Allahabad High Court High Court

Commissioner, Trade Tax vs Bajaj Steel And Industries on 23 August, 2003

Allahabad High Court
Commissioner, Trade Tax vs Bajaj Steel And Industries on 23 August, 2003
Equivalent citations: 2004 138 STC 600 All
Author: P Krishna
Bench: P Krishna


JUDGMENT

Prakash Krishna, J.

1. This revision at the instance of Commissioner of Trade Tax has been filed against the order dated July 18, 2003 passed by the Trade Tax Tribunal, Kanpur, in Second Appeal No. 353 of 2003 for the assessment year 2003-04.

2. The above revision arises out of proceedings Under Section 13-A(6) of the U.P. Trade Tax Act, 1948 (hereinafter referred to “the Act”). The sole question involved in the present revision is as to whether stainless steel sheets can be seized by the authorise officer in exercise of power Under Section 13-A of the Act read wit section 8-A(5) of the Act, for non-production of form No. 49.

3. The factual scenario of the case is not much in dispute lies in narrow compass. On June 4, 2003 the authorised officer seize the goods, namely, stainless steel sheets which were being transported by M/s. Moradabad Bijnor Transport Company from Orai to Moradbad. The goods were accompanied with invoice No. 7 and G.R. No. 1588. The sole objection of the authorised officer was that the goods have been accompanied with form No. 49 as required Under Section 8-A(5) of the Act. The seizure was made due to non-production of form No. 49 and a presumption was raised that the goods were being transported with intention to evade payment of tax.

4. A reply to the show cause notice issued by the Trade Tax Officer (A) Mobile Squad was filed by the dealer. In reply it was submitted that for the transportation of stainless steel sheets, form No. 49 is not required. It was also submitted that the form No. 49 would be applicable in respect of iron and steel as defined Under Section 14 of the Central Sales Tax Act, 1956. Stainless Steel Sheet is a different commodity than Iron and Steel. Reliance was also placed upon certain circulars issued by the department in support of the aforesaid pleas. The Assistant Commissioner, Trade Tax after consideration of the reply to the show cause notice passed a final order of seizure dated July 6, 2003. Against this order a representation Under Section 13-A(6) of the Act was filed before the Deputy Commissioner (Enforcement) (C), Trade Tax, Kanpur, with a prayer that the goods may be released without demand of any security. The Deputy Commissioner (Enforcement) held that the stainless steel sheets are in common parlance covered by iron and steel and as such form No. 49 was required to be accompanied with the goods in question. The said order is dated June 23, 2003. This order was successfully challenged by the dealer before the Tribunal. The Tribunal by the order under revision has held that there was no requirement of form No. 49 and as such the seizure order was invalid. The Tribunal has also held that for violation of section 8-A(5) of the Act, it is not open -to the department to seize the goods Under Section 13-A (1-A) of the Act, validity of order of the Tribunal has been questioned in the present revision.

5. Heard the learned counsel for the parties and perused the record. Shri B.K. Pandey the learned Standing Counsel submitted that the requirement Under Section 8-A(5) of the Act is that the goods “liable to tax” should accompany the requisite form, namely, form No. 49, otherwise there would be a presumption that the goods have not been accounted for in the account books. He also submitted that the finding of the Tribunal that for breach of section 8-A(5) of the Act the provisions of section 13-A(4) of the Act cannot be invoked, is incorrect in law. In contra Shri Bharat Ji Agrawal, the learned Senior Counsel submitted that operation of section 8-A(5) of the Act has been confined by the department in respect of only three items, namely, Pan Masala, goods imported from outside the country and Iron and Steel within the meaning of section 14 of the Central Sales Tax Act. Elaborating his argument it was submitted that the State of U.P. has issued different notifications Under Section 3-A(1)(a) of the Act and 3-A(1)(b) of the Act.

6. I have given the careful consideration to the respective submissions. Before the Tribunal the dealer had placed its assessment order for the previous assessment years. The dealer has been assessed on the turnover of stainless steel sheets, commodity that has been differently treated by the department than the iron and steel.

In this connection it is relevant to refer section 3-A(1)(a) and 3-A(1)(b) of the Act.

