Bombay High Court High Court

Commissioner Of Sales Tax vs Maharashtra Sales Tax Tribunal & … on 25 September, 2009

Bombay High Court
Commissioner Of Sales Tax vs Maharashtra Sales Tax Tribunal & … on 25 September, 2009
Bench: F.I. Rebello, D.G. Karnik
                                                       1

     abs

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY 




                                                                                            
                             ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                    
                                   WRIT PETITION NO. 968 OF 2003

           Commissioner of Sales Tax                                                  ..  Petitioner

                V/s




                                                                   
           Maharashtra Sales Tax Tribunal & Ors.                                      .. Respondents




                                                      
           Ms. I. Calcuttawala, A.G.P. for the petitioner.
                                      
           Mr. V.P. Patkar with Mr. M.M. Vaidya for the respondents.
                                     
                                       CORAM  :  FERDINO I. REBELLO & D.G. KARNIK, JJ.
                                                DATE     :  25TH SEPTEMBER 2009
                  
               



           JUDGMENT : (Per D.G. Karnik, J.)





1. By this petition, the State of Maharashtra – petitioner challenges the

judgment dated 28th February 2002 passed by the Maharashtra Sales Tax

Tribunal (for short “the Tribunal”) allowing the miscellaneous application

filed by the respondent no.2.

2. The respondent no.2 is a manufacturer of a mouthwash which it

markets under the brand name “Listerine Mouthwash”. It made an

application to the Commissioner of Sales Tax under section 52 of the Bombay

::: Downloaded on – 09/06/2013 15:07:24 :::
2

Sales Tax Act, 1959 (for short “the Act”) to get its product classified under

Entry 24 of Schedule-C Part I and also prayed that prospective effect be given

to the order by virtue of the powers under sub-section (2) of section 52. By

an order dated 20th October 1995, the Commissioner of Sales Tax held that

the product of the respondent no.2 was covered by Entry 86 Part II of

Schedule-C and was liable to tax at the rate of 15 paise in a rupee.

Aggrieved by the order the respondent no.2 filed an appeal bearing no.158

of 1995 before the Tribunal. The Tribunal heard the appeal filed by the

petitioner along with another appeal bearing no.4 of 1996 filed by M/s

Johnson & Johnson Ltd., another manufacturer of a similar product and by

an order dated 21st June 1997 confirmed the order passed by the

Commissioner. The respondent no.2 filed an application for rectification

bearing rectification application no. 73 of 1997 before the Tribunal for

modification/correction of the order. By an order dated 19th December 1998,

the Tribunal rejected the rectification application. The respondent no.2 then

filed another application, bearing misc. application no.171 of 2001 on 8th

December 2001 alleging therein that one of the points raised by the

respondent no.1 in the original appeal as well as the rectification application,

namely giving of prospective effect to the order of the Commissioner was not

considered and decided by the Tribunal and, therefore, the Tribunal should

consider the same and grant prospective effect to the order of the

Commissioner. That application was made on 8th December 2001. By an

::: Downloaded on – 09/06/2013 15:07:24 :::
3

order dated 28th February 2002, the Tribunal allowed the application and

held that the determination made by the Commissioner on 20th October 1995

under section 52(2) of the Act would apply prospectively from the date of

the decision, namely 20th October 1995. That order is impugned in this

petition.

3. Learned A.G.P. appearing for the petitioner submitted that once an

application for rectification (Rectification Application no. 73 of 1997) of the

order was rejected by the Tribunal, the order became final. Second

application by whatever name called (numbered as Misc. Application no.171

of 2001) was not maintainable and, therefore, the order passed by the

Tribunal was without jurisdiction. In the alternative, the learned A.G.P.

submitted that assuming that the Tribunal had the power of rectification or

entertaining the second application, treating it as an application for

rectification, it could not be entertained after expiry of two years from the

date of the original order or in any event from 19 th October 2001 when the

first rectification application was decided. We find merit in the submissions

of the learned A.G.P.

