Bombay High Court High Court

Ballarpur Paper Industries vs State Of on 6 August, 2008

Bombay High Court
Ballarpur Paper Industries vs State Of on 6 August, 2008
Bench: Anoop V.Mohta, C. L. Pangarkar
                                                   1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH AT NAGPUR




                                                                                               
                          WRIT PETITION NO. 2868 OF 1993




                                                                       
          Ballarpur Paper Industries,
          a Company registered under the
          Indian Companies Act, 1913 and




                                                                      
          deemed to be registered under the
          provisions of the Companies Act, 1956,
          Having its registered office at Ballarpur,
          tq. dist. Chandrapur.                                           .....PETITIONER




                                                        
                                ...V E R S U S...
                                      
    1.    The State of Maharashtra
          Revenue and Forest, Mantralaya,
                                     
          Madam Cama Road, Bombay, 400 032.

    2.    The Collector, Chandrapur,
            


    3.     Additional District Magistrate,
           Chandrapur.                                                    .....RESPONDENTS
         



    -------------------------------------------------------------------------------------------------
    Mr. S. V. Manohar, Advocate for the petitioner.
    Mr. P. D. Kothari, A.G.P. for the respondents.





    -------------------------------------------------------------------------------------------------
                                                WITH

                         WRIT PETITION NO. 2729 OF /1993





          Power Grid Corporation of India Ltd.
          a Company incorporated having its
          Office at Hemkunt Chambers,
          89, Nehru Place, New Delhi.                                     .....PETITIONER




                                                                       ::: Downloaded on - 09/06/2013 13:39:48 :::
                                                    2

                                ...V E R S U S...




                                                                                               
    1.    The State of Maharashtra
          Revenue and Forest Department,




                                                                       
          Mantralaya, Madam Cama Road,
          Bombay, 400 032.

    2.     Additional District Magistrate,




                                                                      
           Chandrapur, tq. dist. Chandrapur.                              .....RESPONDENTS
    -------------------------------------------------------------------------------------------------
    Mr. S. C. Mehadia, A. S. Mehadia, Advocates for the petitioner.
    Ms. K. S. Joshi, A.G.P. for the respondents.




                                                        
    -------------------------------------------------------------------------------------------------
                                      
    CORAM:- ANOOP V. MOHTA & C. L. PANGARKAR, JJ.

    Date of Reserving the Judgment :- July 11, 2008
                                     
    Date of Pronouncing the Judgment:- August 6, 2008
            

    J U D G M E N T (Per:- Anoop V. Mohta, J.)

1. The petitioner has challenged an order passed by

Additional District Magistrate, Chandrapur dated 14.09.1993 under

Section 3(4) and 3 (a) (a) of the Bombay Entertainments Duty Act,

1923 (for short the “Act”) by which the petitioner is directed to pay

entertainment tax and surcharge at the rate of 25% and 10 % on the

total cost of Rs. 25,00,000/- incurred/spent for Dish Antenna, Cable

Television pursuance to an amendment to the Bombay Entertainments

::: Downloaded on – 09/06/2013 13:39:48 :::
3

Duty Act, 1923 dated 25.12.1992 vide Ordinance No. XII of 1992, the

Bombay Entertainments Duty (Amendment) Ordinance, 1992 and also

challenged the constitutional validity of the Amended Act.

2. By order dated 06.12.1993, this Court admitted the writ

petition and granted an interim relief in terms of prayer clause (C),

thereby has stayed the effect and operation of the impugned order and

further recovery of the entertainment duty as per the impugned order.

3. The petitioner is a registered Company, who is running a

large scale paper unit at Ballarpur, district Chandrapur and is having

large number of employees. A residential colony at Ballarpur, district

Chandrapur has been established wherein accommodation is provided

to its selective employees. It is residential colony established by the

petitioner.

