ORDER
A.S. Bhate, J
1. The petitioner-Company established solvent extraction unit in 1993 and commenced commercial production in October, 1993. The petitioner was granted a final eligibility certificate dated 26-9-1994 for Sales-tax deferment for an amount of Rs.1,10,34,240/-. This was in terms of G.O.Ms.No.498, Industries and Commerce Department, dated 16-10-1989. Subsequently, in the year 1994 the petitioner-Company established another unit of refinery for refining rice bran oil produced in the solvent extraction unit. This production was commenced from 18-11-1994. The
petitioner was granted final eligibility certificate dated 25-11-1995 for deferment of Sales-tax for an amount of Rs. 1,71,77,480-/. The Sales-tax authorities considered the Sales-tax payable on deoiled bran as relatable to the deferment granted to the solvent extraction unit only and passed provisional assessment order on 21-02-1998 and issued a demand notice. Appeal was preferred against it by the petitioner before the 3rd respondent and stay application in respect of collection of disputed tax was also preferred. During the pendency of hearing of the said application, the 1st respondent issued a garnishee notice. This was challenged by the petitioner in W.P.No.7957/98. A Division Bench of this Court kept in abeyance the said recovery. The 2nd respondent then granted conditional stay by order dated 6-5-1998. The 1st respondent issued a garnishee notice and allegedly recovered an amount of Rs.11,60,767/- from the bankers of the petitioner.
2. Impugning the said garnishee notice issued to the petitioner’s bankers, the petitioner has filed W.P.No. 16396 of 1998.It is the contention of the petitioner that the said amount of Rs. 11,60,767/- has been collected by the 1st respondent by coercive process by giving threats etc., to the banker. It is alleged that though petitioner made request informing the 1st respondent about the conditional stay granted, the recovery was made and 3rd respondent was pressurised to part with the funds lying in the bank to the credit of the petitioner. The petitioner, therefore, prayed in W,P. 16396/98 that the amount so recovered, by pressurising the garnishee bank, be refunded to the petitioner and pending disposal of the writ petition the 1st respondent be directed not to collect any amount by any coercive action regarding the balance tax of Rs. 39,92,570/-.
3. After hearing the learned Counsel for the petitioner and the respondents we
find that this Writ Petition does not survive. The learned Government Pleader has brought to our notice that the impugned garnishee notice has been withdrawn by the respondents by letter dated 2-7-1998. No further garnishee proceedings are now being taken. It is also stated that no further steps are being taken against the petitioner for collection of the remaining dues in view of the orders of the Joint Commissioner (C.T.). The contention raised by the petitioner that the amount was recovered by pressurising the bank is a question of fact. This cannot be decided in Writ Petition, nor can we order refund of the amount which is already collected. Unless factual aspects are gone into by appropriate authorities, order of refund cannot be made. Writ Petition is not the proper forum.
4. Hence, we dispose of W.P. No.16396/1998 as no further orders need be passed in view of the statement not only at the Bar, but also in the counter that no further steps for recovery are being taken.
5. W.P.No. 34900798 has been filed by the petitioner for seeking a direction in the nature of Writ of Certiorari for quashing the gamishee notice issued to the respondent No.4 i.e., M/s. Ramcharan Oil Industries. Further, stay of collection of the tax of Rs.20,10,585/- as mentioned in the said garnishee notice is also sought.
6. The petitioners’ case is that petitioner has preferred an appeal against the assessment order to the Tribunal and stay petition for recovery of the amount is pending with the 2nd respondent. The assessment has been done by the respondent No.1 without considering the deferment eligibility of the petitioner. The contention of the respondents is that the petitioner is trying to utilise the eligibility certificate issued in respect of one unit for the purpose of the other unit. In fact, the petitioner has exhausted the eligibility for deferment of the first unit already.
7. The learned Counsel for the petitioner has vehemently contended that petitioner is entitled to apportion de-oiled bran sales both to the solvent, extraction section as well as to the refinery section. The petitioner has therefore apportioned the same to both the sections. It is also argued that the raw-matrial used is one and the same. Rice bran is the main raw material from which refined rice bran oil is obtained. When the raw material is subjected to processing in solvent extraction, the resultant product is known as crude rice bran oil. It contains impurities and it is unfit for human consumption. However, it can be used as industrial raw material. The crude oil is subjected to further processing of refining in the refinery section and the resultant refined oil becomes fit for human consumption and is therefore sold as end product of the refinery. It is therefore argued that the tax relatable to the sales should be apportioned between the solvent extraction as well as the refinery set up subsequently.
8. The learned Government Pleader has disputed the stand of the petitioner. It is argued, in short, that the two units are not only different, but even the products are different. The final eligibility certificate has been issued independently to two units. The Sales-tax deferment meant for one unit cannot be utilised for the other unit. De-oiled bran which is a bye product of solvent extraction is not related to the refinery at all. The appeal before the Sales Tax Tribunal is pending and there is no necessity to consider mere stay application in this Writ Petition. However, that is on merits of the case.
9. No doubt that there is some force in the arguments advanced by the learned Government Pleader. In support of his contentions he relied upon the decisions reported in Kallam Spinning Mills Ltd v. C.T.O. and Novopan India Ltd., Hyderabad v. Collector of Central Excise and Customs, Hyderabad,
1994 Supp. (3) SCC 606. However, they are on merits, and we do not propose to enter into the merits at this stage. The fact remains that the petitioner has filed an Appeal before the Sales Tax Tribunal and his stay application is also pending. This Court had granted interim stay for collection of the tax of Rs.20,10,585/- mentioned in the garnishee notice relatable to the assessment years 1997-98 and 1998-99. As the said application is still pending before the 2nd respondent and the appeal is also yet to be heard, we think it fit to keep in abeyance for a period of two weeks the recovery of the tax and direct that respondent No. 2 shall dispose of the stay application within ten days from to-day. It is needless to state that the impugned garnishee notice shall also stand stayed for a period of two weeks.
10. The Writ Petition is accordingly disposed of.