Gujarat High Court High Court

Mahesh Dutt Son Of Durga Dutt … vs The State Of Gujarat And Ors. on 27 September, 2005

Gujarat High Court
Mahesh Dutt Son Of Durga Dutt … vs The State Of Gujarat And Ors. on 27 September, 2005
Equivalent citations: AIR 2006 Guj 1, (2005) 3 GLR 2444
Author: R Garg
Bench: R Garg, K Mehta


JUDGMENT

R.S. Garg, J.

1. Rule.

Mr.A.Y.Kogje, learned Assistant Government Pleader, appears and waives service of notice of Rule on behalf of the respondents.

2. The petitioner, being aggrieved by the act of the respondents asking him to pay the tax on the total capacity of the bus, which includes sitting arrangement and the sleeper berths, treating the whole bus as a sleeper designated omnibus, is before this Court with a submission that according to Section 3A of the Bombay Motor Vehicles Tax Act, 1958 (the Act for short), the omnibuses have been classified as ordinary designated omnibuses/luxury or tourist designated omnibuses and the rate of tax is provided under Section 3A of the Act, but, the Home Department has issued a Notification dated 1st April, 2002 whereunder they have inserted Clause-1AA in the schedule appended to the earlier Notification and have provided tax liability on sleeper designated omnibuses. His submission is that no problem would arise in a case where the bus is an ordinary designated omnibus or luxury/tourist designated omnibus and/or a sleeper designated omnibus, but, the problem arises in a case where a particular bus has a sitting capacity and also provides berths for sleep to some passengers. According to him, in a case of joint user of such a bus, the tax is to be levied per passenger per seat at a particular rate, and for every sleeper berth, the tax is to be levied in view of the sleeper capacity. The further submission is that the petitioner’s bus has a capacity of 31 passengers sitting and 15 passengers sleeping, therefore, for the sitting capacity, the tax is to be charged under Clause-1 or 2 of the Notification and for the sleeper facility, the tax is to be charged on the basis of number of sleeper berths. His submission is that the respondents are illegally demanding the tax at the rate of Rs. 12,000/- per berth though the capacity of sleepers is 15 only and that the petitioner can be charged at the rate of Rs. 9,000/- per berth. It is also submitted that clarifying the position, a departmental circular dated 8th August, 2005 was issued by the Joint Transport Commissioner, Gujarat that the number of seats and berths are to be separately calculated, but, the Taxing Department is not observing the said circular and are charging the tax illegally. The submission is that the respondents deserve a direction that the petitioner can be charged tax on 15 berths at the rate of Rs. 9,000/- per berth.

It is also submitted that if the number of sleeper berths is only 15, then, the respondents would not be justified in charging at the rate of Rs. 12,000/-, as the said taxing provision is applicable to the capacity of more than 20 sleeper berths.

3. On a notice to the other side, Mr. A.Y. Kogje, learned Assistant Government Pleader, appeared and submitted that the Departmental Circular dated 8th August, 2005 has been put into abeyance by yet another Official Circular dated 19th September, 2005 issued by the Joint Director of Transport. His further submission is that vide Notification dated 6th July, 2002, the Gujarat Motor Vehicles (First Amendment) Rules, 2002 have been brought into force wherein sleeper designated omnibus has been defined to mean any contract carriage constructed or adapted to carry more than six passengers excluding the driver with a facility of comfortable sleep on berth and in view of the said definition, the whole bus is to be treated as a sleeper designated omnibus and the Department is justified in charging the tax on the full capacity of the buses.

4. Section 3A of the Act provided description of the designated omnibuses and further directed that at a particular rate, tax would be charged per passenger on ordinary designated omnibuses and at a different rate, tax would be charged per passenger on luxury or tourist designated omnibuses.

5. By Notification dated 1st April, 2002, an amendment has been made in the Government’s Home Department Notification No. GHG/98/129/MTA/1098/KH dated 31st July, 1998, which reads as under :

In the schedule appended to the said notification, in part ” 1 after clause 1 A the following clause shall be inserted namely:

I-AA Sleeper designated omnibuses:-

 a)Sleeper designated       Rs.9000/- per passenger
 carry omnibuses licensed  which the vehicle 
 to not more than twenty   is licensed to 
 passengers.            carry.
b) Sleeper designated      Rs.12,000/- per 
omnibuses licensed to      passenger which the  
carry more than twenty     vehicle is licensed to
 passengers            carry. 
 

It is also to be seen that the sleeper designated omnibus has been defined to mean that,
 

(Ia) Sleeper designated omnibus means a contract carriage constructed or adapted to carry more than six passengers excluding the driver with a facility of comfortable sleep on berth for hire or reward and is engaged under a contract, whether expressed or implied for the use of such vehicle as a whole for the carriage of passengers mentioned therein and entered into by a person with a permit holder in relation to such vehicle or any person authorised by him in this behalf on a fixed or an agreed sum –

(i) on a time basis, whether or not with reference to any route or distance, or

(ii) from one point to another, and in either case, without stopping the sleeper designated omnibus to pick-up or allow the passengers to get down not included in the contract any where during the journey.

From a perusal and fair understanding of the definition, it would be crystal clear that a contract carriage constructed or adapted to carry more than six passengers, excluding the driver, with a facility of comfortable sleep on berth for hire or reward and is engaged under a contract, whether express or implied for the use of such vehicle as a whole for the carriage of passengers mentioned therein and entered into by a person with a permit holder in relation to such vehicle, or any person authorised by him in this behalf, would be `sleeper designated bus’. The moment a bus has the sleeping capacity for seven or more berths, under the artificial definition of sleeper designated omnibuses, it would fall within the sweep of and would be addressed as a `sleeper designated omnibus’. The definition does not say that all other chairs, which are used for sitting, would not be treated as sleepers. According to the artificial definition, the whole of the bus would be a `sleeper designated omnibus’.

6. The amendment made on 1st April, 2002 says that tax shall be charged on sleeper designated omnibuses —

@ Rs. 9,000/- per passenger, which the vehicle is licensed to carry where the omnibus is licensed to carry not more than 20 passengers; and,

@ Rs. 12,000/- per passenger in case it is licensed to carry more than 20 passengers.

7. The submission of the learned Counsel for the petitioner is that the sitting capacity and the sleeper capacity are to be separately calculated and then, the tax is to be charged. In absence of the artificial definition of the sleeper designated omnibus, the argument would have been a valid argument, but, the petitioner has lost sight of the fact that the charging section and the provisions do not say that the tax is to be charged on the berth. The charging section says that the tax is to be charged on the buses, which are sleeper designated omnibuses. The taxing statutes are to be understood as those are, neither a word is to be deleted nor a word is to be added to it. If there is some scope for ambiguity, then, the interpretation should be made in favour of the assessee, but, the equity would have no role in interpretation of the taxing statute. If the taxing statute says that the bus is to be designated as a sleeper designated omnibus and the tax is to be charged per passenger, then, whether there are passengers, who are sleeping or passengers, who are sitting, would not make any material difference and the tax will have to be paid on the number of passengers, which are allowed to be carried in the licence. The respondents, in our considered opinion, are charging the tax on correct interpretation of the provisions of law. We find no reason to interfere or issue any directions. The petition is dismissed. Rule is discharged. No costs.