4. Some time in the month of June-1992, the petitioner

purchased a Dish Antenna (Antenna), which receives national and

::: Downloaded on – 09/06/2013 13:39:48 :::
4

international satellite transmissions. The petitioner has provided

connection of this Antenna through the cable to the respective quarters

of its employees, with a view to provide facilities of television

transmissions to its employees. The petitioner has spent about

Rs.25,00,000/- for commissioning and installing the said Antenna of

its own for giving connection to its employees. The petitioner incurred

the said expenses without taking any contribution of any kind

including for initial establishment or installation or monthly payments

for providing the services of transmissions through cable to their

respective televisions. The said Antenna was fully installed in the

month of November-1992 and connections were provided in the

month of October-1992. The said expenses, borne for the Dish

Antenna, are shown in the account books of the Company. The

petitioner has been utilizing the Antenna to view satellite

transmissions only and was not using the said Antenna for exhibiting

films or movies or any such other purposes.

::: Downloaded on – 09/06/2013 13:39:49 :::
5

5. In the year 1923, the State of Bombay enacted the

Bombay Entertainments Duty Act, 1923 being Bombay Act No. I of

1923 (for short “the Act”). The Act sought to impose duty on

entertainments including any exhibition, performance and

amusement, gaming of sport to which person admitted on payments.

The said entertainment duty was sought to be levied on all payments

for admissions to any entertainment. The said Act came to be

amended in extenso in the year 1984 by Maharashtra Act No. XI of

1984 which substituted the definition of “entertainment” by amending

Section 2(A) of the Bombay Entertainment Duty Act. By the said

amendment, the Explanation was added to Section 2(a) which stated

that exhibition would include any exhibition by cinematograph

including video exhibition and further exhibition with the expression

‘game’ would include video game played with the aid of machines

which is operated electronically, mechanically or otherwise. Section 2

(d) defines admission to an entertainment include to admissions to

any place in which entertainment is held. The said Act was further

amended by Maharashtra Act No. III of 1987 with effect from

::: Downloaded on – 09/06/2013 13:39:49 :::
6

01.01.1987 by which Section 3(1) (a) was added which sought to levy

duty in the case of video game as well. Section 2 (f) was amended by

the said Act which defines entertainment duty or a duty in respect of

any entertainment to mean a duty levied under sub-section (1) of 1(a)

of Section 3.

6. Section 3 is the charging section which authorizes the

State Government to levy and recover a duty on all payments for

admission to any entertainment. Section 3-AA authorizes the State

Government to impose a charge on the entertainment duty.

7. In exercise of the powers conferred by Clause (1) of

Articles 213 of the Constitution of India the Governor of Maharashtra

was pleased to promulgate an ordinance, called as “the Bombay

Entertainment Duty (Amendment) Ordinance, 1992” on the 25th of

December 1992 (for short “the amended Act”). The said ordinance

amended Section 2 of the Bombay Entertainment Duty Act to Act No.1

of 1923 by inserting Clause (a-1) and (a-2) to section 2. Section

::: Downloaded on – 09/06/2013 13:39:49 :::
7

(a-2), which came to be inserted to section 1, defines “antenna to

mean any apparatus which receives television signals which enables

viewers to tune into transmissions including national or international

satellite transmissions and is enacted or installed for various exhibition

on payment by the connection holder of any contribution or

subscription or installations and connection charges or any other

charges collected in any manner whatsoever. The said ordinance

further inserted after clause (a), clause (aa) which defines cable

television to mean a system organised on payment by connection

holder of any contribution or subscription or installation/connection

charges or any other charges collected in any manner whatsoever for

exhibition of films or movie pictures. Section 3 which is the charging

section is also sought to be amened by the ordinance, by which an

exhibition by means of any type of antenna or cable television as

defined is taxed by imposing of entertainment duty pro rata the

payment for admission fees by the proprietor. There is also a circular

issued by the State Government dated 04.02.1993 which issues the

guidelines for the implemented of the said ordinance.

