High Court Jharkhand High Court

M/S.Bhawani Ferrous Pvt.Ltd. vs State Of Jharkhand & Ors on 11 December, 2008

Jharkhand High Court
M/S.Bhawani Ferrous Pvt.Ltd. vs State Of Jharkhand & Ors on 11 December, 2008
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      W.P(T) No.      6124        OF 2007
       M/s. Bhawani Ferrous Private Limited                                  Petitioner


                                                  Versus
       The State of Jharkhand & Ors.                                         Respondents
                                                        -------
       CORAM                                       HON'BLE THE CHIEF JUSTICE
                                                  HON'BLE MR.JUSTICE D.K. SINHA

       For the Appellant/Petitioner                      M/s.M.S.Mittal, A.R.Choudhary
       For the Respondent/Opp.Party                      Dr.S.N.Pathak
                                                    --------


8. 11.12.2008

This writ petition has been filed by the petitioner, M/s. Bhawani

Ferrous Private Limited, seeking a direction to the Railways represented by

respondent nos.10 to 14 to immediately issue the statutory form, being Form-IXC

in connection with purchase of iron and steel scrap of rails from South Eastern and

Eastern Railways on the ground that the petitioner although had deposited the

amount of sales tax with the South Eastern and Eastern Railways, they failed to

deposit the amount paid by way of sales tax with the Commercial Taxes

Department, Jharkhand, due to which the Commercial Taxes Department,

Jharkhand, had refused to issue Form-IXC. This form was essential for the

petitioner to explain its liability as to what were the goods on which the petitioner

was not liable to pay further sales tax.

The petitioner came up with the case that it had deposited the

required amount of sales tax way back in the year 2004-05 and yet the

Commercial Taxes Department had not issued Form-IXC, as a result of which the

petitioner could have been saddled with the liability to pay further sales tax for the

goods, for which sales tax had already been paid. This obviously prompted the

petitioner to file this writ petition, in which show cause notice was issued to the

respondents.

Having heard the counsel for the parties in the light of the facts

explained and the information, which was furnished, it could be noticed that the
2

Commercial Taxes Department could not issue Form-IXC for although the

respondent-South Eastern Railways had received the amount towards sales tax, it

had failed to transfer the same in the account of the Commercial Taxes

Department. Thus, it is clear to us that the South Eastern Railways retained the

amount paid to it by the petitioner towards sales tax and although it should have

transferred the deposited amount to the Commercial Taxes Department, it failed

to do so.

Learned counsel for the South Eastern Railways, however, had an

explanation to offer with regard to non-transfer of the amount towards sales tax

with the Commercial Taxes Department and it was submitted that it is the

Commercial Taxes Department, which had been refusing to accept the amount

towards sales tax and they were not responsible in any way for non-issuance of

From-IXC by the Commercial Taxes Department. However, it is now informed that

the Commercial Taxes Department is ready to accept the amount paid to the

South Eastern Railways by way of sales tax and issue Form-IXC.

The story narrated herein indicates that there had been some

confrontation between the South Eastern Railways and the Commercial Taxes

Department with regard to transfer of the amount which the petitioner had paid.

Thus, we see no justification as to why the petitioner should suffer in that process

and therefore, we direct the Commercial Taxes Department to accept the amount

of sales tax, which had been deposited by the petitioner to the South Eastern

Railways, and thereafter the Commercial Taxes Department shall issue Form-

IXC to the petitioner.

We, however, record that if there be any dispute between the South

Eastern Railways and the Commercial Taxes Department with regard to delay in

transfer of the amount towards sales tax to the Commercial Taxes Department

and for that reason, if any penalty is imposed on the petitioner, that would be a

separate cause of action to be adjudicated in the event of initiation of a

proceeding by the affected party and we express no opinion on its merit or

otherwise on the same.

3

In so far as this petition is concerned, the petitioner had a just

cause to move this Court for issuance of Form-IXC, as it is stated that he had

already paid the amount of sales tax on the goods which it had purchased and

also deposited the same with the South Eastern Railways. The writ petition, under

the circumstance, is allowed and disposed of.

However, the counsel for the petitioner vehemently submitted that

this is a fit case where cost also should have been awarded to the petitioner, but

as it is still a disputed question as to whether the South Eastern Railways or the

Commercial Taxes Department is at fault for non-deposit/or acceptance of the

amount to the Commercial Taxes Department, it is not possible to impose cost at

this stage. Hence, the contention for awarding cost is rejected.

(Gyan Sudha Misra.C.J.)

(D.K.Sinha.,J.)

dey