PETITIONER:
CHIEF COMMISSIONER UNION TERRITORY, CHANDIGARH
	Vs.
RESPONDENT:
SIALKOT SILK STORES, CHANDIGARH
DATE OF JUDGMENT23/10/1978
BENCH:
UNTWALIA, N.L.
BENCH:
UNTWALIA, N.L.
CHANDRACHUD, Y.V. ((CJ)
SHINGAL, P.N.
CITATION:
 1979 AIR  435		  1979 SCR  (2) 134
 1979 SCC  (1) 255
ACT:
     Punjab  General   Sales  Tax   Act,   1948-S.   6-State
Government issued  a notification  of its intention to amend
Schedule but  did not  issue a	second notification amending
the Schedule  as required  by s.  6-State reorganised in the
meanwhile and  the Union  Territory  of	 Chandigarh  formed-
Earlier notification  if "law  in force"-Newly	formed Union
Territory-If could  avail of  the earlier  notification	 and
amend the schedule.
HEADNOTE:
     Section 6	of the	Punjab General	Sales Tax  Act, 1948
provides  that	 the  State   Government,  after  giving  by
notification, not  less than  three months'  notice  of	 its
intention so  to do, may, by like notification add or delete
from Schedule  and thereupon  Schedule shall be deemed to be
amended accordingly.
     The State	Government of  the composite State of Punjab
issued a  notification under  s. 6  giving its	intention to
delete from  Schedule pure  silken fabrics  from the list of
tax-free  goods.   Before   the	  issue	  of   any   further
notification, however,	the composite  State was reorganised
and the	 Union	Territory  of  Chandigarh  was	formed.	 The
Government of  the Union  Territory of	Chandigarh issued  a
notification amending  item 30 of Schedule as intended to be
amended by the notification issued by the former government.
     In a  writ petition  filed before	the High  Court	 the
respondent challenged  the notification	 as invalid  on	 the
ground that the earlier notification could not be availed of
by the new Government for amending Schedule B. The appellant
claimed that  the earlier  notification was  "law in force".
But the	 High Court  repelled this  argumenet It allowed the
respondent's writ
     Dismissing the appeal,
^
     HELD: 1. There was no "law in force" enabling the newly
formed Union  'Territory of Chandigarh to levy any sales tax
on pure silken fabrics.
     2. The  notification merely  notifying the intention of
the State  Government to  add or  delete from  Schedule	 any
article by  itself had	no force of law until and unless, on
the  expiry   of  the	period	of   three  months,  a	like
notification was issued amending the Schedule. The erstwhile
State Government  of  Punjab  could  not  issue	 the  second
notification in	 respect of  the Union	Territory  after  it
ceased to  be a part of the State of Punjab. Sales Tax could
not be	charged on  pure silken	 fabrics by  the said  State
Government merely  by virtue  of the  notification.  It	 was
therefore not  a law  in force	when the composite State was
reorganised. [136D-E]
135
     3. No  provision is to be found in the Act to show that
by a  legal fiction  the A  first notification	of intention
issued by  the erstwhile State Government could be deemed to
be a notification issued by the new Government. [137 B]
     M/s. Rattan  Lal  and  Co.	 and  another  etc.  v.	 The
Assessing Authority,  Patiala and another, etc. AIR 1970 S.C
1742 held inapplicable.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 364 of
1969.
 From the Judgment and order dated 7-8-1968 of	the
Punjab and Haryana High Court in Civil Writ No. 2199/68.
 S. N. Anand and R. N. Sachthey for the Appellant.
Arvind Minocha for the Respondent.
 The Judgment of the Court was delivered by
UNTWALIA, J. The Chief Commissioner, Union Territory,
Chandigarh, has	preferred this	appeal by certificate from
the decision of the High Court of Punjab & Haryana allowing
the Writ Petition of	the respondent	and declaring	the
amendment of item 30 in Schedule to the Punjab General Sales
Tax Act, 1948, hereinafter referred to as the Act, invalid.