4. Section 52 of the Sales Tax Act confers power on the Commissioner to

decide the matters mentioned in clauses (a) to (e) of sub-section (1) thereof,

one of which is the rate of tax payable. Sub-section (2) of section 52 states

::: Downloaded on – 09/06/2013 15:07:24 :::
4

that the Commissioner may direct that his order shall not affect the liability

of any person in respect of any sale or purchase effected prior to the

determination. Thus, the Commissioner specifically conferred a power to

make his decision prospective. Order passed by the Commissioner is

appealable to the Tribunal under section 55 of the Act. Section 62(1) of the

Act confers a power on the Commissioner to rectify any mistake apparent

from the record either on his own motion or on the same being brought to

his notice by any person affected by such order. Sub-section (2) of section

62 confers the same power on the Tribunal as that of the Commissioner for

rectification of a mistake in its order. Thus, the Tribunal has a power to

rectify any mistake in its order. However, the section itself provides that the

power of rectification can be exercised within two years. In the present case,

the Commissioner passed the order on 20th October 1995. The Tribunal

passed the order in appeal on 21st June 1997. An application for rectification

was made within two years and was rejected by the Tribunal on 19 th

December 1998. Once the application was rejected, there could be no

second application for rectification of a mistake appearing in the first

appellate order. In our view, successive applications for rectification would

not be maintainable as there is no such power specifically conferred by

section 62 of the Act. Assuming however that the second application for

rectification is maintainable, it cannot be filed after two years. In the present

case, second application under the caption “Misc. Application” was filed on

::: Downloaded on – 09/06/2013 15:07:24 :::
5

8th December 2001. That clearly after two years of the appellate order and

even after two years of the rejection of the first rectification application on

19th October 1998. The second application, assuming second application lay,

was clearly barred by limitation. Therefore, the Tribunal had no power to

entertain it. The impugned order therefore has to be set aside.

5. Though we have set aside the order, in our view, ends of justice require

further order to be passed as indicated below. It was the contention of the

petitioner that the Commissioner should have given a prospective effect to

his order which he was entitled to under section 52(2) of the Act. The

ground that prospective effect should be given to the order of the

Commissioner was specifically urged before the Tribunal. Such a ground is

also found in the appeal memo, a copy of which is handed over to us.

However, that ground was not dealt with by the Tribunal at all in its order

dated 21st June 1997. Perhaps, this happened because the Tribunal had

heard and disposed off the two appeals, one filed by the respondent and the

other filed by Johnson & Johnson, by a common order and therefore only the

common point raised in the two appeals were considered by the Tribunal.

The specific ground of giving prospective effect to the order of the

Commissioner was not considered by the Tribunal. Two separate

rectification applications, one bearing no.73 of 1997 by the respondent no.2

and another bearing no. 71 of 1997 by Johnson & Johnson Ltd. filed before

::: Downloaded on – 09/06/2013 15:07:24 :::
6

it, were decided by the Tribunal by a common judgment. Though the

respondent no.2 specifically raised a ground that the Commissioner ought to

have given specific prospective effect to his order under section 52(2) of the

Act and had pointed out that the said point was not dealt with by the

Tribunal in the first order, it was not dealt with by the Tribunal even in the

application for rectification. Again this mistake appears to have occurred

because the Tribunal was dealing with the two separate appeals

simultaneously and appears to have considered only the common grounds

raised in the two rectification applications which were decided by a common

order. The ground of giving of prospective effect of the order of the

Commissioner was required to be decided by the Tribunal first while

deciding the appeal at the first instance and, in any event, while deciding the

rectification application filed by the present respondent no.2. As the said

issue was not decided, the respondent no.2 was required to make the second

application. As the second application was allowed, the respondent no.2 had

no occasion to challenge the first appellate order passed by the Tribunal in

rectification application no.73 of 1997. We are therefore of the view that the

matter be remanded back to the Tribunal for rehearing rectification

application no.73 of 1997 filed by the respondent no.2 but only regarding

the contention of the respondent no.2 that the Commissioner and the

Tribunal ought to have given prospective effect to the order of the

Commissioner under section 52(2) of the Act. We make it clear that the

::: Downloaded on – 09/06/2013 15:07:24 :::
7

points already decided in rectification application no.73 of 1997 shall stand

concluded and would not be reopened, but on remand the Tribunal would

only consider the issue regarding prospective effect to be given to the order

of the Commissioner under section 52(2) of the Act. The Tribunal shall

consider the same independently and without being in any way influenced

by any of the observations in the impugned order dated 28th February 2002

which is hereby set aside.

6.

For these reasons, Rule is made absolute to the extent indicated above.

The impugned order dated 28th February 2001 is set aside. However, the

matter is remanded back to the Tribunal to decide the rectification

application no.73 of 1997 afresh as regards the issue of prospective effect to

be given to the order of the Commissioner under section 52(2) of the Act. In

the facts and circumstances of the case, the parties shall bear their own costs.

    (D.G. KARNIK, J.)                                           (FERDINO I. REBELLO, J.)





                                                                ::: Downloaded on - 09/06/2013 15:07:24 :::