High Court Punjab-Haryana High Court

M/S Om Parkash Ashok Kumar vs Punjab State Agricultural … on 8 December, 2008

Punjab-Haryana High Court
M/S Om Parkash Ashok Kumar vs Punjab State Agricultural … on 8 December, 2008
                        C. W. P. No. 11930 of 1993                         1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                        Case No. : C. W. P. No. 11930 of 1993
                        Date of Decision : December 08, 2008.


            M/s Om Parkash Ashok Kumar                 ....   Petitioner
                        Vs.
            Punjab State Agricultural Marketing
            Board, Chandigarh and another              ....   Respondents

CORAM : HON’BLE MR. JUSTICE ADARSH KUMAR GOEL

HON’BLE MR. JUSTICE L. N. MITTAL

* * *

Present : Mr. R. L. Batta, Senior Advocate
with Mr. J. S. Jaggi, Advocate
and Mr. Mandeep Kumar Saajan, Advocate
for the petitioner.

Mr. H. S. Riar, Senior Advocate
with Mr. Sameer Sachdeva, Advocate
for the respondents.

* * *

ADARSH KUMAR GOEL, J. (Oral) :

1. This petition seeks quashing of order of assessment dated
17.01.1989, Annexure P-9, as affirmed in appeal by order dated 30.07.1993,
Annexure P-13.

2. Case of the petitioner is that it was a licencee under the
provisions of Punjab Agricultural Produce Markets Act, 1961 (for short,
“the Act”). Its business premises are situated outside the principal market
yard and sub market yard. It was denying liability to pay market fee on the
C. W. P. No. 11930 of 1993 2

ground that no sale or purchase was conducted in the principal market yard
or sub market yard and filed C. W. P. No. 2750 of 1989 in this Court. The
issue was decided by Full Bench of this Court in M/s Subhash Chander
Kamlesh Kumar vs. State of Punjab and others
, AIR 1990 Punjab and
Haryana 259, rejecting the plea of the assessee. The writ petition of the
petitioner was disposed of in terms of the judgment passed in the case of
M/s Subhash Chander (supra).

3. The petitioner received notice dated 14.05.1986, Annexure P-1
for producing its accounts. After examining the accounts, a sum of
Rs.34,022.22 was assessed as market fee payable by the petitioner, in
addition to composition fee of Rs.3,400/-. The said amounts were paid by
the petitioner on 08.07.1986 vide Annexure P-2 and P-3. Thereafter, the
firm was dissolved. However, subsequently, impugned assessment orders
were passed for the assessment year 1983-84, 1984-85 and 1985-86. The
petitioner challenges the same on the ground that the matter stood finalized
and as amount of market fee due, as assessed, had already been paid, no
fresh assessment orders could be passed. The Appellate Authority,
however, did not accept this plea.

4. Learned counsel for the petitioner submits that the assessment
order was not justified, having regard to the fact that the petitioner had
already paid the amount assessed and the composition fee, after which
nothing survived.

5. Learned counsel for the Market Committee and the Market
Board support the impugned order.

6. We have perused the order of assessment and order of the
Appellate Authority. The Appellate Authority observed as under :-

“I have considered the above points
and do not find force in any of the contentions
raised on behalf of the appellant. Under rule 31(4),
the Committee has the right to frame assessment
C. W. P. No. 11930 of 1993 3

against any dealer and the mere fact that some
amount had earlier been deposited by the dealer in
pursuance of the Board’s directions would not
stand in the way of exercise of this right, especially
since it is not shown that the amount paid earlier
was in any way related to the present transactions.
Secondly, no irregularity or infirmity can be
detected in the order through which the best
judgment assessment was framed and the
Committee has taken care to see that all
requirements of law have been met with. Finally,
it cannot be doubted that a Committee is competent
to levy penalty upon any defaulting licencee. In
this case, the default of the appellant has been of a
very stubborn and persistent nature and I am of the
view that the imposition of the maximum penalty
was warranted in the circumstances of the case.”

7. We are unable to sustain the finding of the Appellate Authority.
Annexure P-2 is a document showing payment of market fee in pursuance of
notice Annexure P-1, which was for the period 1983-84, 1984-85 and 1985-
86 and Annexure P-3 is payment of composition fee.

8. The Market Committee, having made the assessment and
accepted the market fee along with composition fee, will not be justified in
initiating the assessment process again, particularly when the firm was
closed.

9. Though counsel for the petitioner has advanced certain
alternative submissions with regard to limitation for making assessment, in
view of the fact that the accounts were required to be maintained only for
two years and impugned process for assessment was started vide notice
dated 19.03.1988 Annexure P-5, after almost two years after the last
C. W. P. No. 11930 of 1993 4

assessment. In view of our above decision, we need not go into the said
question.

10. In view of above, we allow this petition and quash the
impugned order.




                                         (ADARSH KUMAR GOEL)
                                                 JUDGE



December 08, 2008                              ( L. N. MITTAL )
monika                                               JUDGE