BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 05/01/2011 CORAM THE HONOURABLE MR.JUSTICE M.VENUGOPAL W.P.(MD)No.5384 of 2008 & M.P(MD)No.1 of 2008 Global Poly Bags Industries (P)Ltd., Represented by its Managing Director Thiru T.Muralidharan, D.No.500-A, Perali Road, Viruthunagar. ... Petitioner Vs. 1.The Appellate Assistant Commissioner(C.T) C.T.Buildings, Madurai Road, Viruthunagar. 2.Deputy Commercial Tax Officer-I, C.T.Buildings, Madurai Road, Viruthunagar. ... Respondents Prayer Writ Petition is filed under Article 226 of the Constitution of India to issue a Writ of Certiorari to call for the records relating to the Pre Revision Notice in Asst.5720959/97-98 dated 24.04.2008 issued by the second respondent, received by the petitioner on 05.05.2008 and quash the same. !For Petitioner ... Mr.M.Md.Ibrahim Ali ^For Respondents... Mr.R.Balasubramanian, Spl.Govt Pleader for R5. :ORDER
The petitioner has filed the present writ petition seeking for a Writ of
Certiorari in calling for the records relating to the Pre Revision Notice in
Asst.5720959/97-98 dated 24.04.2008 issued by the second respondent, received by
the petitioner on 05.05.2008 and to quash the same.
2.According to the learned Counsel for the Petitioner, the petitioner as
against the revision orders passed by the Assessing Officer in assessment order
5720959/1997-98 dated 27.12.2006, has preferred an appeal before the First
Respondent/Appellate Assistant Commissioner(C.T) Viruthunagar, and the First
Respondent/Appellate Assistant Commissioner(C.T) Viruthunagar, in his order
dated 11.03.2008, has dismissed the appeal on the turnover of Rs.19,41,397/-
(Rupees Nineteen Lakhs Forty One Thousand Three Hundred and Ninety Seven only)
mentioning that the petitioner has failed to discharge the burden of proof on
him as per Section 10 of the TNGST Act, 1959.
3.It is the further contention of the learned Counsel for the Petitioner
that as regards levy of penalty of Rs.92,568/- levied by the Assessing Officer
as per Section 12(3)(b) of TNGST Act, 1959, the First Respondent/Appellate
Assistant Commissioner (C.T) Viruthunagar, in his appeal order dated 11.03.2008,
remanded the issue to the Assessing Officer for fresh disposal.
4.The learned Counsel for the Petitioner brings it to the notice of this
Court that the petitioner has projected an appeal in MTA.No.106 of 2008 on the
file of Sales tax Appellate Tribunal (AB)Madurai, wherein, the petitioner has
disputed the tax of Rs.77,656/-(Rupees Seventy Seven Thousand Six Hundred and
Fifty Six only) as well as the penalty of Rs.92,568/-(Rupees Ninety Two Thousand
Five Hundred and Sixty Eight Only) levied by the Assessing Officer.
5.Conversely, it is the contention of the learned Government Advocate for
the Respondents 1 and 2 that MTA No.106 of 2008 filed by the petitioner is
pending before the Sales Tax Appellate Tribunal (AB) Madurai when the order of
the First Appellate Authority under challenge before the State Appellate
Tribunal (AB) Madurai, the writ petition filed by the petitioner against the
order giving effect to remand back to the said order, is not maintainable.
Further, it is the submission of the Respondents 1 and 2 that what has been
issued is only Pre Revision Notice dated 24.04.2008 passed by the Second
Respondent and therefore the writ petition is not maintainable.
6.It is not disputed that as on date, the Appeal filed by the petitioner
in MTA No.106/2008 on the file of the Sales Tax Appellate Tribunal (AB)Madurai
is pending and the same has not yet been disposed of.
7.The core contention advanced on behalf of the petitioner is that when an
appeal in MTA No.106/2008 filed by the petitioner in regard to the levy of tax
of Rs.77,656/-(Rupees Seventy Seven Thousand Six Hundred and Fifty Six only) and
the penalty levied for Rs.92,568/-(Rupees Ninety Two Thousand Five Hundred and
Sixty Eight Only) are pending before the Sales Tax Appellate
Tribunal,(AB)Madurai, then it is not open to the Second Respondent/Deputy
Commercial Tax Officer, Viruthunagar, to issue Pre Revision Notice dated
24.04.2008 in reference Asst.No.5720959/97-98 and the same is per se illegal in
the eye of law.
