High Court Karnataka High Court

Commissioner Of Central Excise vs M/S K.V.R Constructions on 18 November, 2010

Karnataka High Court
Commissioner Of Central Excise vs M/S K.V.R Constructions on 18 November, 2010
Author: Manjula Chellur Kumar
31 Tffi EEGH QQURT C3? KAR.E¥fi.'§'fiJ{A £1' Efifififllfigfi
QEFEE TEJES 31% 183% 1393.? Q? gswmga, 291%
EESERT

31$; E~§§§'BLE ms. mmca §éi§';HJ{}{g'§ 

Arm  
31$ i~{SE§'E§.,E ram J£IS'I'I{1E  _
2:25:21': gypgag I'*s}'::>.2Q92~=9'3::'§AA?VI3"' f'£',IZ}f;§'.'-'(Q %%{'i'<f£'!;R4:

BETWE E3:

Qammsé simmer cafCmn*aI  E3 )1   V '
Hc.1€'£w§ Sfifismybc    
Lalbagh Réacé

 

Nfiw     _   
Cammiasionsi' ¢i: {'¢ '§'&;§t *   
Sarvim '}'ax-Cicéxzgtflésgiemgmég   »

rmze,   
    . '
      .

– .. 4′ “.A;:sm§§g:1t
[By 83%, Ra.gha%;rzfira7:,–,Afi1ar, for
Sgri”1’€,E.E}m..a_3a§mr§ 633:2}

3

f¥sf.1{33, 35*? i97fT,.§i:rr¥ Heuéin Emma

H Vv . Hm2éi§z1v’–§?E$€afl, {fiaoor

M”x%ri§§.

“3*has¢ Appéais {taming far Ezearixxg

fizfirzfizicz fiwfimj, J1, cieliwrw the f91Emv:i:1g:-“-.__ ”

JunamEfi§”~

The Revenua is mfaréT–Li$..”$I§er ” L’

:3? the iaamed Smgie ?s7:*§.§: fietitiafi
f%’:::.16′?i?3 ,1 2%§. ?a:fi§.=;s’A’ this appeai

$3 per ihair ra:,rr_.¥§;:Vi;f1 x V’

3. fienstmaflm ia a

Sfififiirtifiiiiéfi’ sersricaa flfldfif’

categafry ,’i.’.?»c:}:::g;$V§i1?§z;<:%;'f§i§z: af Rasidantiai Compiax

V, ,_,[Sje§'#§ai::fae'f the Servica Tax in axzjwrtzianca

" W94. They have undertaken tha

5:7
4/

Bf febllawing warts an behaif Qf Slzri

mighunghmmm shiksmm Seva Trust 'sy viztzxfi cf

A agéfiemamt éaicé §'?.1§.2Qa4:»~

a} fifidifiai mflfigfi
hf 2%£M3 E-iasgitai

3
C1 8631*’? Engzm-firing camikge
dj SJEIT Engmearixag Bays Hzmtai

3. It is aims mm: in dispéxte that seizwziccrfefx

came ta ha gem. in accerdance with the P’i:1;s’t;:’:¢fe;_~”

£394 far the sarvima rendered far tha a?3z#:f5f:’.:fai§gi’t..bj;%L:”

constructing amve buiidixw far:=::1a1-péérifisdsi

£9 Fbbruaxjy’ 20% and 1s!£a.y 2§:§$éV”‘:::$V’Fsbriiia1f§§…V2G§3?V.

fiuring the mcnth sf Mama _2§;;1&a§kkpe::fieme§ fgjéed ma

refunci appiiaatiana _ whiah were

reczaivacé ‘by m-231:3 goeaa santendizzg
ma: gaming V%xa+21:c:: was mm by {ham

wag {Q a fi0.n4pr¢fitAA~–§1§ n mid they ware mt

sggazz in the light, cf thfl Circular

dataé 1’.?;Q9.2GG4 and ssaught fer

fiéervice Tax gaifi. Tim ksaimiant

“””‘–._VV{‘fiQm§¢.mi$:%§Gn:ar Qf Qentrai Excise by srder dated

ELQGQ8 cama ta 3; aionrshzsimz ma: ammmt paid by

T them is met sezviga zax, but it was in the nature cf

% ” aeposiz with the Depmmenz. He aim new

that amgums Cfifififitfié ermrzsaugly ézavg t-zji”*.Tbe

ratmfiafi ta thé csmamed mmcén, E1;:,_:~’};’;c:33;§.=§:i:_;r :’;:f:’,”
regestad the refimd claim an the ”
appficationa were fiiad beyond the .’

pregcribcé Lander Scctigm 13;}.-3

194% {far $12911 refarifid ta’:

4. Eeing ‘j .:§r::i_e:r,, petitianar
preferred an aprggeai bgféifi’ mppcais}

in Appea} Qréer of the

a1,_2.’£_.A§13s:;%;’Vi?.v1V.’,§§V_ é:c1<:i« tha appeal by etrsrclar

dt. 3?} 3 Ehc mjectimn of the appeal;

the ;ie°1£i$;?ic::3;$r"' am Writ Peman N€;.16?'?3/23139

msra Single Judge aeelcing setting aside

i".§.t:V"ér: §¢':" tfifiaéamzniwiamer géppeaisi and far rafuné

Lg: s5;vj@Ta$; mid;

% ‘ * 5. The: Eeaxfiéd singze Judge by refarririg ta

M_.jA”‘$%e.§t.i§n 113 sf Centrai Excisa am 3.944;. mm that

ééctiszz 3; 38 ‘m mwyii.-tabla aims amaunt paid by

gaetifienar was mm: a duty mid $1″ fiepesiwfi and it was

hefi in be fifipasit with tha da t axzfl mt dufiy». It

was abs mm mm was 13$ amemsity fer ting

am’ he seanzm 2:3 ef the Am, Azzcardzrg’

Singja ‘..:z.¥.&.gfi§ the exams: at’ tin

arié fispfifiafie:-: Trifiufi

ma :*&po:1§e2::.t was ¢rmn¢ariis §.z= it 3339″ Welmsa’ I V

cf skim mwfi tha afiffckr
rizéatirxg Es aagfizaz was 1:515
mmmmmhae :1. Tm
fha amunia
beyoné twe mm
fiam by the saié cruiser}
3 ma qumtimxim tixe wider at’ the
. V~

ta €313 aymiiants, the Lmmi

_ fiizfgla mtally mnkmmwuefi the rafin an 5}}

rcfuxiéi mama bf; mt ®§Ififi {Em saga aef

imam mm «en. awn as mug

mpartfifi ix: 1997 rag) 31.1: 24? ac, which zays Vfiown

the garameters af enterisinirzg ax: agplicat-§a;::;:1′

Sactifln 1 13 ar the Cgntrai Emma Act, mg. A -If %

‘2’; fiicsarding is the

Bepartmcni; {mac the ameznzm aréA.;p’a§.d 3-.T;”s”‘v’5sz;gf:§§i.:;e§j’;t$3; L.

by virtue Qf Sectitzn 3:3 e£ FL;«”:i%;1,a;;¢e%1§rs34, the
agspiicatien sf gcmag inter play.
Thercferefi any “”:9a3=;fi1ndcci hm to

ha in _$j.s€§;fl*r;=<r;.fj Central Exaise

fiat, m§as§e_%éfié;=r§ 4?he fi.év;t'::z*<: er the tax gaid, and the

refund Eiazgta Srsctzion MB {pf rm Act,

Her1;.j§e,"1<;,23 catgtéfiés v€t:§1a§ amass; the refund slaim is

tims prmmbea under Sacstian 3 13 of

._ft§.¥s°fi.-Bmdent caulé net ham had {ha banefit

g af rt;?: f;:;i:fii'Va§:'"::he ammmt and as &. matiar flf fact Farm-

VV V' "'..jL_RAApre§cVI;)'.bed far mfund $1' amaunts under Secfion 3.15

' tfiif Air: was filfi fig; the rmpmzcient £11 73118 instant case

VV V as $23.32: he mntends ithat ha}? 81711333 Judge erred

in haifiixg Swilfi aa izmppiizzabifig '§'"1":er&fQ§°e, ha

prays far {ha carder ef the: iemnté Sifigia Judge 13:3 he
sat asitia hy uphaifiing the asréar af aha &p§«£fi,1&ta

authafigyfi

8, Ha alas cantenés that '&§..x:§r£u¢ "
3 {:3 gs; of the mg there is s{:»:ttiir3'%3*

Appenaze Triburxal. Themfcgg; mg 23.1;-::kk%§}ati1é:e;:1%k :£':£se1f" A %

was rm: m&inia.tr71s.b1¢..V.iE;ifi §£*é1;x*2&:.i{ien§ Em
relia apex}. tha jzzégmfiixi 'Q?' jggifipfemg Qcrkxri in
tha case cf; V. $313

rum :¢pJcgs£gaé%i;£ g2kfir1a3 3. we :19.

