Delhi High Court High Court

Goruk Mal vs Himachal Pradesh Government on 6 August, 1968

Delhi High Court
Goruk Mal vs Himachal Pradesh Government on 6 August, 1968
Equivalent citations: 5 (1969) DLT 191
Author: S Kapur
Bench: S Kapur, T Tatachart

JUDGMENT

S.K. Kapur, J.

(1) The petitioner is a registered partnership firm and is a whole-sale dealer in food-grains, Kariana, cemet, vanaspsti, molasses and general merchandise at Maranda, District Kangra. The Punjab Rcorgaization Act, 1966 (Act No. 31 of 1966) came into force on November 1, 1966, and the Districts of Kangra, Kulu, Lahaul Spiti and Simla (hereafter referred to as the ‘transferred territories’), which formed part of the State of Punjab, were merged in the Union torritory of Himachal Pradesh. The transferred territories, being part of Punjab, the provisions of the Punjab Sales-tax Act, 1948, were applicable therein and by virtue of section 88 of the Punjab Reorganisation Act. 1966, continued to operate in the transferred territories until altered by to the areas comprised in the Union Territory of Himachal Pardesh before merger of the transferred territories, the East Punjab General Sales-tax Act, 1948 ( hereafter referred to as the Himachal Act) was applicable with certain modifications and alterations and continued to apply in the said areas even after merger. The position after merger of the transferred territories, therefore, was that two different laws relating to sales tax became operative in the Union territory of Himachal Pradesh. It is alleged by the petitioner that the provisions of the Punjab Act are more stringent and lay heavier tax burdens than the provisions of the Himachal Act. The principle disparity between the two Acts underlined by the petitioner lies in the fact under the Punjab Act sales-tax is levied on all kinds of goods except those declared Tax-free under Schesdule ‘B’ of the Act, subject to conditions and exceptions mentioned in the corresponding entry in the second column of the said Schedule, while, under the Himachal Act, there is no tax except on sale of luxury goods covered by Schedule ‘A’ of the Act, with the result that the dealers who trade and sell goods in the transferred territories pay tax on parctically all the goods while tohers, governed by the Himachal Act, pay tax only on sale of luxury goods. Various toher provisions of the two Acts have been mentioned in the petition showing the more oppressive nature of the Punjab Act as against the Himachal Act. It is, however, nto necessary to elaborate further on the provisions of the two Acts as the matter can be disposed of on the assumption that the provisions of the sales-tax law applicable to the transferred territories are more onerous. One of the contentions set up by the respondents in defense of the Act is temporary duration of the disparity necessitated by territorial re-organisation of the State of Punjab and the Union territory of Himachal Pradesh. In the counter affidavit it is stated that:- “……THEquestion of unification rationalisation of the taxation structure has remained under active consideration of the Government and the departments concerned. Proposals are afoto now for bringing about uniformity in the taxation structure in the old and merged areas. The pattern of sales tax would also be go arranged that no unreasonble disparity without any rational classification results amongst the people situated in similar circumstances in the State of Himachal Pradesh. The disparty, if any, shall be removed soon. Sections 88 and 89 of the Punjab Re-orgainsation Act were introduced as of necessity to cover the interin period and are nto intended to remain permanently……….”

