High Court Kerala High Court

J.K.Tyre Industries Limited vs State Of Kerala on 17 September, 2008

Kerala High Court
J.K.Tyre Industries Limited vs State Of Kerala on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1844 of 2008()


1. J.K.TYRE INDUSTRIES LIMITED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE ASSISTANT COMMISSIONER (ASSESSMENT)

3. THE SPECIAL TAHSILDAR,

                For Petitioner  :SRI.M.PATHROSE MATTHAI (SR.)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :17/09/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                             W.A. No. 1844 of 2008
                       ------------------------------------------
                 Dated, this the 17th day of September, 2008

                                JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the orders passed by the

learned Single Judge in O.P. No.30509 of 1999 dated 19th December,

2007.

(2) The appellant is a Company. It is incorporated under the

provisions of the Companies Act.

(3) In the original petition filed, the Company had called in

question the vires of a part of Section 23A(1) of the Kerala General Sales

Tax Act, 1963 (hereinafter for the sake of brevity referred to as ‘the Act’)

on the ground that the said provision is unconstitutional, arbitrary,

discriminatory, and violative of Article 14 of the Constitution of India.

(4) Before the learned Single Judge, the learned senior

counsel for the petitioner had referred to various case laws rendered by the

apex Court as well as this Court and had submitted that the denial of

benefit of reduced rate of interest to public limited companies is arbitrary,

discriminatory and violative of Article 14 of the Constitution.

(5) The learned Judge being of the opinion that the

W.A.No.1844 of 2008
2

impugned provision is neither arbitrary nor violative of Article 14 of the

Constitution of India, has rejected the original petition. Correctness or

otherwise of the said order passed by the learned Single Judge is the

subject matter of this writ appeal.

(6) Sri.M.Pathros Mathai, learned senior counsel

appearing for the appellant, would submit, that, the impugned provision

clearly discriminates the Public Limited Companies incorporated under

the provisions of the Companies Act and the other dealers, including small

scale industrial units and the works contractors. According to him, the

State Legislature while introducing Section 23A of the Act ought to have

treated all the dealers under the Act as one group and should have

extended the same benefit to the Public Limited Companies incorporated

under the provisions of the Companies Act as has been granted to small

scale industrial units including the works contractors.

(7) Omitting what is not necessary for the purpose of this

case, the relevant portion of Section 23A(1) of the Act is extracted. It

reads as under:-

“23A. Reduction of interest in certain cases.-

(1) Notwithstanding anything contained in this Act or in

any judgment, decree or order of any Court or Tribunal,

a dealer other than a company not being a small scale

industrial unit or a works contractor referred to in

W.A.No.1844 of 2008
3

sub-section (7AAAA) of Section 7, who is in arrears to

pay tax or other amount due under this Act for the

period ending on the 31st day of March, 1997 shall be

entitled to a reduction of sixty per cent of the amount of

interest accrued on such tax or other amount under

sub-section (3) of Section 23.”

(8) Sub-section (1) of Section 23A provides for payment of

interest levied under Section 23(3) of the Act at the reduced rate to a

dealer registered under KGST Act other than a company. The said benefit

is also extended to small scale industrial unit and works contractor referred

to in sub-section (7AAAA) of Section 7, who are in arrears of tax or any

other amount due under the Act for the period ending on the 31st day of

March, 1997.

(9) In C.S.T. vs. Modi Sugar Mills Ltd., AIR 1961 SC 1047,

the Supreme Court has observed:

“In interpreting a taxing statute, equitable

considerations are entirely out of place. Nor can the

taxing statutes be interpreted on any presumptions or

assumptions. The court must look squarely at the words

of the Statute and interpret them. It must interpret the

taxing statute in the light of what is clearly expressed; it

cannot imply anything which is not expressed, it cannot

import provisions in the statute so as to supply any

assumed deficiency”.

W.A.No.1844 of 2008
4

(10). In CST, Uttar Pradesh vs. Parson Tools and Plants,

Kanpur, AIR 1975 SC 1039, the Apex Court has observed:

“Where the legislature clearly declares its intent in

the scheme and language of a Statute, it is the duty of the

court to give full effect to the same without scanning its

wisdom or policy, and without engrafting, adding or

implying anything which is not congenial to or consistent

with such expressed intent of the law given; more so if the

statute is a taxing statute”.

(11). It is now well settled law, that, there is always a

presumption in favour of the Constitutionality of a Statute and the burden

is upon who attacks it, to show that there has been clear transgression of

the constitutional principles. The presumption of constitutionality is so

strong that in order to sustain it, the court may take into consideration

matters of common knowledge, matters of common report, the history of

the time and may assume every state of facts which can be conceived

existing at the time of legislation.

(12). Taxation laws are generally challenged under Part III

of the Constitution invoking Article 14 as offending the rule of equality

before law, arbitrary, discriminatory etc. Keeping this in view,

Sri.Pathros Mathai, learned senior counsel would contend, that, the

legislature while granting benefit of payment of reduced interest levied

W.A.No.1844 of 2008
5

under Section 23 (3) of the Act to certain class of dealers has denied that

benefit to public limited companies, and therefore, the classification is not

based on any intelligible differentia and therefore, violative of Article 14

of the Constitution.

(13). The tests adopted to determine whether a classification

is reasonable or not, are, that the classification must be founded on an

intelligible differentia which distinguishes persons or things that are

grouped together from others left out of the the group; and that the

differentia must have a rational relation to the object sought to be achieved

by statute in question. In the impugned legislation, the legislature has

kept out the public limited companies, while giving benefit of payment of

reduced interest to dealers under the KGST Act including small scale

industrial units and works contractors. The public limited companies are

separate class, though they are also dealers under the Act. Merely because

the provisions provides for payment of reduced interest only to one set of

dealers and not others who do not fall within that range of dealers, the

provision cannot be dubbed as either arbitrary or discriminatory.

(14) As we have already noticed, the petitioner is a

Company and it has the assistance of its legal experts and the chartered

accountants. It is expected of them to pay the tax under the Act well

within the time prescribed under the provisions of the Act. The same

W.A.No.1844 of 2008
6

facility may not be available to the other small scale industrial units.

Therefore, the Legislature has thought it fit to give them an opportunity to

pay the interest at the reduced rate. Since, in our view, equals are treated

equally and unequals are treated unequally, and since there is intelligible

differentia while making the classification, it may not be possible for us to

direct the State Government to extend the same benefit as has been given

to the other dealers including the small scale industrial units or the work

contractors.

(15) In that view of the matter, we do not see any error in

the orders passed by the learned Single Judge which would call for our

interference in appeal. Therefore, the writ appeal requires to be rejected

and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER),
JUDGE
vns/dk