Earned Senlmr Qtzzxrmsei

fer p«at,}2ti5»:*.a$::'~va3sj;a:§-_$a:°§e"e«iéissrxtezxfis that as 143113 as she

V' b3:…….i:I:c raapcsndtnt was an ammzrzt

/"

* m’:a11¢:ct¢d. in amarfiaimc with 121:

jfixsen Section 1 13 sf ma Ceritra} Excise Act

v.%ppiy mé if saw the amsmunt yaici by the
: ‘s:’ft~.:$;r: :ém:¥s¢r;t is eutaiicif: tin §r§.3I’V’ifi’$¥ Qf Sgctian 113 ef

…§?§e Est, mane af the prsuvisimns sf Sestéari 1:8 9f the

Ag: ineiudfi timc kiwi $32233. appig and fizazfifare

amnsnnts in qaestinn mfg gram mafia: mistaim as

szmh it mam: be cansausd as duty ytaid. V.

the mme, ha wmizgarzda, Sasctian, 1 1B {if K

an attraactgd. :9; ‘km Esta sf the * ,

:9. figwfidim to ad Cfiéiifiaeij fa: k %

the pcfifiazzgr, .–%’j1}§ €§€3§€fi’£..
tax in qusmstian flea the amscxums
paid by the p§’§’§:%;f:t§r as aiaim far
rsfand af Seating: ?. 13 {if
the ha reliem men.

the judézfieni cf Cimzrt in ma caw af

was (221; 21:: we may,

‘7(émdin,a1£ Beach 9:’

“\C’-.

High mm in am: mason
VV _ §a;i533?i§m9 in the cage csi’ 3&3′-1 ant Vmhtt

mm. 2m.s.2@@9 mfi gmmenz cf 3

this fifiurt in the

cam 0fC aiflcwal E::c@ Bin»
m ‘V. R% 1% Pvt. rm. raparted in 29% –i306}

mgr 9% fiiazi.

EL. We have gem é:»f

aéxtharitiag sf the Bcpartmamt 55

Singie éudge; We Iware ‘t1A§§;£e’£:e§1ig.–‘i€,;1V”‘L’

reiiad Lzpen by ‘bath ‘é;::u1″}armi011s

ccnsidaratian to the subgrrfiigfgiégis _.fi;a;I5;:af} e;1t§vea’ :3. February QGS3 and

Februm; ‘fibt in éispute the atiaxlfi’ {mfions

,?:1’1t dataé xsmagaaa fizmfiudaa the

iéézjfisfruatiaans which are far the use sf

ar institutierw being %'{£}.’t1i$h$d saieiy

th;e * educazionai, relimus, ahaerimbia. health!

ms philanthrepic purpesgs and mat far tha

…§1;i*m$a 5:’ pmfit, am rm: taxable Ming nan-

mmmarfiial in xlature. it is 3.1% me: it: dispute that
claim Qf tha rcspsnfiacnt befere £1115 cefiacmed azztharity
333191113 re;-zfund sf the abme mid amaunt “was based an

1:213 shave circular mam :7x§9.20a4 an the

this: fix fififififiw am m3:1®2*a§ far a__.–:::1€§f:#.§5r§fi§.

a§gaz151mfie:*:. “E’he <:1epar£maa:is5a3.s_;2: nqsé K "

servings refidered by the

eonstxuatiarns mi' asevgrai As5;ta,tcc%.V_a$3;©:=:§§é""i:3":%hc " L'

tram, Wifxich is 5; nan-fpxfafit Qzgszfiigizéitifin, hanceg a 11011-

pmfit sfinsiee is nest ” ‘

” §atiti&nerT5 abave: said
amaunié’ wars 3 mistaken imprmsican that

13163′. i’?$*Esm amzh $&I”§”§.€$ tw and £213

‘ “” ‘ “mad: by them was rem: charggd by

fifim this parser; m vfimm they

. ranéereazi sewge. In sther svorfi, a;::c0rdiI1g to menu,

H K gaid mm 331% amaunts tsndar 9. miatakgxx

that they were liable Ea pay wan timugh

.i:§ z§y am mat liabia ta payby virtzie Qf=§IiI’£.:i1fifi1′

dated 1?.§§.2{1)§4i» md azcmrcfimy saught far rafumé.
:31’ this aaié ameuztxi.

1%? Whiia adjudicatizg ‘aha refamci swim af

gatiiiamr} the ad} , autimm

cazxtentimx ef patifiamr ma lmié the

by pefitéianazr ware mi: mm ie__£z3,__s;.ers;i7c§£3″ £35 1″‘ V

matter cf fact, the arm: 91’ tin: ‘i’ t .

af Qcntfai Exeiw éatctd 19.b1. §’;*.:% Gfi«Si’
“T?r:z.s as g; cm
arr the zrwt? uféfzf 2.1% sf
$r’gar£%at% hem

__ far rim mfliaanaly,
Iwalth, 93”

me Bawd am ammu-

.s’a..s&z;wpm¢ mm 27.99.2994 is

: is not fimxfita in mm’:

«mtd fin swan: in an: Rwfie $3 9%

amg suntan tan: and ha km @451′ it
Sérm 2113 a t csafiectaé by the
thia mrmnz wouza mama

