercial goods different from
cotton. The above contention has, therefore, to be rejected.
 In	the result these appeals	fail and they	are
dismissed. The parties shall, however, bear their own costs.
N.K.A.	Appeals dismissed.
972