PETITIONER:
ASSISTANT COMMISSIONER OF COMMERCIAL TAXES (ASST.) DHARWAR
	Vs.
RESPONDENT:
DHARNENDRA TRADING COMPANY, ETC. ETC.
DATE OF JUDGMENT05/05/1988
BENCH:
KANIA, M.H.
BENCH:
KANIA, M.H.
PATHAK, R.S. (CJ)
CITATION:
 1988 AIR 1247		  1988 SCR  (3) 946
 1988 SCC  (3) 570	  JT 1988 (2)	606
 1988 SCALE  (1)973
 CITATOR INFO :
 RF	    1991 SC  14	 (11)
 F	    1992 SC 152	 (7)
 RF	    1992 SC1075	 (8)
ACT:
     Karnataka Sales  Tax Act,	1957-Whether Government	 has
power to  notify exemptions and reductions in levy of tax on
sale or	 purchase  of  goods  under  section  8A  of-Whether
Government can	withdraw concessions in sales tax granted by
its earlier order on ground of alleged misuse of concessions
without proof  thereof-Against the  Doctrine  of  Promissory
Estoppel.
HEADNOTE:
     The Government  of Karnataka  issued an order dated the
30th June,  1969, sanctioning in-centives and concessions in
the matter  of sales  tax to  the entrepreneurs for starting
new industries	in the	Mysore State.  On the  12th January,
1977, the  Government  issued  another	order,	presecribing
ceiling limits on the quantum of the sales tax or concession
to  be	 granted.  Thereupon   several	persons	 filed	writ
petitions before  the High  Court, claiming  that  they	 had
started	 new   industries  in	the  State  because  of	 the
concessions granted  to them  under the order dated the 30th
June, 1969 and they could not be deprived of the concessions
given to  them by  the former  order as	 the said  grant  of
concessions constituted	 a promissory  estoppel against	 the
Government and the Government was not entitled to go back on
the promise.  The High	Court upheld  the contention  of the
petitioners and	 allowed the  writ  petitions.	Against	 the
decision of the High Court, these appeals were filed in this
Court by  the Assistant Commissioner of Commercial Taxes and
others.
     Dismissing the appeals, the Court,
^
     HELD:  The	  contention  of  the  appellants  that	 the
doctrine of  Promissory Estoppel  was not applicable in this
case because  the concessions  granted under the order dated
30th June,  1969 were  being misused, could not be accepted.
There was  nothing to  show that  any misuse was made of the
concessions. A	recital in  the order  dated  12th  January,
1977, regarding	 misuse of  the concessions,  could  not  by
itself establish that the concessions were misused. [949F-G]
     There was	no substance  in the  appellants' contention
that the
947
concessions granted by the order dated 30th June, 1969, were
of no legal effect of the contention that the said order was
ultra vires and bad in law, as there was no provision in the
Kranataka Sales	 Tax Act  ("the said  Act") under  which any
refund could  be granted,  and the  State Government  had no
authority  to	provide	 for  refunds.	Though	the  benefit
regarding sales tax granted to the new industries was by way
of refunds  of sales  tax paid to the extent provided in the
order, in  effect, the	benefit granted was in the nature of
an exemption  from the payment of the sales tax or reduction
in the	sales tax  liability to	 the extent  stated  in	 the
Order. The  mere fact  that the order of 30th June, 1969 did
not specify  the power	under which it was issued would make
no difference  because such  a power was there in Section 8A
of the	said Act.  Where the  source of power under which an
order is  issued is not stated in the order but can be found
on the	examination of the relevant Act, the exercise of the
power must  be attributed  to that  source. The appeals were
dismissed. [951C-E]
     Union of  India v.	 M/s Indo  Afghan Agencies  Limited,
[1968] 2  S.C.R. 366;  Century	Spinning  and  Manufacturing
Company Limited	 & Anr.	 v. The Ulhasnagar Municipal Council
and Anr.,  [1970] 3  S.C.R. 854;  M s Motilal Padampat Sugar
Mills Company  Pvt. Ltd. v. State of Uttar Pradesh and Ors.,
A.I.R. 1979  S.C.621 and  State of  Bihar and  Anr. v.	Usha
Martin Industries Ltd., [1987] 65 STC 430, referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Apeal Nos. 2204-47
of 1980.
 From the Judgment and Order dated 15.10.1979 of	the
High Court of Karnataka in W.A. No. 1101 to 1144 of 1979.
P.R. Ramasesh for the Appellants.
 T.S. Krishnamurthy, Vineet Kumar and H. Raghavendra Rao
for the Respondents.
 The Judgment of the Court was delivered by.