(2) The matter came up for hearing in this Court on April 4, 1968, but was adjourned as the Court was informed that the Government was proposing to move the necessary Bill in the Himachal Pradesh Legislative Assembly unification/rationalisation of the taxation structure. The learned counsel for the parties informed us that a Bill introducing uniform tax structure has been passed and forwarded to the President of India for his assent. The learned counsel for the respondents when asked about the effect of the new Bill, said that the matter should nto be adjourned any further as he was prepared to argue on the assumption that the Bill has brought about uniformity in the entire territory of Himachal Pradesh and he would confine his attack only to the disparity that prevailed till the date of hearing of the petition. Inview of this statement of the learned counsel for the respondents, we propose to confine our decision only to the question whether or nto the disparity in the two laws that prevailed till now is violative of Article 14 of the Constitution on the assumption that now a uniform tax law has been introduced the entire Union territory of Himachal Pradesh. The learned counsel for the petitioner relied on State of Rajasthan v Rao Manohar Singh. In that case the Jagirdars of a part of the State of Rajasthan were by reason of certain laws prevalent in that part, under certain disabilities in the matter of management of their Jagirs, while Jagirdars in the areas of Jaipur Bikaner, Jaisalmer, Jodhpur and Matsya Union suffered from no such disability. It was held that after the coming into force of the Constitution that discrimination could nto he continued and was violative of Article 14 of the Constitution. In State of Madhya Pradesh v. Bhopal Sugar Industries Ltd. more or less similar question arose before their Lordships of the Supreme Court for consideration. By the States Reorganisation Act, 1956, territory of part ‘C’ State of Bhopal was incorporated with effect from November, 1, 1956, into the newly formed State of Madhya Pradesh. The laws in force in the constituent regions were continued until altered by competent Legislature or toher competent authority. As a result thereof, the Bhopal Act Ix of 1953 continued to remain applicable in the territory of the former Bhopal State, in the new state of Madhya Pradesh. Later the legislature of the Madhya Pradesh State enacted the Madhya Pradesh Extension of Laws Act, 1958, extending several Acts-Central as well as State-to the entire territory of the State, but no alteration was made in the territorial operation of Bhopal Act Ix of 1953. The net effect of all this was that in the constituent regions the Bhopal State Agricultural Income-tax Act 1953, continued in force while in the remaining territory of the State of Madhya Pradesh there was no law providing for levy of tax on agicultural income. This law was attacked as violative of Article 14 of the Constitution.The argument was repelled by their Lordships of the Supreme Court in the following words:- “THEplea that there is infringement of Article 14 of the Constitution is advanced on the sole ground that in the reorgainsed State of Madhya Pradesh formed under the States Reorganisation Act. 1956. agricultural income-tax is levied within the territory of the former State of Bhopal and nto in the rest of the territories of Madhya Pradesh. Prima faice, a differential treatment is accorded by the State of Madhya Pradesh to persons carrying on agricultural operations in the Bhopal region because the State subjects them to pay tax on ag cultural income, which is nto imposed upon agricultural income earned in the rest of the State. But that by itself cannto be a ground for declaring the Act ultra vires. The State is undoubtedly enjoined by Article 14 of the Constitution nto to deny to any person equal prtoection of the laws within the territory but a proper classification bearing a reasonable and Just relation to the object sought to be achieved by the statute does nto on that account become impermissible. All persons who are similarly circumstanced as regards a subject-matter are entitled to equal prtoection of the laws, but it is nto predicted thereby that every law must have universal application irrespective of dissimilarity of objects or transactions to which it applies, or of the nature or attainments of the persons to whom it relates. The Legislature has always the power to make special laws to attain particular objects and for that purpose has authority to select or calssify persons, objects of transactions upon which the law is intended to operate. Differential treatment becomes unlawful only when it is arbitrary or nto supported by a rational relation with the object of the statute. This Court has held in several cases that where application of unequal laws is resonably justified for historical reasons, a geographical classification founded on those historical reasons would be upheld.”

Similarly, in State of MadbyaPradesh v. Gwalior Sugar Co. Ltd. the levy of cane cess on Gwalior Sugar Company Limited alone in the entire State of Madhya Pradesh was held justified on the basis of historical background and geographical classification based upon certain historical factors which was held to be a permissible mode of classification. The same view was taken in Bhaivalal Shukla v. State of Madhya Pradesh and tohers.

(3) The transferred territories were, before the transfer, governed by the sales-tax law in force in Punjab and necessarily so because they were part of the State of Punjab. After merger in the Union territory of Himachal Pradesh, laws had of necessity and expediency to be continued as it would have been a task impossible of achievement to leave it to the newly formed State to apply new laws without considering the various aspects necessary therefore and without making proper enquiries about the expediency of extending their own laws to the transferred territories. It was. therefore necessary to maintain even while transferring territories to Himachal Pradesh, the, distinctive character of the legion transferred till uniformity of laws was secured after full enquiry in the matter. The enquiries may have revealed the necessity of enacting different laws in those territories having regard to the various factors such as the geographical conditions, the Commerce in the territories and the condition of people. Particularly, with respect to the sales-tax law numerous factors would have to be gone into, namely, the nature of the trade in those territories, the availability of transport facilities, the cost of procuring the goods and the attainment of the people there in the context of commerce etc. It is unexceptionable that different laws could be applied in the transferred territories if the inhabitants thereof could legitimately be placed in a different class. The provisions of law continuing the existing laws in the transferred regions was intended to serve as a temporary measure so that the authorities could apply their mind to the special features, if any, that may obtain in diverse units before launching upon a process of applying new laws to such territories Article 14 is nto a wooden structure enjoining blind equality in airthmetical sense without regard to special conditions in different areas. For these reasons, including the historical reasons, the temporary measures adopted by the Punjab Reorganization Act, 1966, cannto be struck down as violative of Article 14 of the Constitution.

(4) This petition, therefore, fails and is dismissed but with no order as to costs.