Supreme Court of India

Assistant Commr.(Ct) Ltu And Anr vs Amara Raja Batteries Ltd on 27 July, 2009

Supreme Court of India
Assistant Commr.(Ct) Ltu And Anr vs Amara Raja Batteries Ltd on 27 July, 2009
Author: S.B. Sinha
Bench: S.B. Sinha, Cyriac Joseph
                                                                     REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO.              OF 2009
              [Arising out of SLP (Civil) No. 18795 of 2006]


Assistant Commr. (CT) LTU and Anr.                     ...Appellants

                                     Versus

Amara Raja Batteries Ltd.                              ...Respondent


                                 WITH

 CIVIL APPEAL NOs.__________________________________________
______________________________________________________OF 2008
 [Arising out of SLP (Civil) No. 19104, 21482 of 2006, 489, 12440, 12151,
                        14640 and 17903 of 2007]



                            JUDGMENT

S.B. SINHA, J :

1. Leave granted.

2. Interpretation of GOMs No. 108 dated 20.05.1996 falls for our

consideration in this batch of appeals which are being disposed of by this

common judgment.

2

3. Respondents are owners of various industries. Indisputably, the

Government of Andhra Pradesh in order to encourage industrialization in the

entire State had been evolving various schemes in terms whereof incentives

were to be provided to the entrepreneurs not only for the establishment of

new units but also expansion thereof. Such incentives were being granted in

various forms such as subsidy, deferment/ tax holiday, rebate in electricity

charges, interest subsidy, etc.

For the aforementioned purpose, government orders were being issued

from time to time since 1989. By reason of GOMs No. 498 dated

16.10.1989, the government provided investment subsidy at various rates

depending upon the backwardness of different districts of the State apart

from granting deferment/ tax holiday on sales tax.

4. The said GOMs No. 498 dated 16.10.1989 was followed by the

GOMs No. 117 dated 17.03.1993 which was operative from 3.10.1992 to

31.03.1997.

5. Another GOMs No. 386 dated 26.09.1994 was issued by way of

amendment to GOMs No. 117 dated 17.03.1993 on representations made by

various entrepreneurs in terms whereof benefits were sought to be conferred
3

on expansion/modernization. In the said GOMs various terms were defined

including the term “base turnover” which is to the following effect:

“Base Turnover : the best production achieved
during three years preceding the year of expansion
or the maximum capacity expected to be achieved
by the Industry as per the appraisal made by the
Financial Institution before funding the project,
whichever is higher.”

6. Thereafter, GOMs No. 75 dated 14.03.1996 was issued by way of a

clarification; the relevant portion whereof reads as under:

“After careful examination of the matter,
Government hereby clarify that “tax deferral
would be only on the amount of tax payable on
additional local sales over and above the previous
level of local sales before expansion. In case the
local sales after expansion is less than or equal to
the previous level, the actual tax liability.”

7. The Government of Andhra Pradesh came up with a new industrial

policy called `Target 2000′ by way of GOMs No. 108 dated 20.05.1996. In

this GOMs issued for enforcing the said policy, all other GOMs were

mentioned except GOMs No. 75 dated 14.03.1996. Apart from the grant of

subsidy upto 20% of the fixed capital not exceeding Rs. 20,00,000/-, tax

holiday was declared for a period of seven years and deferment of tax for a

period of fourteen years, apart from other benefits specified therein.
4

8. We may notice some provisions of GOMs No. 108 dated 20.05.1996

which are as under:

“4. After careful review and examination of the
package of incentives and all the other connected
factors, in modification of all the earlier orders,
Government have decided to introduce a New
Industrial Policy called “TARGET-2000” in order
to accelerate Industrial Development of the State
and issued it

*** *** ***

7.00 Expansion projects:-

Existing industrial units, in eligible areas, setting
up expansion project in products other than those
listed in Annexure, involving enhancement of
fixed capital investment by at least 25% as well as
enhancement of capacity by 25% for the products
of the same product-line, will be eligible for sales
tax deferral or sales tax exemption for the
enhanced turnover above the base turnover as
defined for a period of 14 years or 7 years
respectively, subject to a ceiling of 135% of
additional fixed capital investment made, from the
date of commencement of commercial production
by the expansion project. Base turnover for this
purpose shall be the best production achieved
during three years preceding the year of expansion
or the maximum capacity expected to be achieved
by the industry as per the appraisal made by the
financial institution before funding the project,
whichever is earlier. The same limits and
conditions as specified in para 6.03 and 6.05 above
will apply.