KANIA, J.	These appeals arise from the decision of a
Division Bench	of the	High Court of	Karnataka in	Writ
Appeals Nos. 1101 ‘to	1144 of	1979. It appears that	the
Government of	Karnataka decided to	adopt a policy to
encourage rapid industrialisation. An Order No. CI 58 FMI 69
dated 30th June, 1969	was issued which recited that	the
Government, namely, the Government	of Karnataka	was
committed
948
to a	policy	of rapid industrialisation and that, in
pursuance thereof, the Government had	on 30th November,
1966, issued directions indicating the incentives that would
be given to entrepreneurs starting new industries in	the
Mysore State. The material part of the said order, for our
purpose, runs thus:
“Consequently, the Governor of Mysore is pleased
to sanction the following incentives and
concessions to the entrepreneurs for starting new
industries in Mysore State:
(1) Sales Tax-A cash refund will be allowed on all
Sales Tax paid by a new industry on raw materials
purchased by it for the first 5 (five) years from
the date the industry goes into production,
eligibility to the concessions being determined on
the basis of a certificate to be issued by the
Department of Industries and Commerce ……….”
 By an order dated 11th August, 1975, the procedure was
prescribed for	obtaining the concessions given under	the
orders referred	to earlier. On 12th	January, 1977,	the
Government of Karnataka issued	another order which recited
that the reasons for making the said order of 12th January,
1977 were that the scheme of	concessions adopted by	the
Government earlier had given room for many types of misuse
and the earlier orders had not prescribed any ceiling limits
or restrictions	on the	quantum of refund of	sales tax or
concessions to	be granted. The said order	dated	12th
January, 1977, inter alia, provided as under:
“(i) The concession of refund of sales tax on raw
materials used by new enterprises should be
limited to 10 per cent of the cost of fixed assets
per year, thus not exceeding the total of 50 per
cent over a period of five years for which the
concession is available. Where the annual sales
tax paid on raw materials is less than 10 per cent
of the cost of the fixed assets according to the
original value, the concession will be limited to
the actual sales tax paid……….”
 Several persons claimed that they had	started	new
industrial units in the State on the assurances extended or
because of the concessions granted to	them,	inter alia,
under the said order dated 30th June, 1969. They filed writ
petitions before the High Court of Karnataka claiming that
the industrial	undertakings started between 30th June, 1969
when the order dated 12th June, 1969 came into effect and
before
949
the order dated 12th January, 1977 was issued could not be
deprived of the concessions given to	them by	the former
order as the	said grant of	concessions constituted a
promissory estoppel against the Government on the basis of
which they had acted by starting new industries requiring
investment of considerable funds and the Government was not
entitled to go back or that promise as it had sought to do
by the	order dated 12th January, 1977. A learned Single
Judge of the Karnataka	High Court, before whom these writ
petitions were filed, upheld the aforesaid contention of the
petitioners urged before him relying mainly on the rulings
of this Court in Union of India v. M/s. Indo Afghan Agencies
Limited, [1968] 2 S.C.R. 366; Century Spinning	and
Manufacturing Company Limited	& Anr.	v. The Ulhasnagar
Municipal Council & Anr., [1970] 3 S.C.R. 854 and the ruling
in M/s.	Motilal Padampat Sugar Mills	Company Pvt. Ltd. v.
State of Uttar Pradesh & Ors., A.I.R. 1979 S.C. 621. In the
concluding portion of	his judgment,	the learned Judge
clarified that	he had	not examined the correctness of the
individual claims made by the petitioners and that these
claims	would	have to be examined	by the competent
authorities. He	further clarified that the order dated 12th
January, 1977 would undoubtedly apply to industries started
after that date. The learned Trial Judge allowed the writ
petitions and granted relief on the basis set out earlier.
An appeal preferred	by the	Assistant Commissioner of
Commercial Taxes, Dharwar, Deputy Commissioner of Commercial
Taxes and the Government of Karnataka	before	a Division
Bench of the Karnataka High Court was dismissed by the Court
which agreed with the reasoning of the learned Trial Judge.
It is from this decision that the present appeals arise.