7. The section 8-A(5) reads as follows :-

“Where any dealer transports any goods ‘liable to tax’ by a vehicle, he shall furnish to the transporter or driver or any other person-in-charge of the vehicle, a duly filled goods transport memo in the prescribed form and the transporter or the driver or the person-in-charge of the vehicle carrying such goods shall, on demand by an officer authorised under sub-section (2) of section 13, produce such memo for his inspection. If the transporter or the driver or the person-in-charge of the vehicle fails to produce such memo on such demand it shall be presumed.

(a) the dealer has not accounted for such goods with a view to evade payment of tax ; or

(b) if the dealer of such goods is not ascertainable, the transporter, and if the transporter is also not ascertainable the owner or the person-in-charge of the vehicle, as the case may be, is transporting such goods in his own account ;

and such dealer, transporter, owner or person-in-charge of the vehicle, as the case may be, shall be assessed, and be also liable to penalty in accordance with the provisions of the Act.”

8. The department by issuing circulars has confined the applicability of the section 8-A(5), presently, in respect of only three commodities. At this juncture it is also relevant to have a look to the circular dated January 1, 2003 issued by the department. This circular has been issued with respect to the applicability of form No. 49. Last paragraph of the circular is relevant for the purposes of the present controversy. This paragraph reads as follows :

“Mukhyalay par Es Ashay Ki jankari mili hai ki Kanhi-Kanhi adhikarigan iron-goods par shi form-49 ki apeksha kar rahe hain. Yes uchit nahi hai. Form-49 kewal iron aur steel par lagoo hai jiska artha hai kendriya Bikrikar Adhiniyam ki Dhara 14 mein paribhasit iron aur steel. Atah apane astar se samast adhikariyon ko yeh avagat kara den ki form-49 kewal uprokta prakar se paribhasit iron aur steel par hi lagoo hai. Tatha yadi kisi Adhikari ko kisi mamale men koi Bhram hota hai to yeh sambandhit uchchadhikariyon se bichar-vimarsh karke hi Karyawahi karengey jisase Anavashyak pareshan karane ki Shikayaton ke Avasar na paida hoa.”

9. Before proceeding further a specific query was put to the learned Standing Counsel. He was asked to state before the Court as to whether the operation of sub-section (5) to section 8-A is confined to only in respect of three items as argued by Shri Bharat Ji Agrawal or it has a universal application to all the commodities. Shri B. Pandey, the learned Standing Counsel after obtaining necessary instructions from the department has submitted that the operation of the aforesaid clause is confined only in respect of aforesaid three items mentioned in the earlier part of this judgment. Therefore the argument of the learned Standing Counsel that the form No. 49 is necessary in respect of the transportation of all the goods “liable to tax”, is not correct. Apart from the above, a close reading of the aforesaid circular dated January 1, 2003 also speaks the same. The head quarter of the department clarified the position that the form No. 49 is required in respect of items “iron and steel” as defined Under Section 14 of the Central Sales Tax Act. It also clarified the position that the iron and steel shall not cover the iron goods and the demand of form No. 49 by the officials is unjustified.

10. At this stage it was submitted by the learned Standing Counsel that at least the applicant should have applied for the grant of form No. 49 to the department and in absence of rejection order or the refusal by the department, the seizure of the goods in question is justified. This argument is without any substance. The rule 84-A of the TIP. Trade Tax Rules, 1948 provides the issuance of form No. 49 by the assessing authority. It also provides the procedure for the same.

11. In m-y view when the department has issued circulars that the form No. 49 shall be applicable in respect of three items only, there was no necessity for the applicant to apply for form No. 49. In Commissioner of Sales Tax v. Indra Industries [2001] 122 STC 100 (SC) ; 2000 UPTC 472, it was held by the apex Court that the circular issued by the Commissioner is binding upon the department. The departmental authorities cannot be permitted to contend that circular issued by the Commissioner is contrary to law. Recently the Supreme Court in Simplex Castings Ltd. v Commissioner of Customs, Vishakhapatnam (2003) 5 SSC 528 has held that it is not open to the Custom Department to prefer appeal before CEGAT contrary to what was laid down in the circular dated July 12, 1989. It quoted a para of (1999) 7 SCC 84, (Paper Products Ltd. v. Commissioner of Central Excise) which reads as follows :-

