High Court Punjab-Haryana High Court

M/S Food Corporation Of India vs State Of Punjab on 13 January, 2009

Punjab-Haryana High Court
M/S Food Corporation Of India vs State Of Punjab on 13 January, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                          CHANDIGARH

                      G.S.T.R. No. 16 of 1998

              DATE OF DECISION: January 13, 2009

M/s Food Corporation of India

                                                         ...Applicant

                                Versus

State of Punjab

                                                       ...Respondent

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

            HON'BLE MR. JUSTICE H.S. BHALLA

Present:    Mr. K.L. Goyal, Advocate,
            for the applicant.

            Ms. Sudeepti Sharma, DAG, Punjab.

1.    Whether Reporters of local papers may be
      allowed to see the judgment?

2.    To be referred to the Reporters or not?

3.    Whether the judgment should be reported in
      the Digest?



M.M. KUMAR, J.

The instant reference under Section 22 of the Punjab

General Sales Tax Act, 1948 (for brevity, ‘the Act’) has arisen out of

the order dated 27.3.1996 passed by the Sales Tax Tribunal, Punjab,

Chandigarh (for brevty, ‘the Tribunal) in Revision No. 7 of 1994-95,

in respect of the assessment year 1968-69. The Tribunal while

accepting the application of the Food Corporation of India has

referred various questions of law for opinion of this Court while

exercising power under Section 22(1) of the Act. However, at the
G.S.T.R. No. 16 of 1998 2

hearing, Mr. K.L. Goyal, learned counsel for the Food Corporation of

India has not pressed any other question except question no. 2, which

reads thus:-

“(ii) Whether the power exercised by the Revisional

Authority to suo motu re-open an assessment

which has long been finalised and issuing a notice

after 14 years is unreasonable, arbitrary and

beyond the scope of the Act and the Rules and is

liable to be quashed?”

Brief facts of the case are that the Applicant Food

Corporation of India is a registered dealer under the Sales Tax Law

and engaged in the procurement of food grains and sale thereof. The

applicant filed return for the assessment year 1968-69 with its gross

turn over at Rs. 33,11,51,982/-. On 13.12.1972, the Assessing

Authority, Ropar, framed the assessment without levying tax on the

purchases of rice from the Food and Supplies Controller, Ropar under

Rice Procurement Levy Order. The Assistant Excise and Taxation

Commissioner, Ropar-cum-Revisional Authority, suo motu took up

the case and subjected the aforementioned purchases to tax and raised

additional demand of Rs. 19,347/-, vide its order dated 28.6.1994.

Feeling aggrieved, the applicant preferred a revision petition under

Section 21(3) of the Act before the Tribunal, which was rejected vide

order dated 27.3.1996, holding that the purchase tax had been

correctly and legally initiated under Section 21(1) of the Act.

Thereafter, on the basis of an application filed by the applicant under

Section 22 of the Act, the Tribunal has sent the instant reference for

opinion of this Court.

G.S.T.R. No. 16 of 1998 3

Having heard learned counsel for the parties at a

considerable length and perusing the record with their able assistance

we are of the considered view that on the aforesaid question the

matter is squarely covered in favour of the applicant by the judgment

of Hon’ble the Supreme Court in the case of State of Punjab v.

Bhatinda District Cooperative Milk Producers Union Ltd., (2007)

11 SCC 363, wherein it has been held that the revisional jurisdiction

cannot be exercised after a period of five years. As the matter is

covered by the aforesaid judgment, no detailed discussion would be

necessary. Accordingly, the question is answered in favour of the

applicant and the order of the Tribunal dated 27.3.1996 is quashed as

the proceedings in the instant case have been opened after 21 years.





                                             (M.M. KUMAR)
                                                JUDGE




                                             (H.S. BHALLA)
January 13, 2009                                JUDGE
Pkapoor