IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.3464 of 2011
With
I.A. No. 1468 of 2011
====================================================
M/S Pepsico India Holdings Private Limited, a Company incorporated
under the provisions of Companies Act, 1956 having its Registered Office
at Gurgoan and its Sales Depot/Branch Office at present Patliputra Cands,
East Bhika Chak, Near Shahni Cement Bhandar, New Bye Pass Road,
Anishabad, Patna through its Area Sales Manager of the Petitioner
Company Shalendra Singh, son of Sri Rajwant Singh, resident of 104-A,
Suchi Complex, Mazar Gali, Sheikhpura, P.S. Shastri Nagar, District Patna.
- Petitioner
Versus
1. The State Of Bihar through the Secretary-cum-Commissioner of
Commercial Taxes, Bihar, Vikash Bhawan, Bailey Road, Patna.
2. The Commissioner of Commercial Taxes, Bihar, Patna.
3. The Deputy Commissioner of Commercial Taxes, Patliputra Circle, Patna
- Respondents
====================================================
Appearance :
For the Petitioner: Mr. Y.V.Giri , Senior Advocate
Mr. Suraj Samdarshi, Advocate
For the Respondents: Mr. Lalit Kishore, AAG1
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2
2 23.02.2011 The petitioner in this writ petition
filed under Article 226 of the Constitution
challenges the coercive action taken by the
respondents-State of Bihar for recovery of its
outstanding dues of Value Added Tax for the
assessment years 2005-06 to 2007-2008 by
attachment of the bank account of the
petitioner.
The matter in dispute is whether the
commodity sold by the petitioner namely Potato
Chips is amenable to Value Added Tax at the
rate of 4% or at the rate of 12.5%. The
petitioner has lost its claim before the
assessing authority and before the appellate
authority. Though the matter is pending before
the Commercial Taxes Tribunal since 2008, the
petitioner has not obtained stay order against
the recovery of the outstanding demand nor the
petitioner has approached the Commissioner of
Commercial Taxes for classification. The
claims made in the petition disclose the
tendency of the petitioner not to pay the
disputed amount unless compelled.
In view of the huge demand outstanding
against the petitioner we are inclined to grant
a limited relief to the petitioner to the
3
extent that there may not be coercive recovery
against the petitioner if the petitioner pays a
sum of Rs. 50 lakhs against the outstanding
dues by 28th February 2011.
For the aforesaid reason we direct the
respondent authorities not to resort to
coercive recovery if the petitioner pays a sum
of Rs. 50 lakhs against the outstanding demand
for the assessment years 2005-06 to 2007-08.
For the remaining amount, unless the petitioner
obtains a restraint order from the concerned
authority or the Tribunal below by 31st March
2011, the respondents will be at liberty to
make recovery in accordance with law.
Subject to the above direction and the
observation the petition stands disposed of.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
Bibhash