::: Downloaded on – 09/06/2013 13:39:49 :::
8

8. The petitioner probably, in view of the Amended Act,

received a communication dated 07.05.1993 from the Collector,

Chandrapur, whereby a certain information regarding the Antenna

was sought from the petitioner. That was not a show cause notice of

any kind under the Act. The petitioner in reference to the same,

provided the information as under:-

             "1. Total connection installed            ...1880 Nos.

             2.
                             
                  Total expenditure                    ...Rs. 25 Lacs.

             3.   Monthly/Quarterly/Yearly
                            
                  contribution                         ...Nil for the
                                        entertainment of Paper Mills
                                        employees on free cost.
             4.   Whether expenses borne by
           


                  Company.                         ...As per Sl.No. 2.
        



             5.   Connection provided outside          ...Nil."





9. The respondents, in spite of the above clarification,

passed the impugned order and demanded the tax and surcharge and

also threatened to seize and forfeit the said Dish Antenna, if the

petitioner failed to pay the amount and also to initiate prosecution

under the Act. The petitioner, therefore, requested the Additional

::: Downloaded on – 09/06/2013 13:39:49 :::
9

District Magistrate, Chandrapur to cancel the said demand by

explaining their position and resisted the reasoning for the said

demand and, therefore, ultimately filed the present petition.

10. The said Amended Act/Ordinance of 1992 is now Act

No. X of 1993.

The relevant provisions of the Act are as under:-

Section 2(a-2) “antenna” means an apparatus which
receives television signals which enable viewers to tune

into transmissions including national or international
satellite transmissions and is erected or installed for
exhibition of films or moving pictures or series of

pictures, by means of transmission of television signals

by wire where subscribers’ television sets at the residential
or non-residential place are linked by metallic coaxial

cable or optic-fibre cable to a central system called the
head-end, on payment by the connection holder of any
contribution or subscription or installation and

connection charges or any other charges collected in any
manner whatsoever;

Section 2[(a) “entertainment” includes any exhibition,

::: Downloaded on – 09/06/2013 13:39:49 :::
10

performance, amusement, game or sport to which

persons are admitted for payment, [or, in the case of
television exhibition with the aid of any type of antenna

with a cable network attached to it or cable television [or
Direct-to-Home (DTH) Broadcasting Service], for which

persons are required to make payment by way of
contribution or subscription or installation and
connection charges or any other charges collected in any

manner whatsoever] [but does not include magic show]

[and temporary amusement including games and rides,]

Explanation- For the purposes of this clause,-
[(i) the expression “exhibition” includes any
exhibition by cinematograph including video exhibition

or television exhibition with the aid of any type of

antenna with a cable network attached to it or cable
television;]

Section 2[(b) “payment for admission” [in relation
to the levy of entertainments duty, includes-

(i) to (v) —–

(vi) any payment made by a person by way of
contribution or subscription or installation connection

::: Downloaded on – 09/06/2013 13:39:49 :::
11

charges or any other charges collected in any manner

whatsoever for television exhibition with the aid of any
type of antenna with a cable network attached to it or

cable television.

(vii) any payment made by a person to the
proprietor of a Direct-to-Home (DTH) Broadcasting
service by way of contribution, subscription , installation

or connection charges, or any other charges collected in

any manner whatsoever for Direct-to-Home (DTH)
Broadcasting service with the aid of any type of set top

box or any other instrument of like nature which
connects television set at a residential or non-residential
place of connection-holder directly to the Satellite; [and]

Section 2 [(c) “proprietor”, in relation to an
entertainment, includes any person-

(i) to (iv) —–

(v) responsible for, or for the time being in charge
of, management of providing cable connections from any
type of antenna or cable television,]

Section 2 (d) “admission to an entertainment”,
includes admission to any place in which the

::: Downloaded on – 09/06/2013 13:39:49 :::
12

entertainment is held [or any place where from the

entertainment is provided by means of cable connection
from any type of antenna with a cable network attached

to it or cable television[for Direct-to-Home (DTH)
Broadcasting service]]

Section 2 (f) “entertainment duty”, or “duty” in
respect of any entertainment means the entertainment

duty levied under section 3;

Section 3. Duty on payments for admission to

entertainment.- (1) There shall be levied an paid to the
State Government on all payments for admission to any
entertainment [except in the case of video games,

exhibition by means of any type of antenna or cable

television, or exhibition by means of Direct-to-Home
(DTH) Broadcasting service, bowling alley, Gocarting,

dance bar, discotheque, amusement park, water sports
activity, pool game] [or tourist bus with video facility] a
duty (hereinafter referred to as “entertainment duty”) at
the following rates, namely:-

(Present amended Sections)
emphasis added.