5

*** *** ***

16.00 The decisions of the State Level Committee
shall be final in scrutinizing and deciding the
eligible investment and sanctioning the incentives
for eligible industries.

*** *** ***

18.00 These orders shall take effect from
15.11.1995 and will be in force up to 31.03.2000.”

9. Indisputably, in terms of the said GOMs No. 108 dated 20.05.1996,

the respondents herein applied for and was granted eligibility certificate on

their project for expansion of their factory as a result whereof the benefit of

deferment on sales tax to the extent of 13.5% of the capital investment made

by them was conferred. It is also not in dispute that the respondents

thereafter claimed the benefit of deferment on sales tax payable by them on

their production in their expanded units which were, however, either rejected

or restricted to a lesser amount while passing the orders of assessment by the

assessing officers under the Andhra Pradesh General Sales Tax Act.

10. Some matters were taken to the Sales Tax Appellate Tribunal. By

reason of a judgment and order dated 27.09.2003, the Tribunal held:

“For the all the above reason, we hold that for
availing the benefit of deferment of tax under the
6

Eligibility Certificate granted to the appellant by
the industries department, the appellant has to
satisfy not only the achievement of base
production as per G.O. Ms. No.108 but has to
achieve the previous level of local sales under
APGST Act. In this case, there is no dispute that
the appellant achieved base production by the cut
off date 11.2.98 and also the level of previous local
sales of the base year under APGST Act in as
much as previous level as stated by the Dy.
Commissioner is Rs.8,79,98,708/- whereas
according to Dy. Commissioner himself the
APGST Act paid the appellant upto out off date
during the assessment year 1997-98 is
Rs.9,02,10,115/- which is more than the tax paid
under APGDT Act during he base year and
therefore the appellant is entitled to avail
deferment from 12.2.98 onwards which is rightly
granted by the assessing authority and the Dy.
Commissioner erred in holding that the appellant
should also achieve the previous level of sales
under CST Act for the purpose of availing
deferment benefit and therefore we come to the
conclusion that the revision made by the Dy.
Commissioner is not justified in the facts and
circumstances and the same is not valid and legal
and therefore not sustainable and liable to be set
aside by allowing the TA.”

11. Several writ applications were filed thereagainst. Some of the writ

applications were filed questioning the orders of assessment, without

availing the remedies available to the assessee under the Andhra Pradesh

General Sales Tax Act.

7

12. By reason of the impugned judgment, the High Court opined that the

definition of the term “base turnover” referred only to the quantum of

production and not the turnover thereof and hence the Tribunal’s judgment

to that effect was held to be erroneous.

13. Mr. I. Venkatanarayanan, learned senior counsel appearing on behalf

of the State, would urge:

(i) The High Court committed a serious error insofar as it failed to

take into consideration that GOMs No. 108 was to be read with

other GOMs preceding thereto.

(ii) The High Court should not have entertained petitions directly

against the orders of assessment as the question as to whether the

entrepreneurs had fulfilled the conditions laid down in the said

GOMs or not were required to be considered by the respective

assessing authorities.

14. Mr. T.L.V. Iyer, Mr. S. Ganesh, learned senior counsel, Mr. K.V.

Vishwanathan and Mrs. Shally Bhasin Maheshwari, learned counsel

appearing on behalf of the respondents, on the other hand, urged:
8

(i) The exemption notification having been valid for a period of five

years, the conditions laid down therefor must be read literally

keeping in view the terminologies used in paragraph 7 only. The

principle of interpretation adopted by the High Court should be

accepted as the GOMs refers to the quantity and/ or capacity and

not the turnover.

(ii) GOMs No. 108 should be read literally and not along with other

GOMs as the former was issued in modification of the earlier ones

as even in some cases the State had issued the eligibility

certificates in quantitative terms which would clearly go to show

that even the authorities of the State had read the GOMs in that

way. A different stand taken by them in that regard at a later stage

has rightly been rejected by the High Court.

(iii) The word “modification” would amount to an express repeal and/

or must be held to be issued in departure from the earlier GOMs.

