High Court Karnataka High Court

Kamath Restaurant vs Additional Commissioner Of … on 29 September, 2006

Karnataka High Court
Kamath Restaurant vs Additional Commissioner Of … on 29 September, 2006
Equivalent citations: (2007) 8 VST 172 Karn
Author: R Gururajan
Bench: R Gururajan, J Rahim


JUDGMENT

R. Gururajan, J.

1. The appellant-dealer is covered by the Karnataka Sales Tax Act, 1957. It is engaged in the business of running restaurants and the above appeal refers to the assessment years 1994-95, 1995-96 and 1996-97. For the assessment year 1994-95, appellant declared a turnover of Rs. 1,51,25,180.99. The Intelligence authority inspected the business premises of M/s. Kamath Restaurant, one of the restaurants run by the appellant on March 13, 1995. During the course of inspection, the Intelligence authority verified the books of account and pointed out that the appellant has not reported the actual turnover and threatened the appellant that he would initiate criminal prosecution against the appellant. The Intelligence authority offered an opportunity of compounding the alleged offence of the appellant. The appellant chose to pay the compounding fee though it did not admit any suppression of turnover. Cheques were issued to the Intelligence authority as payment of advance tax. The assessing authority based on the intelligence report proposed to determine the turnover by adopting five times of the establishment expenses as the taxable turnover. On receipt of the said notice, a detailed reply was sent by the appellant. The assessing authority, however, proceeded to complete the proceedings to the best of its judgment by adopting an amount of five times the establishment expenses as the taxable turnover.

2. For the assessment years 1995-96 and 1996-97, after verification of the books of account, the assessing authority issued proposition notices, proposing to reject the reported turnover on the ground that the assessee failed to issue the sale bills and that the purchase of coconut declared by the appellant is very meagre when compared to the volume of business. Reply was sent. The assessing authority completed the proceedings in terms of an order dated March 31, 1999 by adopting the best judgment assessment method of taking five times the establishment expenses as the taxable turnover.

3. Assessee filed appeals before the appellate authority. For the assessment year 1994-95, the appellate authority allowed the appeal and directed the assessing authority to partly retain certain suppressions calculated and add back the same to reported turnover. In respect of the assessment years 1995-96 and 1996-97, the assessing authority passed a common order on July 8, 2004 partly allowing the appeals with a direction to the assessing authority to add the purchase turnover of coconuts as determined by the assessing authority to the turnover reported by the appellant.

4. Thereafter the revisional authority initiated suo motu revisionary proceedings in terms of Section 22(1) of the Act. Reply submitted by the assessee was rejected and the impugned order was passed. It is in these circumstances, appellant is before us.

5. Heard the learned Counsel for the parties.

6. Learned Counsel for the appellant would take us through the material on record to say that the exercise of revisional power is wholly unnecessary and uncalled or in the given circumstances. He would say that compounding of offence by the assessee cannot be the basis for the purpose of reassessment as sought to be done in the case on hand. Similarly, he would also say that mere suppression of coconut expenses cannot be the basis for five times assessment as sought to be done in the case on hand. He would say that the matter requires reconsideration. He would rely on a couple of judgments. Per contra, learned Government Advocate would oppose the appeal.

7. After hearing the learned Counsel, the following two questions of law are framed:

In the facts and circumstances of the case, whether the respondent was justified in interfering with the order of the first appellate authority by which, the first appellate authority had only undone the mistakes committed by the assessing authority ?

In the facts and circumstances of the case, whether the respondent was right in enhancing the turnover in terms of the sales tax laws ?

8. From the material on record it is clear to us that the assessing authority had issued a call notice and in terms of the notice one Sri Kamath, appeared and produced the books of account for all the seven branches and the head office. After verification, the assessing authority was of the view that the assessee has failed to maintain the sale bills. According to him, the purchase of coconut declared by the assessee is very meagre compared to the volume of business. He therefore issued a proposition notice in form No. 31. Objections were filed to the notice. Thereafter, the assessing authority has chosen to issue the revised assessment order. This order is for the assessment year 1994-95. For the assessment years 1995-96 and 1996-97, noticing the meagre purchase of coconut, notice was issued and thereafter he has chosen to pass a revised assessment order. Against these two orders, appeals were filed by the assessee. The appellate authority considered both the appeals and passed a common order. The appellate authority noticed that there was no adverse inspection report or any incriminating material found in the assessment records for both the years. The appellate authority noticed the judgment of this Court in the case of Hotel Mayura Restaurant v. Assistant Commissioner of Commercial Taxes [2000] 119 STC 84 : [2000] 48 Kar LJ 120 and after noticing the said judgment, the appellate authority partly allowed the appeal and directed to respondent to add the purchase turnover of coconuts estimated for both the years to the declared sale turnover and re-compute the tax and issue a revised demand notice accordingly. Thereafter the revisional authority has chosen to issue notice and has chosen to pass the impugned order. This order is challenged by the appellant.