::: Downloaded on – 09/06/2013 13:39:49 :::
13

Section 3 [(4).

Notwithstanding anything contained in sub-section (2) or
in any other provisions of this Act, there shall be levied,

and paid by the proprietor to the State Government, the
entertainments duty at 25 per cent of the total payment

made by a person or a body of persons, by whatsoever
name called, by way of contribution or subscription or
installation and connection charges or any other charges

collected in any manner whatsoever, to the proprietor for

the exhibition of films or moving pictures or series of
pictures by means of any type of antenna or cable

television.”

(The amended section by Ordinance XVI of 1992

dated 25/12/1992)

emphasis added.

11. There is no dispute that the petitioner has

incurred/spent about Rs. 25,00,000/- in installing the Antenna and

the connections for their employees. No charge, whatsoever, is taken

and/or collected at the time of installation and/or thereafter, of

whatsoever nature. There is nothing to justify that the petitioner, at

::: Downloaded on – 09/06/2013 13:39:49 :::
14

the relevant time, collected any contribution or subscription or any

charges from their employees, to whom they had provided connection.

The Act, including the Amended Act, provides that the levy is on the

subscription and/or collection received from the connection holders by

the connection provider to the extent of 25% of the amount. The levy

is only on the receipt of the connection/subscription and any such

charges by the proprietor. Admittedly, no connection charges or any

amount whatsoever was received by the petitioner/the proprietor from

the connection holders, who were its employee. Therefore, considering

the whole scheme of the Act and the guidelines so issued, we are of

the view that the levy, as imposed in the present case, on the total

project cost of Rs. 25,00,000/-, in the facts and circumstances, is

contrary to the Act and it is impermissible. It is contrary even to the

directives issued by the State Government. The levy of 25% on the

project cost is impermissible and not within the scope of the amended

Act. The provisions as referred to above, nowhere permit the

respondents to charge or levy such taxes for such connections, which

are provided free of costs and/or without collecting any subsequent

::: Downloaded on – 09/06/2013 13:39:49 :::
15

and/or contribution at the relevant time. The entertainment duty as

contemplated is basically, in such circumstances, need to be on the

charges/subscription collected by the connection provider.

12. The point in the present facts and circumstances is;

whether the tax on such entertainments still can be imposed on the

provider or receiver as explained by the Division Bench of this Court in

Vasant Madhav

Patwardhan and another ..vs.. State of

Maharashtra and others; 2001 (1) Mh. L. J. 382 in following

words:-

“27. The next point to be noticed is that it is a well

settled principle of law that a tax on entertainment can

be imposed by the Legislature on the person providing
entertainment, as indeed on the person receiving

entertainment. In other words, there is no reason to
preclude the legislature from imposing the tax on the
person who provides entertainment. Those who received

entertainment are exigible to tax. Those who provide it
are similarly not immune to the taxing net.

::: Downloaded on – 09/06/2013 13:39:49 :::
16

13. From the above, it is clear that the installation and

providing transmissions through national or international satellite for

exhibition and/or films or moving pictures of series of pictures as

defined above and exhibition with the aid of any type of antenna with

a cable network attached to it or cable television falls within the

meaning of “antenna”, “entertainment” and “cable television”. The

petitioner is a proprietor, being incharge of management of providing

cable connections from any type of antenna or television being a

person who contributed of its own and incurred expenses for erecting/

installing the said antenna/cable television. The petitioner is

providing connections, cable and televisions for such entertainments to

their employees, who are receivers of such transmissions. The

petitioner can be termed as proprietor/connection provider and the

employees as receiver/connection holder.