“This question is no more res integra in view of the various judgments of this Court. This Court in a catena of decision has held that the circulars issued Under Section 37B of the said Act are binding on the department and the department cannot be permitted to take a stand contrary to the instructions issued by the Board. These judgments have also held that the position may be different with regard to an assessee who can contest the validity or legality of such instructions but so far as the department is concerned, such right is not available. [see Collector of Central Excise, Patna v. Usha Martin Industries [1998] 111 STC 254 (SC) ; (1997) 7 SCC 47]. In the case of Ranadey Micronutrients v. Collector of Central Excise (1996) 10 SCC 387 this Court held that the whole objective of such circulars is to adopt a uniform practice and to inform the trade as to how a particular product will be treated for the purposes of excise duty. The Court also held that it does not lie in the mouth of the Revenue to repudiate a circular issued by the Board on the basis that it is inconsistent with with a statutory provision. Consistency and discipline are, according to this Court, of for greater importance than the winning or losing of Court proceedings. In the case of Collector of Central Excise, Bombay v. Jayant Dalai Pvt, Ltd. (1997) 10 SCC 402, this Court has held that it is not open to the Revenue to advance an argument or even file an appeal against the correctness of the binding nature of the circulars issued by the Board. Similar is the view taken by this Court in the case of Collect of Central Excise, Bombay v. Kores (India) Ltd. (1997) 10 SCC 338.”

12. The argument of the learned Standing Counsel that the stainless steel sheets are iron and steel is devoid of any substance. In the circular dated January 1, 2003 the position has been made clear by the department that the iron and steel will mean only such iron and steel as defined Under Section 14 of the Central Sales Tax Act. Indisputably stainless steel sheets are not included in the iron and steel Under Section 14 of the Central Sales Tax Act. Therefore I do not find any error in the order of the Tribunal on this point.

13. A perusal of section 3-A(1)(a) shows that it provides rate of tax on the turnover of goods except as provided Under Section 3-D, payable by a dealer under the Act. Clause (a) provides the rate of tax on the turnover in respect of “declared goods” at the point of sale to the consumer specified in section 15 of the Central Sales Tax Act. Clause (b) of the aforesaid section provides rate of tax on the turnover in respect of goods, other than the goods referred to in clause (a) of the aforesaid section. These two clauses operate mutually in exclusive field. Notification prescribing rate of tax on iron and steel has been issued Under Section 3-A(1)(a) of the Act. Stainless steel sheet is not covered by the said notification. A separate notification prescribing a different rate of tax on stainless steel sheet has been issued Under Section 3A(1)(b) of the Act. The Tribunal has rightly taken into consideration the assessment orders of the earlier years of the assessee itself to come to the conclusion that the department has always been treating the stainless steel sheets as a different commodity than Iron and Steel.

14. However, the Tribunal is not correct in making the observation that for the breach of section 8-A(5) the power Under Section 13-A(4) of the Act cannot be invoked. The Tribunal has not given any reason in the order except it expressed its agreement with the argument of the counsel of the dealer. Section 8-A(5) raises a presumption of law which is available to the department in the absence of requisite form 49. Under section 13-A an authorised officer has power to seize any goods “not accounted for by the dealer in his accounts or register, or other documents maintained in the course of his business”. Section 8-A(5) raises a presumption that a dealer has not accounted for such goods with a view to evade the payment of tax. In my view in appropriate cases where section 8-A(5) is applicable, the authorised officer under sub-section (2) of section 13 shall have the power to seize goods Under Section 13-A(1)(ii) of the Act. To that extent the observation of the Tribunal is liable to be set aside.

15. In view of the above there is no merit in the revision and the revision is liable to be dismissed with cost which is assessed at Rs. 1,000 (Rupees one thousand) to be paid by the department to the dealer within a period of two months from today. The said amount may be paid by bank draft or through a payment voucher. If the department fails to make the said payment the dealer shall be entitled to adjust the said amount towards his monthly return of December, 2003 in the admitted tax liability. The authority concerned is direct to release the goods in question forthwith.

16. In the result the revision is dismissed with the aforesaid directions.