High Court Madras High Court

M/S.R.N.Poly Sacks Pvt. vs The State Of Tamil Nadu on 18 August, 2007

Madras High Court
M/S.R.N.Poly Sacks Pvt. vs The State Of Tamil Nadu on 18 August, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 18.8.2007 

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.29784 of 2003

M/s.R.N.Poly Sacks Pvt., Ltd.,
rep. by its Managing Director,
R.Natarajan,
No.252, Balakumar Nagar,
Nanjai Thaliar Post,
Dharapuram Taluk,
Erode District.				.. Petitioner


			 vs. 



1. The State of Tamil Nadu
   represented by the Secretary to Government
   Department of Commercial Taxes
     and Religious Endowments,
   Fort St. George,
   Chennai  600 009

2. The Deputy Commercial Tax Officer,
   Dharapuram				.. Respondents

	
	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of declaration declaring that Section 2(c), Section 2(g) and Section 3 of The Tamil Nadu Tax on Entry of Goods into Local  Areas Act, 2001, along with Serial No.24 of G.O.Ms.No.27,  dated 21.3.2003, as ultra vires, Articles 14,19 (1)(g), 269, 301 and 304(a) of the Constitution of India and therefore, unenforceable and of no effect insofar as the petitioner herein is concerned. 
	 	  For petitioner     	:  Mr.M.Mohamed Riyaz 
	   	  For respondents 	:  Mr.Shanmugasundaram 
				  	   Government Advocate


O R D E R

Mr.Shanmugasundaram, the learned Government Advocate, takes notice for the respondents.

2. With the consent of the learned counsels appearing on either side, the writ petition itself is taken up for final disposal.

3. The learned counsel appearing on behalf of the petitioner has submitted that the issue involved in the present writ petition is covered by an order of a Division Bench of this Court, dated 22.3.2007, made in ITC LIMITED Vs. STATE OF TAMIL NADU AND ANOTHER ((2007)7 VST 367 (Mad)) wherein the constitutional validity of the Tamil Nadu Tax on Entry of Goods into Local Areas Act, 2001, and the various notifications issued by the State Government in exercise of the powers conferred by Section 15 of the Act was questioned.

4. The Division Bench, by its order, dated 22.3.2007, had held, in paragraph 48 of the said order, that “the levy of entry tax on goods imported from other states to the State of Tamil Nadu and from abroad is not compensatory in nature, since the State Government could not discharge its burden by placing materials before the Court that payment of levy of entry tax is reimbursement/recompense for the quantifiable/measurable benefit provided or to be provided to the tax payers. The impugned levy imposing entry tax being discriminatory is also violative of article 304(a) of the Constitution. We, therefore, hold that the demand and collection of entry tax under the Tamil Nadu Tax on Entry of Goods into Local Areas Act, 2001, is illegal, unauthorised and violative of article 301 of the Constitution. The writ petitions are allowed as above and the levy and demand notices issued would stand quashed.”

5. Mr.Shanmugasundaram, the learned Government Advocate, appearing on behalf of the respondents had submitted that the issue that has arisen for consideration in the present writ petition is covered by the order passed by the Division Bench.

6. On such submissions being made by the learned counsels appearing on behalf of the petitioner as well as the respondents, the writ petition is allowed, in view of the said order of the Division Bench of this Court, dated 22.3.2007.No costs. Consequently, connected W.P.M.P.No.36325 of 2003 is closed.

lan

To

1. The Secretary to Government
The State of Tamil Nadu
Department of Commercial Taxes
and Religious Endowments,
Fort St. George,
Chennai 600 009

2. The Deputy Commercial Tax Officer,
Dharapuram