, ‘_,._§§§t”é’i,’§ ‘3

3%: mfiacteé mflfwzzi a@ _

{$1-@1*eamsz£pp£§g :.£.§;g2}t§} fi k
“°§’ha gran: af tI1§:~ *~f’i§m§é§s:::s1er§ ciaariy
iuéieams that amaufi cm. is
mat a. sentisg af & depiasit
wifi: iizxa = if .’ gtaitm that amcufit

eailectgd ‘b3r_Vth.:séVV’€}:e§%§?:%i*§:i’in:nt mam mt gayabla by the

amant wars!-.§.d rwmhle the

witimut any auttwrity af Law. In

smug!’ ‘ adjudicatizsg a.ut§mr:’ty awn’ aw

gmid mile? mistaken nazisn as ‘Eerszice

‘ mt ififagrt. ‘serving tax” mt Wm an1y’ir.L tires

_3:;:i:t3.:xe $1′ dammit with that fiawmmmt azxd

Gevarnmeni had rm autharity £3 milect thc safe?
amauni, Saw far as the actual amt {sf mpaymmt, he
spines that Secztian MB af the As: appiieg and

tharefare c;a}:1c:§:..1des that aonditim; cf filixxg

within an: year fivm ma relavaxzt data 23$ z1};>:¥.

xzaith as per $32,} 13 arid hxezzme. 4 V

entitiseé far the refund at’ the ”

:3. We art net cazéfixfzgagi “€S2i1V1V:Iff£ £36 tathaz’
msriéifiam cf Sectiezi ééf ‘g%;§’:%;’?ags$.usa it 31$ mart

thfi cam sf th§A’a;;rpeiia;$:’i~ the burden

sf an atlaer permn. As 8;.

matter Alcs1.’j_fa.;::t,’ in {bias agxgeai reveives

arazgggiqi Like” 0f the very appiicatifin fileé

csf ma {lcmral Exeigt Act and
aypiiaa to the facts cf mg prwent saw
Lk at. aha ragga; afmasmaz zmausw ummd er.

India. iatipragfi, the questirssn W53 with ragarfi

‘ ‘$3-.} ramfifi esf éfianzzrrai Exciaa and Suatems Bufiaag I3:

– ” heié. that aii glaims am-map: Whwa §.§”§?§r” is hsigzi ta ha

uxzcmigtituiienafg is :9 be prcfzztrreci and afijmdicatad
apes’: unéer Seéztimz IKE caf ms Qcntrai Exciass Act?
2§%§ er mafia: Secztisfi 2?’ fif €315 Cuaittzma fast, :96?

ma subjaect is slaimani. that bura§g§fiL_’§f

duty has nsfst ban pasaeéi at: ‘£9 a third
circumatazmm, 2: am held, 21% A’
duty is mmnmmmable. It alség that

jzzrmdz’ “avian of High Czaum Qf

Supreme Cami under*’A;’tia}£”Z’§;; j:f.%fia2a§1′:$Afiiiafiécted by
the pmviaians fif Sec:’ci:3’ri was furthar

rigid that c;*;2r;:’;.%¢§:ncé§; €;s;i1r£:”‘s;2’11i;g;VVVf’cxamifing the

juriaziéziazg articies, ~a:§32 have: due

regarfi intent maxi}? sated. by the

.__9f £i1g……§g,~t. and thc: writ petizicsn wauid

ggaggaiaerad and r:1i&pes.e:c1 5: 31:: am light at’

cf Secfisn IEB :}f the fiat.’ It hazs been

hesxa :2;g§z;+eiz: ma: pmm undar Amaze 22:5 has ta m
“ie,3::e:r§§s,¢=:i ms cfiéctuatc the rcgimc sf law afifi net for

V..&§*3:’mgaté:1g. it, as the pewer zmglar iirfiicie Qfié is

mnceiveé :3 saw: the ands; 0:’ law arid net tax
trafiggress thcm. At paragagzah 113 sf the said;
judmagt, they Clfifiify tkw varieizs refund c1&.ims_ Eats

threfi fifillfifi GI” categariesr

a} T3}: lavy is unmsnstitutianai-autaiffiéé

pmvisions sf the {I)_V»£§.€i§. “£3.’s:. U .V:1’s:t

acmxtamplateé by the Act b _ A_ V
1:23 Tm Law is ‘based G’? mi1fir:é.:::gtfii§?:ii1s;:i’: 1itiné:rn’a1 at ifiegal or net

” g%__§.§5v:ig_ibie A’1′:?;t1v….1.z=;e.t.&.7 {withmut juriadictisn} and,
in a prcaseeding initiamd not by