14. However, still the important facet, based on facts and

the law at the relevant time, is that the petitioner Company had

installed/erected the said antenna and cable television and provided

::: Downloaded on – 09/06/2013 13:39:49 :::
17

entertainments to their employees free of costs. There is nothing on

record to suggest that the petitioner was providing entertainment on

payment either by way of contribution or subscription or installment

and connected charges and/or any other charges collected in any

manner whatsoever as required within the meaning of antenna,

entertainment, though it provided these facilities of entertainments,

which are viewed and heard on the television receiving set at

residential places of the employees of the petitioner. There is nothing

that the petitioner/so called service provider and/or proprietor

collected any payment by and from the persons, to whom they were

providing the services at residential place of the employee. There is

further no merit that any payment was made by the employees, who

having been permitted to use these cable television facilities for their

entertainment includes the expenses incurred by the employer/

petitioner. There is no material whatsoever on record that any

payment was made by such employees to the employer by providing

service by way of contribution, subscription, installation or connection

charges and/or charges collected in any manner whatsoever though

::: Downloaded on – 09/06/2013 13:39:49 :::
18

they have provided through antenna and cable television all facilities,

which connect television sets at residential place, through satellite or

such other system even before or after any payment of tax.

15. Even as per Section 3 (4) of the amended Act, a charging

section, the basic requirement is that there shall be levied and paid to

the State Government entertainments duty on all payments for

admission. The amount so borne, as per the scheme of the Act, is on

entertainments duty out of gross value of the ticket or payment for

admission fixed by the proprietor. As noted, they have levied

entertainment tax on the expenses incurred by the petitioner for

erection of antenna and other apparatus for securing transmission

through the cable network of cable television attached to it for

workers. The expenses so incurred by the petitioner-company at the

relevant time at the residential complex of its employees does not fall

within the meaning of payment for admission and expenses at the

relevant time. We are concerned with the provisions and position on

the date of the Ordinance i.e. Ordinance No. XII of 1992. We have

::: Downloaded on – 09/06/2013 13:39:49 :::
19

also noted that the demand was made by the respondents based upon

the Ordinance No. XII of 1992. At that time, the explanation, which is

added now by Act 20 of 1998 was not available except a circular and

demand as made, which was contrary to then existing scheme of the

amended Act. Therefore, in October-1992 when the expenditure

incurred by the petitioner, there was no provision/no ordinance,

which would have permitted the respondents to levy such tax of 25%

on the actual expenses incurred, as claimed.

16. In view of the facts as referred to above, the contention

that petitioner had installed Antenna and incurred Rs.25,00,000/- and

provided connection for its employees, whether free of costs or

without collecting any subscription, as they provide entertainment

through this antenna the petitioner is liable for entertainment duty is

impermissible. Further, respondent No. 1, who suffered loss of

entertainment duty, revenue and it affected the running cinema

industry and/or loss to the revenue and as it would set back to the

::: Downloaded on – 09/06/2013 13:39:49 :::
20

regular cinema shows casing loss on entertainment duty to the

Government is also impermissible.

17. The Cable Antenna television connection provides in the

premises round the clock and provide entertainment to the connection

holder and its family and, therefore, the respondents are entitled to

collect said tax, have no basis.

18. By the present petition, the challenge is also made to the

Constitutional validity of the Act in view of the said demand made by

the respondents. However, in view of the above and as we are of the

view that the demand so made is apparently illegal and beyond the

scope, therefore, there is no question of deciding the Constitutional

validity. It is rightly not pressed also.

In view of above, the submission that the alternate

remedy is available under Section 10 of the Act, in the facts and

circumstances, is also rejected.