 The first	contention of the learned counsel for	the
appellants is that the	doctrine of Promissory Estoppel was
not applicable	in the	present case because it was found by
the Government	of Karnataka that the	concessions granted
under the said order dated 30th June, 1969	were being
misused and undue advantage was being taken of the same. It
was submitted by him that in view of this, it would not be
proper to hold	the Government to the promises or	the
assurances it had given under the said order	dated	30th
June, 1969. We are afraid it is not possible to accept this
submission. No counter-affidavit was filed by the appellants
before the Trial Court	in the	writ petition.	Beyond	the
statement of counsel, there is nothing to show that	any
misuse was made of these concessions	or undue advantage
taken of the same. It is true that the preamble to the order
dated 12th January, 1977 does recite	that the concessions
given by the earlier order had given room for many types of
misuse but such a recital by itself cannot establish
950
that the concessions were, in fact, misused. If that were
so, it	was the	duty of the Government and the concerned
authorites to file a counteraffidavit and place the relevant
facts establishing the misuse	before the Court. This they
have totally failed to	do. It	is well settled that if the
Government wants to resile from a promise or an assurance
given by it on	the ground that undue	advantage was being
taken or misuse was being made of the concessions granted
the Court may permit the Government to do so but before
allowing the Government to resile from the promise or go
back on	the assurance	the Court would have to be satisfied
that allegations by the government about misuse being made
or undue advantage being taken of the concessions given by
it were	reasonable well established. In the present case,
there is nothing on record to show that any such misuse was
being made or undue advantage taken of the said concessions
by the	newly established industries. The Government	had,
therefore, failed to establish	the requisite ground or the
basis of which it might be allowed to go back on	its
promise. The first submission of the learned counsel for the
appellants must, therefore, fail.
 The next	submission of	learned counsel for	the
appellants was	that the concessions granted by the	said
order dated 30th June, 1969 were of no legal effect as there
is no statutory provision under which such concessions could
be granted and the order of 30th June, 1969 was ultra vires
and bad	in law. We totally fail to see how	an Assistant
Commissioner or	Deputy Commissioner of Sales	Tax who	are
functionaries of a State can say that a concession granted
by the	State itself was beyond the powers of the State or
how the	State can say so either. Moreover, if the	said
argument of learned counsel is correct, the result would be
that even the second order of	12th January, 1977 would be
equally invalid	as it	also grants concessions by way of
refunds, although in a	more limited manner and that is not
even the case of the appellants.
 Although, we are of the view that the contention set
out in the foregoing paragraph is not open to the appellants
at all,	we propose to examine the merits of that contention
because, in our view,	even on merits the contention raised
must be	rejected. The ground on which it was submitted that
the said order of 30th June, 1969 was invalid is that there
is no provision under	the Karnataka Sales Tax Act,	1957
(referred to hereinafter as “the said Act”) under which any
refund	could be granted. The learned counsel for	the
appellants pointed out that only relevant provision, in this
connection, is	Section 8A of the said Act and that Section
empowers the State Government to notify exemp-
951
tions and reductions in the levy of tax on sale or purchase
of goods that	are made exigible under the provisions
contained in Chapter-3 of the said Act. Section 8A expressly
empowers the State Government to grant exemptions	and
reductions. Under the said order dated 30th June, 1969 it
has been inter alia provided that a cash refund will be
allowed on all sales tax paid	by a new industry on	raw
materials purchased by it for the first five years from the
date the industry goes	into production as set out in said
the Order. The	only submission made	on behalf of	the
appellants is that since the benefit	given is called a
refund, it cannot be said to be an exemption or reduction as
permitted by Section 8A. In our view, there is no substance
in this	submission at all. In order to test the validity of
the order dated 30th	June, 1969, one has	to see	the
substance of the concession granted under the order and not
merely certain	words used out	of context. Although	the
benefit regarding sales tax granted to the new industries is
by way	of refunds of sales tax paid to the extent provided
in the	Order, it is clear that, in effect,	the benefit
granted is in the nature of an exemption from the payment of
the sales tax or reduction in the sales tax liability to the
extent stated in the order. In view of this, there is no
substance whatever in the	contention that the State
Government had	no authority to provide for the grant of
refunds. Again,	the mere fact that the order of 30th June,
1969 did not specify the power under which it was issued
will make no difference because such	a power	is clearly
there in Section 8A and where	the source of power under
which it is issued is not stated in	an order but can be
found on the examination of the relevant Act, the exercise
of the	power must be attributed to that source. The second
submission of the learned counsel for the appellants must,
also, therefore, be rejected.
 Although at one stage a faint doubt was raised by
learned	counsel for the appellants	as to	whether	the
Doctrine of Promissory Estoppel could be regarded as good
law now, he conceded that doctrine must be regarded as good
law in view of the recent decision of this Court in State of
Bihar and Anr. v. Usha Martin	Industries Ltd., [1987] 65
STC, 430 where a Division Bench comprising three learned
Judges of this Court upheld and applied that doctrine.
 In the result, there is no merit in the appeals and
they are dismissed with costs.
S.L.				     Appeals dismissed.
952