‘ __ fga5i”a’x:u1e:r assesses, but in 5.
§rargé.£*édir1g by game ether

” géfgaassee cithsr by thc High fiaurt €333 the

A Suprenm Cami, fififi as war: as the

8§$-$3366 Qama ta lcrww’ 9f the judment

VT f ; gumuin ma gcrind ant’ fimitafienj, he

16*

astian for refiznafl cf the tax gaid
by him, due ta mistaka af Eawg

Afte: referrixg seafisral judmants and

Section mg 8-5 3. 13 at Qentral Exc;§$;é’-.::.Ai;t; &

garagraph 13′? cf the said
have mnclazdcdas uradsrzw . A ” ‘ A ‘ .’ V

’23?: Appging zgag mm
to
§8 that rafiznsi
sf of mm be
mds pmvisfens
af me An: $2.3 3&2; as the
by w@ sf 3’z.:if£ arr
225 wig rm: bra
__ any 9mm’ Emma Ar:

Aisf suit 92′ a pezttwn under

5236 af canstfiutian is mamiamabie

% km levy or mzer wh;-Zn}: is £32»:-rm; mad
.7 _ ‘ér or wttiwut juzwchctmn arzd/£2?
$2 aafias aeveared by pmgesifisns

: ;va_k(i), {3} {4} and (5; in fiuiamIw£’s ‘r:2a3e, as

ézgzamea ave, as me pasged azzisids

the Act and uitra 39%. &;;ch mafia am? he
gazfiwwd fig the flaw-as’ Em mm’ the

1′?

gyduw and fltaci crf izbvmrien pmvided by

fiw speczjflc stwuie wig ham rm aypfiicatéara.
fcagecmr z:::f Cfentmg fimigeg

Ms, mam m-epasaa-aw szzgm ;*% ~§.–:dV,. ___’ .i

gzgss {.37} Si}? #3? {sc;L&%%Lj:93sF% *

fiigp. S952′ 533}; Esmras ma: 2;; -.§;3zia+};:
& am. {.2 $94 supp (3) same: 85} Ease .fz*2
wzd afier £,~’T¢r.. EVIEVI

ageci Secfion 22 0f
prazrisians af L#r%#ca:;§z3$z_«”g?$ ¢%
fag answer ta: broafir
fiamg
«”% \ ?2 1:59;?’ tffnis judarmt
m umm~nm W
hprarvfsvéa-:r_zs of the Act:

£31″ the .e%.c£.’-

In the fiz n afzzze £3z’m1′

‘ifisvzwt barred. The caggnézsedpargr can
%k 72 afzhe Catzttrcact ms, ffle a.
peiftian unwr zérticie 22$ 9f the

‘®: n and pm for appmprfiatez reiiej’

af refimé withéi the pmhd sf
V” “§érraizat£5n pravfieci’ by 3% appragrima Law.

{flzlabmfg casqs-aeptraj – para :32 – gzzlazzw
{3} azazé fégg’

18

1&9′ Yat anofimr grctzmd raimd; by Rawnue is

mgarding :12? wfit Peiitian ea;

gamma that altfilfifiifi mmwy 9? aypaal u:2§;§;;f_ 2
Emcee: @efC,E.Act, :3 available and Q
aamm writ jurmfliciian cammt §_.£:2*<:kg:é%' 'V

awn the decialimn ef sgr$gw§§:%%m:§%:}Q§:, ' é %

judmant mligd upfirx by tI'1'é* 1:31;?
ayrpeilanis in thsa »*.:a;:§ge:f":..$£' V.
saxymm ragnaa §;.~!ma;'n:'ng ta
mainmiuabiiifi§§':;s%s%;'i:£;:'*p»é€,if§é0;;§' 226 6f the
Ccnstiti;t§s::;n.,.V ta agave, vritiz than
pmpagézims __'t;hc abave aiiadz fizdgmant

2:135: Whefiazér. __$lf;ém.§:e1m and aficacifius remefiy is

11:: ijaegaazty invakmg arms 22% at the

A fl

.//

he: cazmat take recezxrae ta Artigia Q26,

E;éi§1%één111;A «sf thae said judment rem ass

£43" Lfizfarfmnatetgr; the High Saar:
werfiaaiced the: settéad my fhfif me 3% Gear:
zszifi er'd*$*tar£@r :29: grzzwtaéz a mtzfifirz undw

I9

éimécle 225 af 2118 flanstéatzzticrz *9" an efl%czw5a'

remfir £9 avaifiafie in the aggriezzeé persarg
axed aha: this mfg appiim as-it}: greater

rrsafiem ixzzrefiifizg :%:2e1y Qf taw, . : _
afiwr types usafpubfic rrwnw @116 %
bgmlw fiftd Gina!' _:%t.am':£ai A
mm; whfle deafmg with
chai $9 the aazbr;

puhzic due-S; 6.252., the H1fg§i’=«{_ “g*u*s.;r£ Imp in
Pmrziarnaent and fiésf reamiery
cf suns’: ‘_–:;:§*:::ct V§:?2.e7?;sez£21e*;s
rktaanagaf}; % x [a%:@ mar”:;§<:ar';**z
V :'iaa:::z3ez';g af the
;${é%飧£§:2:iQ::, Sf quasi?

afzhe givieaange af
arty fhmfira; $3 :13? such

.. théérismrt rrmsf msis: that befem
under Artiirie 226 Qf the
ax parsarn ffflifii €X3’§é§:££8’f the

undw the mésvaraatsfamfér.