::: Downloaded on – 09/06/2013 13:39:49 :::
21

19. Admittedly, the expenses were incurred some time in

June-1992. Cable networking commenced in October-1992. The

Ordinance came into force on 25.12.1992 and that later on converted

into law in the year 1993. Therefore, on the date of the said

installation, the Ordinance/Act in question was not in existence. The

taxing statutes are normally prospectives unless it is expressly stated to

be retrospective. In C.I.T., Bombay ..vs.. M/s Gwalior Rayon Silk

Manufacturing Co. Ltd. (1992) 3 Supreme Court Cases 326, the

Supreme Court has observed as under:-

“All statutes including a taxing statute, should always be

read as prospective unless it is expressly stated to be

retrospective.”

20. The taxes cannot be imposed/levied on presumptions

and assumptions. In Canadian Eagle Oil Company vs. Per Viscount

Simon LC; 1945 Vol. II All England Law Reports 499 it is quoted as

under:-

::: Downloaded on – 09/06/2013 13:39:49 :::
22

“In a taxing Act, one has to look as to what is clearly

said. There is no room for any intendment. There is no
equity about a tax. There is no presumption as to tax.

Nothing is to be read in, nothing is to be implied. One
can only look fairly at the language used.”

No taxes can be collected by the respondents without

authority of law.

A taxing statute must be construed strictly; [Sneh

Enterprises ..vs.. Commissioner of Customs [2006] 7 SCC 714];

[Manish Maheshwari ..vs.. Asst. Commissioner of Income-Tax and

another; [2007] 289 ITR 341 (sc). In the present case, as section is

clear, there is no case of any interpretation or construction. As the law

is clear and explicit, the demand of respondents is without authority of

law as the provisions of amended Act nowhere permit the respondents

to collect such tax/duty from the petitioner on the amount of expenses

incurred by them as done in the present case.

In totality, we are inclined to quash and set aside the

impugned order/notice dated 14.09.1993.

::: Downloaded on – 09/06/2013 13:39:49 :::
23

21. In the result, Writ Petition No. 2868 of 1993 is allowed.

The impugned order dated 14.09.1993 issued by respondent no. 3 is

quashed and set aside. No order as to costs.

22. In Writ Petition No. 2729 of 1993, The petitioner is a

Government of India undertaking and earlier it was known as National

Thermal Power Corporation of India Ltd. The petitioner is having a

400 K.V. Sub-Station at Bhadravati in Chandrapur District and a

residential colony for its employees in the same complex. It had

installed a Cable T.V. Net work and provided connections to its

employees without any charge. No outsider is permitted to use the

said system. Respondent No. 2 demanded information regarding the

Cable Network System. Reply given by the petitioner. An order

passed by respondent No. 2 directing the petitioner to pay amount

towards entertainments duty and surcharge.

::: Downloaded on – 09/06/2013 13:39:49 :::
24

23. In this case also, the impugned demand notice dated

14.09.1993 was issued, demanding 25% tax on the total expenses

incurred by the petitioner. The petitioner has specifically averred and

pointed out that before passing of the impugned order this facility is

provided to its employees as welfare measure at no costs and no

charge whatsoever recovered and received by the petitioner at any

point of time.

Therefore, the entertainments duty at 25% and

surcharge at 10% on total costs incurred by the petitioner/Corporation

for installation of cable television network is impermissible and

beyond the newly added Section 3 (4) of the amended Act as

discussed above. There was no question of even filing the returns as

admissible under Section 4(b) of the Act for assessment of the

entertainments duty. Therefore, the impugned order dated

14.09.1993, under section 3(4) and 3 (aa) of the amended Act is

contrary to the law and, therefore, liable to be quashed and set aside

and it is liable to be quashed and set aside.

::: Downloaded on – 09/06/2013 13:39:49 :::
25

24. In the result, Writ Petition No. 2729 of 1993 is also

allowed. Order dated 14.09.1993 passed in C. R. No. 273/ENT/1993-

94 of Bhadravati of respondent No. 2 is quashed and set aside. No

order as to costs.

                         JUDGE                   JUDGE




                                         
    kahale                  
                           
            
         






                                                  ::: Downloaded on - 09/06/2013 13:39:49 :::