9. In terms of the argument, we have carefully seen the material on record. The revising authority after noticing the judgment in the case of Hotel Mayura , has chosen to determine the turnover by adopting five times of the establishment expenses as the taxable turnover. At this stage we must refer to the order of the assessing authority wherein he has chosen to pass an adverse order in the light of compounding of the offence by the assessee. This Court in M. Sadanand Rao v. State of Karnataka [1993] 90 STC 115 has ruled that the facts found in the compounding proceedings may not by themselves be material in the assessment proceedings. The assessing authority will have to rest the assessment in the light of the materials available to him. Since the assessment order was passed in the case on hand only on compounding, the appellate authority rightly in our view has chosen to allow the appeal. In fact, he has noticed in the order that there is no sales suppression except observing that there were 32 workers as against 26 workers. The revising authority has chosen to revise the order on the ground of prejudicial to the interest of the Revenue. The revising authority noticed that the assessment was passed on the basis of five times the establishment expenditure. The revising authority was of the view that on scrutiny of list of purchases it was noted that the actual purchase of coconut are noted at Rs. 18,250 and Rs. 50,265 for the years 1995-96 and 1996-97, respectively, which could be added back to the taxable turnover to be determined as discussed above and the assessment modified accordingly. Having noticed this, it is surprising for us to note that he has chosen to uphold the order of the assessing authority. Section 22A would provide for revision in the matter. Revising powers can be exercised in a reasonable manner. When the appellate authority noticed the errors and has chosen to pass an order for reconsideration, the revising authority would not be justified in enhancing the assessment by a different method in terms of the power under Section 22A of the Act. This has been made clear by a judgment of this Court in S.S. Muddanna v. State of Karnataka [1993] 89 STC 90, wherein it is ruled as under:

If an order made in any proceeding under the Karnataka Sales Tax Act, 1957, is found to be erroneous and it is prejudicial to the interest of the Revenue, the order is revisable under Section 22A of the Act. ‘Error’ here should be error in approach, error in computation, error in applying the relevant law or facts, or error in selecting a principle which would not govern the fact situation; arbitrary exercise of the appellate power certainly would fall within the scope of Section 22A. The fact that by resort to a different method, a larger tax can be levied and collected cannot be the sole consideration to attract revision under Section 22A, unless, the said method is the only mode legally applicable. The scope of the interference under this section is not to set aside merely unfavourable orders and bring more revenue to the treasury. Nor is the section meant to get at sheer escapement of revenue which is taken care of by provisions elsewhere in the Act such, for instance, as Section 147 of the Income-tax Act. The prejudice must be prejudice to the Revenue administration.

10. The said judgment would be equally applicable to the facts of this case. In these circumstances, the revising authority, in our view, is not justified in passing the revising order on the facts of this case.

11. At this stage, we must also notice a recent judgment of this Court reported in Hotel Mayura Restaurant v. Assistant Commissioner of Commercial Taxes [2000] 119 STC 84 wherein this Court held as under:

Times have changed and the cost of materials have changed and the formula which is so far applied may not be universally applicable. There must be some reasonable nexus to the available material. The best judgment assessment and determination must be based on some evidence on record.

12. The said judgment is equally applicable to the facts of this case particularly in the light of the assessing authority passing an order based on admission, without taking note of the relevant material by enhancing five times.

13. In these circumstances and on the facts of this case we deem it proper to accept this petition. The impugned orders passed by the revising authority and the assessing authority are set aside. Matter is remitted back to the assessing officer for holding a fresh enquiry with regard to the percentage of establishment expenses in accordance with law. In the light of this remand order, the questions of law remain unanswered. Liberty is reserved to the assessing officer to seek such information as is necessary for the purpose of a fresh assessment order. Parties are directed to appear before the assessing officer without waiting for any notice on October 25, 2006. Liberty is reserved to the petitioner to file such documents as are necessary in support of his case. The assessing authority is directed to consider the material already available on record and the additional material, if any, and thereafter proceed to pass orders in accordance with law, without in any way being influenced by the earlier order or by this order. All contentions are left open. The assessing officer is directed to complete the proceedings within six months from the date of receipt of a copy of this order.

14. Ordered accordingly. No costs.