By reason of the GOMs No. 108 as exemption from payment of

tax had been granted on the condition that the respondents would

not collect the same from the consumers and the said condition

having been complied with, even in equity, this Court should not
9

interfere with the impugned order in exercise of its jurisdiction

under Article 136 of the Constitution of India.

15. GOMs No. 108 dated 20.05.1996 referred to the earlier GOMs, which

are 18 in number, except GOMs No. 75, only for the purpose of tracing the

history thereof. Indisputably, the said Government Orders had been issued

by the Government having regard to the liberalized state incentive schemes

for setting up of new industries and/or expansion thereof.

16. A new industrial policy statement was issued in the year 1992.

Pursuant to or in furtherance of the said industrial policy statement, various

government orders were issued from 31.03.1993 to 21.11.1995.

17. It is in the aforementioned backdrop of events, the Government

adopted a new industrial policy called `Target 2000′. The said policy was

adopted in order to accelerate industrial development in the State.

18. The scheme for grant of the said incentive and/ or deferment or

exemption from payment of sales tax was granted not only to the new
10

industries but also to those entrepreneurs who had got expansion projects

prepared.

19. Indisputably, the respondents had expanded their projects pursuant to

or in furtherance of the said policy decision. The period for which the said

policy was to remain operative was between 15.11.1995 and 31.03.2000. It

was, therefore, valid for a fixed period.

As the period in question has a direct nexus with the scheme, in our

opinion, it would not be correct to contend as has been done by Mr.

Venkatanarayanan that the said policy decision should be read with earlier

policy decisions. Reference to the earlier policy decision has nothing to do

with the new scheme introduced by the Government. They have been

referred to only for the purpose of tracing the history and to lay emphasis on

the fact that the Government of Andhra Pradesh had from time to time

issued appropriate notifications with a view to implement its liberalized

State Incentive Schemes as also the industrial policy statement issued in the

year 1992. Each of the Schemes, as noticed hereinbefore, operated in

different fields. Had the intention of the Government of Andhra Pradesh

been to continue with the old schemes, only the period therefor could have

been extended from time to time. It was not necessary for it to issue
11

notification introducing the new scheme. The said notification indisputably

was issued in modification of all the earlier orders. What is meant by

modification has been noticed by the High Court in its judgment in the

following terms:

“…The word `modification’ means – `an alteration
that does not change the general purpose and effect
of that which is modified (as per West’s Legal
Thesaurus/Dictionary); and, `a change and
alteration or amendment, which introduces new
element into the details or cancel some of them but
leave the general purpose and effect of the subject
matter intact’ (as per the Judicial Dictionary – by
L.P. Singh & P.K. Majmudar…”

20. The State advisedly used the word `modification’. When the said

GOMs No. 108 was issued, some of the earlier notifications might be in

force. There cannot, however, be any doubt whatsoever that the said GOMs

is totally an independent one and a complete code by itself and in that view

of the matter, it is not necessary at all to refer to the earlier GOMs for the

purpose of either its construction or implementation.

21. Paragraph 7 of the said GOMs refers to projects for expansion.

Setting up of such expansion projects in products other than those listed in

the Annexure attached thereto refers to enhancement of capacity by 25%

thereof for which purpose only the base turnover was to be the best
12

`production achieved’ during three years preceding the years of expansion or

the `maximum capacity expected to be achieved’ by the industry. The

notification used the words `production achieved’ and `maximum capacity

expected to be achieved’. It did not use the word `turnover’. It did not

provide that the amount of sales tax paid in the earlier years will have any

relevance for the purpose of enforcement of the scheme. The said GOMs

does not refer to maintenance of local sales. The term `base turnover’

would, therefore, in our opinion refers to the turnover of the quantity in

goods and not its monetary value.

22. `Base turnover’ was defined differently from that of the earlier

definitions given in various earlier orders which clearly discloses the

intention on the part of the government. If what was provided in the earlier

government orders were to be followed, nothing prevented the State to adopt

the same. We have noticed hereinbefore that even on earlier occasions the

State had been issuing clarificatory notifications as has been done in the case

of GOMs No. 75. It has rightly been pointed out that even in GOMs No.