8.In the Pre Revision Notice dated 24.04.2008, issued by the Second
Respondent/Deputy Commercial Tax Officer-I, Virudhunagar, in Asst.
No.5720959/97-98 in page No.2 it is mentioned among other things as follows:
Penalty:
“As had been rightly contended by the appellant the assessing authority
has misquoted Section 12(3) in the matter of levy of penalty as against section
16(2) of the TNST Act,1959. However, the wrong quoting of section would not
vitiate the proceedings ipso facto when he is adequately vested with power to
levy of penalty under Section 16(2) of the TNGST Act, 1959. The assessing
authority had clearly established that the appellant had suppressed assessable
turnover from the return filed under the TNGST Act, 1959. But for verification
the suppression would not have come into light. Therefore, for the willful non-
disclosure of the assessable turnover in the return filed the Assessing
authority is well justified in levying penalty on the tax due on the suppressed
turnover at 150%. Therefore, the levy of penalty at 150% on the suppressed tax
due is called for. However, as it is found that the levy of penalty is not in
accordance with law the provisions of section 16(2), the penalty levied is set
aside and remanded for fresh disposal.
The appellant is directed to produce books of accounts, etc., to the
Assessing Officer within 30 days from the date of a call from the Assessing
Officer, failing which Assessing Officer will be at liberty to pass appropriate
order on the basis of the records Available and on merits.”
5.You have filed monthly return for the year 1997-98 and the reported Nil
turnover. No tax has been paid as per return. Again at the time of revision of
assessment made on 04.02.2003, no tax was paid by you. As the revision of
assessment was made under Section 16(1) of the TNGST Act,1959, it is also
proposed to fix the penalty of Rs.1,16,484/- being 150% of the tax due on the
willful non-disclosure of taxable turnover under Section 16(2) of the TNGST
Act,1959 as the suppression of sales had already been proved as willful non-
disclosure.
Tax due on the willful non-disclosure- Rs.77,656/-
Tax paid as per return - Rs.Nil Difference for calculation of penalty under Section 16(2)of the Act -Rs.77656 -100% Penalty proposed at 150% as per Section 16(2)(c)of the Act -Rs.116484/-
6.Objections, if any, against the above proposals may be filed in writing
with relevant records before me in my office within office hours within thirty
days (as directed in the order of the Appellate Assistant Commissioner (CT)
Virudhunagar) of receipt of this notice, failing which order will be passed as
proposed above.
Deputy Commercial Tax Officer-I
Virudhunagar
9.Inasmuch as the appeal filed by the petitioner in MTA No.106/2008 before
the Sales tax Appellate Tribunal (AB)Madurai is pending as on date and since the
same has not been disposed of till date, this Court is of the considered view
that it is not open to the Second Respondent/Deputy Commercial Tax Officer-I,
Viruthunagar, to issue the Pre Revisional Notice dated 24.04.2008 claiming tax
due on the willful non disclosure at Rs.77,656/- and the penalty proposed at
150% as per Section 16(2)of the Act at Rs.1,16,484/- and the same is per se
illegal and invalid one. Resultantly, this Court exercises its inherent power
under writ jurisdiction and sets aside the Pre Revision Notice dated 24.04.2008
issued by the Second Respondent and allows the writ petition to prevent an
aberration of justice.
10.In the result, the writ petition is allowed. The order of the Second
Respondent/Deputy Commercial Tax Officer-I, Viruthunagar, dated 24.04.2008 is
hereby set aside. There shall be no order as to costs. Consequently, connected
Miscellaneous Petition is closed.
gsr
TO
1.The Appellate Assistant Commissioner(C.T)
C.T.Buildings, Madurai Road,
Viruthunagar.
2.Deputy Commercial Tax Officer-I,
C.T.Buildings, Madurai Road,
Viruthunagar.