” Whfle awmasmg the aforesmfd Ezfiw, ma

: ‘::.;m mmwug tint the pamem czimfarred Izgwz
#323 High mm under siyfzlcie 225 :;f the

Canstitazizbn hm E3115! :9 mg: mrsorz 93*

23

mstiwrisyi fiachzdég fir: @pmpriat@ eases, my
Gszserrzzmng dfieafions,

afthat pmuer but, at the we

be abffiificzus of the Q; km:f»;;A& egmgg

mstmmt amazed by zh:s%Fj%k:;¢e-m, :::§z;’¢;%:’
Héagh Gaur?’ £9 hzzigszd
exmwiséng parwer af the

-$5. {sf :

a éiecretéérz and
?¥x3§:f»/a?”£E” ms 5:: is away in

faz?wm4_’a:t;,¢ figig the Hfigh iijtmrt siwuld
ejnzagiaé: :2: fled gamer firéfséa 2:25 {If

an af

V. and pass i1’3:E§?”§’?°’£ arder

fast ska: the petiiianer man, azsafl
Vaitmatéave rexnseagg by _f:?%rz.g

apgmé mziimian em; mg’ fiw
, L legislation zzscsntafims a dafmled
V gééeahanismfar raedrwsal éf hig grrievangfi. ”

azfiem gr
ézafesdérg tfw file grmgtaisze wzfis fr}?
enfeawrneni sf my sf tbs rigfas
Part E afrfer way crifwpurfirfiae am ” ‘
and $219213 i? new a:.v@m.9s ‘cf;

1?. If this Court tzltimaiaiy eonciuxdci-as that

Smaticsy; 3, 3E {sf thg fiat is appiicabie tn {Em facts czfthc

grasent saga, then, ‘aha amumant af

fisuzfzml $3: the: appefimlt that ‘Writ ?e$i§ije1i1.:.s*€1a}}zs’ ‘;1§3%{.

maintaiaahié wezzid merit ecnsiagrgggggsf

at thia atagg, was wig ‘:19; €§i’F§i§flI” ,t?7:2:;. ,

regmfiirlg maintainabiiity 91°’ firat
wt hav& :5; imk in A the Act
sad than gppiicabk ts
the facta muifi ham
er msmminabmty of
Wfii {ha Eenirsi Act:

r§ad$_a§{i::der:V : ” é

Ajflza. ¥c;* far mfimd qr dugtg {.23 Arg
refimd qr mm «M; ex emse
apfificatémrz far refimd af guch
X %«;m~;g ‘:€§f~’£?’£e A,ss;:s~mr;z Can:mz;§sz*ezmr aj Gantml

fir fieputy C9rr3:’?£1.%:an$r af Gwziral
_ éefare the ejwéy zkf {$133 year fiam me

‘ %§§m;zz.s~:.:5 zgaga in saith fem”: czrefi rzamraer as may
fig’ §?°’*$«${3§”i§?£iY¥ mad 3&3 appifmiifln 333.1% Ea

2?

amrzganisei by szmh. demxwtarg $3″ eifuer
§fi fiméeééag the fiamgmerzi rgfgwetrz is
Seeziisyz 3:23} as tiw wfiazarzt’ ram

mgmash gm: gm mvwtmi sf mg ef ”

mfiifarn ta whicfz 32:33; refiafi is $ ”

aasfiegieei frang arr fiaid A
‘ ‘ sfgfich $53′ mg :a;a:A&;é?e:: pmem

bg?2Ern€9a:§9£?mpw;:5V0§’:a’f V _
:8, §’wm thaa reaanug %§k§%%:3:>¢ a}n:s’«::,:~s.,a’g_’5Se=¢fi*;.3:£4:ae:2§§ it

fcfsra 31$ ciaim far ¢§’i,’;i;:.;f;f;;* éf_!;:s.:Aé;%ss§ cmly§’§t flees

11$: refar ta withaut
autharitg admittsfily, 11.133
am$un§..$a%§§.?%t flag amaunt gaéé
mag? {Nan accaréizxg 3% ma
éepar:§na.$§t–.sva3VV%§f:;;fiA ‘ta be paifik

$.acdffii:1g~’ta the apwiisntfi Eh: wry fag:

:§s§.n§.I:::s3..;2Az1t$ am paézgi as scram’ 6 ta Llndar

‘§:.§§4 and aise fihm’ sf’ at; applicaticri in

‘ «.__ ~§’Qrm- ‘£3515 Semra} Excise fact wmzié aidicam thaj:
VA was intendigng ta szlaim refimé at’ the

..e:i:i1:;§ wiih rfifirfince ta Sefififiri E E3, ihemfmreg flaw it

33

ia gm: apen is him ta gas back arid say that it Wag trim:

rtfimd at’ dastyi Na dsubt is fizz préserzaiz sag, Fertzzgfi

wag {mad ‘my ma apgsiicam. ta gfiazém refuzid. ~ 2
very £’:&3€ sf ‘aha petimicner that they
fmm paymant 0f such sazviee

dataé :?.09.2m4~ am is &:=1§ €1= <ie:17:V:{:é:;':V'..v'v¥f;j;r as k

Eepartmani axis} it is mm: csf
Qfififiifilfiiifiizf aérsiicaxé _ pei§.f@;1¢r W83
axemgtsd fi*om_f:§_ What. was
151% ts by petitianer
unfit: 'by tbs: yafitifinmx
'E'hcug§*,:–._ i"§§=4~ such sgwica Em 'Wm

payable E:§j;»**–..x%ix17,L§§e-__c:fE_i:s:%§§ifimtimr1, they ware rm: iiwle

"'~._€;cr ._:&$ axamptian is gay gush tax

'xgature of the iaaiituticn far which they

2:3:-3' mfagdg cifixmtructifiri and randemd aarvims. in

4.__”-»e:}jii:1fim;:.* “2§%§rc1s, if the respenaiant had mist: paid 1131933
* the autherity scald ma: ham ézsmndad 2.1:}:

…§:é%:§tim’13r ts make such paymagta In athfir wrzwda,

£5
their giurviaw is carfiact such ameunt. What: mam
thaw 2% lack 0f autkmrity in caiiect such sxsrxrice tax by

tha apgefiaizt, it Wmuld net fifw them tiw authszity 1:9

mmm thva amaunt paid by the péfitémnarg x:s?1’1§§;_;§:Q

ixzétiafiy nat payabia by thém. ‘i’hem§*§:§*c§V ”

mamenciatuze wili net ha ax: emfiaxgfi 03%: V’

the petitiener ta damand ref1z11d ef

tixem under mistaken natia:1′;~../4:” V
12$}, In tha

L A’ – reprcrzcd £3

saga finzfiar pmtwt by the

a.ppe%1m§é;~._;i11- afier referring is M&.t1a§

,§:&m:9 “§<sv:.:…x.:'a.}§ {Em imfiships fif fifiiézi High

that in mfdai Indusifixm 333$;

Eéfiffiis (Emmi, was dsafing Witi1 the came a?

duty payable ¥§’it.I11′.:: the mmzfiing sf’ either
:”‘%;;*:&,_’ ‘%3g§1t§*ai axciaa and; Sari: Asa; 2.344 9:” the

fliéstams A51, 39%? as thg 3335 may he, wharsirx they

26

hava held ihat ail ciaims far refund might ta 5:: fiéaé

$313: in acfiizrémcac with ma Qustztxm figs.-1. Thsrcfikyag

ii fiid net §:1<::§;u§§ the payment mad: iznéfié' ~ V.
aihar énafitmnt, Whifih far same
gnnnaauaiy been mafia :3 the

Evan azhanvisa by refarrii3;3g_. ta'"'g;§rag§,.;:i%;V'.. 5:'

. Indzzstzéas cam, $'e;a'._}g¢*V}§1e1g§f;er the
amzmgt eiaimed is sgzfiéida {Ema
§I"Q";?§.$§flE'§%$ §f Egciiggn 3' "

2:.       mzfi vmkam
 ta fisfiffifififi my
whar-mlétz' *  wag dealifi in

:a.rc§1it«ac’£Lfi’mji% paid sayvizze tax far the

-“‘~..v¢e§.:§§:*z.;cL§iia;:; earricci cm 3: arilanka,

” it Wfiiflfi mt ha?-as attraatgd ictvy cf

» ..é:tfimmen¢sr§ant ef the

sezifisiése 7–E;.’i afizaer smrds, them Wfifi an appiiazatiefi

.__”-»§'<s;rT refiggéld sf saaid tax and ma qzzasfian that grass

was what is {ha reievarzi éaifi far 31$

periad :3?' §m'£::5..:,im%'z

2'?

far ‘aha pufpoee sf Semtien ME and was hair: than: 21%:

s.m*§:is1. be she data sf paymc-2:’: ef duty; it was mid» in

$313 saié; «sass aha: &m£2z.1.::t$ paid aazmat V.