386, the State level Committee was given liberty to adopt in the place of

production the turnover in value but such liberty had not been granted to the
13

State Level Committee or to any other authority under the GOMs in

question.

23. An exemption notification should be given a literary meaning.

Recourse to other principles or canons of interpretation of statute should be

resorted to only in the event the same give rise to anomaly or absurdity. The

exemption notification must be construed having regard to the purpose and

object it seeks to achieve. The Government sought for increase in industrial

development in the State. Such a benevolent act on the part of the State,

unless there exists any statutory interdict, should be given full effect. [See

Vadilal Chemicals Ltd. v. State of A.P. and Others (2005) 6 SCC 292]

24. We may notice that this Court in Innamuri Gopalan and Others v.

State of Andhra Pradesh and Anr. [(1964) 2 SCR 888] held:

“…We do not feel persuaded to accept this
argument. No doubt, statutes have to be construed
as a whole so as to avoid any inconsistency or
repugnancy among its several provisions, but if
there is nothing to modify, nothing to alter, or
nothing to qualify the language of a statute, the
words and sentences have to be construed in their
ordinary and natural meaning [vide 36 Hals (3rd
Edn.) s. 585]…”

14

The said dicta was followed by this Court in Hansraj Gordhandas v.

H.H. Dave, Assistant Collector of Central Excise and Customs, Surat and

Others [AIR 1970 SC 755], in the following terms:

“…It is well established that in a taxing statute
there is no room for any intendment but regard
must be had to the clear meaning of the words.
The entire matter is governed wholly by the
language of the notification. If the tax-payer is
within the plain terms of the exemption it cannot
be denied its benefit by calling in aid any supposed
intention of the exempting authority…”

The same in turn has been followed in Parle Biscuits (P) Ltd. v. State

of Bihar and Others [(2005) 9 SCC 669], stating:

“19. It is well established that in a taxing statute
there is no room for any intendment and regard
must be had to the clear meaning of the words. The
entire matter is governed wholly by the language
of the notification. If the taxpayer is within the
plain terms of the exemption, it cannot be denied
its benefit by calling in aid any supposed intention
of the exempting authority. If such intention can be
gathered from the construction of the words of the
notification or by necessary implication therefrom,
the matter is different, but that is not the case here.
In this connection we may refer to the observations
of Lord Watson in Salomon v. Salomon & Co.5
(AC at p. 38): (All ER p. 41 C-D)

” `Intention of the legislature’ is a common,
but very slippery phrase, which, popularly
15

understood, may signify anything from
intention embodied in positive enactment to
speculative opinion as to what the legislature
probably would have meant, although there has
been an omission to enact it. In a court of law
or equity, what the legislature intended to be
done or not to be done can only be legitimately
ascertained from that which it has chosen to
enact, either in express words or by reasonable
and necessary implication.”

25. The exemption notification furthermore as is well known should be

construed liberally once it is found that the entrepreneur fulfills all the

eligibility criteria. In reading an exemption notification, no condition should

be read into it when there is none. If an entrepreneur is entitled to the

benefit thereof, the same should not be denied. [See Commissioner of Sales

Tax v. Industrial Coal Enterprises [(1999) 2 SCC 607]

26. In Commissioner, Trade Tax, U.P. v. DSM Group of Industries

[(2005) 1 SCC 657], this Court opined that when an application for

exemption is filed for an expansion or diversification, Explanation 5

appended to Section 4-A(6) specifying the word `unit’ must receive a liberal

construction to include not only a new unit but also a unit which is sought to

be expanded, modernized or diversified, stating :
16

“25…As seen above, the term “unit” has the
meaning as defined in Section 4-A. As we have
already seen, Section 4-A defines the term “unit”
to mean an industrial undertaking, which has
undertaken expansion, modernisation and
diversification. Even under the General Clauses
Act, where the context so requires the singular can
include the plural. A plain reading of the
notification shows that for “expansion,
modernisation and diversification” it is the
industrial undertaking which is considered to be
the “unit”. This is also clear from the fact that in
the notification wherever the words “expansion,
modernisation or diversification” are used, there
are no qualifying words to the effect “in any one
unit”. In none of the clauses is there any
requirement of the investment being in one unit of
the industrial undertaking. Words to the effect “in
a particular unit” or “in one unit” are missing. To
accept Mr Sunil Gupta’s submission would require
adding words to a notification which the
Government purposely omitted to add.”