 The composite and the then existing State of Punjab was
re-organised by the	Punjab	Re-organisation	Act, 1966,
Central Act 31 of 1966. The Union Territory of Chandigarh
was carved out as one of the States on and from November 1,
1966. Under section 6	of the Act no tax was payable on the
sale of	goods specified in Schedule B. The State Government
could amend this Schedule and at the relevant time the power
so conferred on the State Government	was in the following
terms:-
“The State Government after giving by notification
not less than three months’ notice of its intention so
to do may, by like notification add or delete from
Schedule and there upon Schedule shall be deemed to be
amended accordingly.”
Item 30 of Schedule exempted from sales tax:
“All varieties of cotton, woollen or silken
textiles, including rayon, artificial silk or nylon,
whether manufactured by handloom or powerloom or
otherwise, but not including car pets, druggets,
woollen durees and cotton floor durees.”
 On	August	24, 1966 the State	Government of	the
composite State of Punjab issued a notification giving three
months’ notice of its intention to amend Schedule to exclude
pure silken fabrics from the list of tax; free goods. But
before the expiry of three months and before
136
any further notification could be issued by the State
Government as required by section 6 of the Act, the Union
Territory of Chandigarh came into existence on November 1,
1966. The Government	of the	Union	Territory issued a
notification dated January 4,	1968 amending	item 30 as
intended to be amended	by the	notification dated August
24,1966 issued	by the	State Government of the composite
State of Punjab. The respondent filed a writ petition in the
High Court challenging this notification as being invalid on
the ground that the earlier	notification could not be
availed of by the new Government for amending Schedule B.
The stand taken on behalf of	the appellant was that	the
earlier notification was a “law in force” within the meaning
of section 88 of Central Act	31 of 1966. The High Court
repelled this argument, and in our opinion, rightly.
 It is plain on the wordings of section 6 of the Act,
extracted above, that a notification merely notifying the
intention of the State	Government to	add or	delete	from
Schedule any article, by itself, had no force of law until
and unless on the expiry of the period of three months a
like notification was issued amending	the Schedule.	The
erstwhile State	Government of	Punjab	could not issue a
second notification in respect of the Union Territory after
it ceased to be a part of the State of Punjab. Sales tax
could not be charged on pure	silken fabrics	by the	said
State Government on October 31, 1966 merely by virtue of the
notification dated August 24, 1966. It was, therefore, not a
law in	force when the composite State was re-organised.
Section 88 of the Punjab Re-organisation Act, 1966 runs as
follows:-
“The- provisions of Part II shall not be deemed to
have f effected any change in the territories to which
any law in force immediately before the appointed day
extends or applies, and territorial references in any
such law to the State of Punjab shall, until otherwise
provided by a competent . Legislature or other
competent authority, be construed as meaning the
territories within that State immediately before the
appointed day.”
It is clear that there was no law in force on November 1,
1966, which could enable the Union Territory to levy any
sales tax on pure silken fabrics.
 Mr. S. N. Anand endeavoured to attack the judgment of
the High Court by taking a new stand in this Court that the
notification dated August 24,	1966 could enure to	the
benefit	of and be	availed	by the Union Territory
Government. But	he failed to point out any provision L in
Act 31	of 1966	or any other	law to substantiate	this
argument. No
137
“deeming” provision could be brought to our notice, as there
is none, to show that the notification issued by	the
erstwhile State	Government of	Punjab could be deemed to be
one issued by the new Government of the Union Territory. For
many other purposes there are “deeming” provisions in
Central Act 31 of 1966 e.g. sections 59(1), 74(1) and 92.
But no	provision is to be found to show that by a legal
fiction the first notification	of intention issued by the
erstwhile State Government could be deemed to be a
notification issued by the new Government. ‘The argument
thus presented by Mr. Anand must be rejected.
 Learned counsel for the appellant placed reliance upon
the principle of law enunciated in paragraph 12 at page 1749
in the	decision of this Court in M/s. Ratan Lal and Co. and
another	etc.,	v. The	Assessing Authority,	Patiala	and
another, etc.(1). The principle stated therein is that the
new legislature	of the	new State after the re-organisation
of the	composite State could amend the existing	law
retrospectively	from	a date	anterior to the date of
reorganisation. Obviously the view expressed in the decision
aforesaid is so very different that it cannot be of any help
to the appellant in this case.
 For the reasons stated above, we	dismiss the appeal
with costs.
P.B.R.					   Appeal dismissed.
     (1) A.I.R. 1970 S.C., 1742
10-817SCI/78
138