ha duty Qf $:£§a, thwefara’ bar ef K ,’

ssctian ME carmm ‘G: «.f::%é:;§§’j:;${§§–.VV

iinzitafian Wezzifi mma 11:: mg i?5ia§*– af §1&:4é;:::;-1%:

siaimiflg r$fL:x1& sf my fiuty fi:¥Tf’ a}§é;;:;_’_u$$

22′ In the sagé’ V¥:?%;f”§’2-». §’

(saga; mgTs:g-ggiga ::m cm-: mnsidemd.
$1’m;’i.a~:rf v$fiéfi§z*e maem ammeunf; was
gaifi 9&3: “d;ut§?._ Exaise Am: an the

dirgggisizm if §3a:p zartmen€.. Tfififfi was an

a§p;iica3’i3§{:n “fast refxlnd ef ameufit and the 33.31: camfi

1″‘L;’~’?V’§i§§?:« the Assistmt fiemwssiaszzfir an the

V .V g”9:4£Tzi;.*r’;ed.”~–‘£«::g£’ sf Elma; It was msnfimed by bath ‘skins

fiufilsrity and am {fig Tribugaaé. Agweveci

* firdfii” ef the Tribunaifi revézatm cama Bfi bafam

” wfiéw Sigh (‘hearty ‘§”heir Efirfiships af tha fiimian Emmi:

38

hgié. aim arder cf ihc Tribunai ta aiiéaw aha again: 3::
the basis that aflaauzzi gaifi by migtal-‘:5 amine: ha

tamed as duty ii: the aaid 1:333 “?§?’&Ei guszifififi.–5.3%

thafefare apgiymg ‘@1123 law Lam dam in the H

Amx Cam’: in Ehfi {Ema sf inéia fismczfiég

Caimtar as? Cienzral Exaiaew §=’+i*};;

dismismci ‘iihfi appeai.

23. E’§§”£&”, W2 am £accé¥.vi§.:E”2VV_a. giétuatiefi
Where the slaim af ?;§1n”3V: ‘r¢f$:§§i1f£-§k5i1;i:Zj? §;€~$$\$$-fifi is an

‘aha ginund ammmt by

mistafiiifi’ _3.§’é .er1f::1?ticfi far film mfzlnd
9%’ the canaider this paymam aa

szrizifse ‘déxtgé péyahia, aummagicaiiy, smiiazi

i “Eng Wham mam mare was 11%

%..{;’r””‘iduty mm; :3 pay this servicaa tax, 1216

H V’ . $.m.§iZ§1§£ :fi:fiéS.1,23,’%!,§’§3f- paid hy getitiazmr wider

H K rmtifiné wauld mt ‘bc 3 siuty 9:” “sax-wires mat”

pizgésgfia in Emir. Tharefarfig Qfiiifi it is gm: payabla in

mew was 11$ auzharity far the deparimezziz ta

Q’?

ratain. suck amunt, E3: any stretth Qf imaginatiagg it

um mi: ammmt ta duty ef maniac is atiract sagztimi

EEEL ‘?21ar$f0re, it 15 autsidfi ti}: §’i.3£”iiifi”§”i?” V.

1:8 9%’ {ha fiat.

2%: ‘§’hs.;-: Eaearrzed (faunas:

aim aoriterzded 25:13: when» **._§%e..>sz’§’i”€::f_ stiff
rejaetgdg flm respezxdgergt €3QT?Ql§£43A.’f1.S’.§3i3_.’&pp:f?Ga:fi§1éd this
Qicmrt imtaagi ef a wreng

farum, $m.1§§;’z”;;.4′:,>jc; .’b6 la in the Way in

2fVi”f:-._.’ ‘ ” gwtéfimzaef hag rm:
appra_a€h§€% éfier tlm ercier paaseé by 15%
they ham apfimached {big
awn thc prcrvlmiens at” gactiasn 35 B

{1} fiat Tm apyficahle. §’r«.:;-m the facm 91*.’ ms

13.53′ éisacussad aerein amve, it emmges thaz

A §;a:i:&i’m¢r ha appmaghad am Iifiaurt m:t1:¢::1é:’:1g that.

..vs;%cfiar: 113 ia net afipiicabke as there was me d1.1’€:¥”‘

36

cam an them ta pay “sarsgice tax” and {hay have paié

such amaumt under mistakmtx nafifira Vigvmfi {mm

311$’ angle, 2% are $15′ the Gpirlifiil that

$ing1e éudga was jzzsfifiasd ix: setfing asiéga &

af aha cmdeir which rcjvcctcfi fifb

agcgreiirigfgy saws :13 wnfimiazfg.

2%. Ac$crdifi$1§,~ 5
Thé csavmzaarxicd diffifited is
refund. ms éa 1ea.r’necE single
judge x-::h:flfi xiaéaaégs fimfi. the data
:3?’ r&ce:§§ £2::f.:fV v

Sd/W
Iudge

Sd/-

Judge

M” 5hg@g