In M/s. G.P. Ceramics Pvt. Ltd. v. Commissioner, Trade Tax, UP.

[(2009) 2 SCC 90], this Court held:

“29. It is now a well established principle of law
that whereas eligibility criteria laid down in an
exemption notification are required to be construed
strictly, once it is found that the applicant satisfies
the same, the exemption notification should be
construed liberally.”

[See also A.P. Steel Re-Rolling Mill Ltd. v. State of Kerala and

Others (2007) 2 SCC 725].

17

In State of Orissa v. Tata Sponge Iron Ltd. [(2007) 8 SCC 189], this

Court held:

“21. It is furthermore a well-settled principle of
law that an exemption notification must be
liberally construed.”

27. We may furthermore notice that construction of the words `base

production’ came up for consideration before this Court in Commissioner of

Trade Tax, U.P. v. Modipan Fibres Co. [(2006) 6 SCC 577] wherein it was

opined:

“8. Purpose of granting exemption under the
notification dated 27-7-1999 was to promote the
development of certain industries in the State. By
the said notification, exemption from payment of
tax or reduction in rate of tax was granted to new
units as also to the units which had undertaken
expansion, diversification or modernisation. The
units of dealers in all the revisions are units, which
had undertaken expansion/modernisation. The
units of the dealers (the respondents) are covered
by clause (1-B)(a) of the notification. Exemption
granted is on the turnover of sales of quantity of
goods manufactured in excess of base production.
Under clause (6)(a) of the said notification,
turnover of sale of goods in any assessment year to
the extent of quantity covered by the base
production of that year and balance stock of base
production of previous years, shall be deemed to
be turnover of the base production. Under clause
(6)(b) of the notification, the facility of exemption
18

can be availed on the turnover of goods in “any
assessment year” in excess of the quantity referred
to in sub-clause (a) of clause (6). A conjoint
reading of clause (1-B)(a), clauses (6)(a) and (b)
makes it clear that the dealer is entitled to claim
exemption in respect of the turnover of sale of
goods of an assessment year in excess of the base
production. “Assessment year” has been defined in
Section 3(j) to mean the twelve months ending on
March 31. If that be the case then the extent of
entitlement to exemption will depend on the sale of
goods in the assessment year minus the base
production determined under the Act (sic
notification). Simply because the dealer has to file
returns from month to month and deposit the
admitted tax at the time of filing of the return does
not mean that the question of exemption on the
turnover of the production in excess of the base
production can be considered only after the base
production is achieved. Returns filed every month
and the tax paid would be subject to adjustment at
the time of the finalisation of the assessment.
Intention of the legislature is clear and
unambiguous. Exemption is to be given on the
turnover of sale of goods in an assessment year in
excess of the base production. We do not find any
substance in the submission advanced on behalf of
the appellants.”

28. Although the word `modification’ may not be held to be expressly

repealing the earlier notifications, indisputably, the State intended to depart

from the conditions laid down in the earlier GOMs. If the condition of local

sale, thus, had not been incorporated in the GOMs, we are of the opinion that
19

no case has been made out for incorporating the same by reference or

otherwise.

29. Furthermore, even in equity, the State cannot be permitted to alter its

stand as pursuant to or in furtherance of the representation made by it the

entrepreneurs had not collected tax from its consumers to which they were

otherwise entitled to.

30. Mr. Venkatanarayanan also is not correct in contending that in a

situation of this nature, the High Court should not have entertained the writ

applications directly from the orders of assessment.

31. As the Tribunal had already expressed its views in the matter, it has

rightly been contended that appeal to the appellate authority as also the

Tribunal would have been an idle formality.

32. Civil Appeals arising out of SLP (C) Nos. 18795, 19104, 21482 of

2006, 489, 12440 and 12151 of 2007 are dismissed and other appeals being

Civil Appeals arising out of SLP (C) Nos. 14640 and 17903 of 2007 filed by
20

Suryachandra Paper Mills Limited are allowed with costs. Counsel’s fee

assessed at Rs.50,000/- in each case.

………………………….J.

[S.B. Sinha]

…………………………..J.

[Cyriac Joseph]
New Delhi;

July 27, 2009