High Court Punjab-Haryana High Court

M/S Vardhman Industries Ltd vs The State Of Punjab And Another on 7 December, 2009

Punjab-Haryana High Court
M/S Vardhman Industries Ltd vs The State Of Punjab And Another on 7 December, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.

                                                    VATAP No. 12 of 2009
                                                Date of Decision: 7.12.2009.


M/s Vardhman Industries Ltd.
                                     ..........Appellant
            Versus
The State of Punjab and Another
                                  ..........Respondents

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

Present:    Mr. K.L.Goyal, Senior Advocate with
            Mr. Manoj Rohilla,Advocate for the Appellants.
            Mr. Piyush Kant Jain,Addl.A.G.Punjab for the respondents.

1. To be referred to the Reporter or not ?
2. Whether the judgement should be reported in the Digest ?

JASWANT SINGH,J.

This order shall dispose of seven VAT Appeals bearing Nos.

VATAP 12, 13,14,15,16,17 and 19 of 2009, involving common question of

law and similar facts, filed by the appellant-assessee under Section 68(2) of

the Punjab Value Added Tax Act,2005 (for short VAT Act) against the

common order dated 3.10.2008 (Annexure A/8) passed by the Tribunal

whereby seven Appeal Nos.(VAT) 186-192 of 2007-08 filed by the

appellant-assessee were dismissed. Facts are being noticed from VATAP

No.12 of 2009.

The appellant-assessee is engaged in the manufacturing and

sale of iron and steel goods with its manufacturing unit at Beopar (Rajpura)

District Patiala and its registered office at GT Road, Sahnewal, District

Ludhiana. Appellant-assessee is registered under the Punjab General Sales
VATAP No. 12 of 2009 2

Tax Act,1948 (for short PGST Act) and Central Sales Tax Act,1956 (for

short the CST Act) and subsequently under the VAT Act. It has also been

granted exemption from payment of tax for a period of seven years w.e.f.

27.3.2000 to 26.3.2007 for an amount of Rs.28,50,58,500/- vide its

exemption certificate dated 27.7.2001 (Annexure A/1). Subsequent to the

enforcement of VAT Act w.e.f. 1.4.2004 it was granted an entitlement

certificate for tax exemption subject to the un-utilised maximum of

Rs.19,57,82,271/- for the remaining period w.e.f. 1.4.2005 to 26.3.2007

vide entitlement certificate dated 13.6.2005 (Annexure A/2).

It is claimed that goods were sold by the appellant-assesee

(consignor) to consignee- M/s Misbah Fabrication, Hari Singh Street,

Srinagar vide invoice no.3858 dated 26.3.2007 and earmarked for loading in

truck no. JK03A 1334 vide GR No. 2075 dated 26.3.2007 in the name of

Kaka Transport. The truck bearing No. JK03A 1334 reported at ICC

Madhopur on 30.3.2007. It is not disputed that the required documents as

envisaged under sub section (2) of Section 51 of the VAT Act were

presented at the ICC Center, however, the goods were detained by the

officer in charge under sub section (6) (a) of Section 51 of the VAT Act by

doubting the genuineness of the transaction/documents as the arrival and

reporting of the vehicles at the ICC Center had been after four days of the

date of invoice. Similarly, in the connected six appeals six other trucks

containing goods were also detained since those vehicles had also taken

four to ten days from the date of invoice i.e. 26.3.1997 in covering a

distance of about 250 kilometers from Rajpura to Madhopur. It was

therefore, found that the invoices were ante dated to evade tax. Matter was

reported to the designated officer/AETC, who issued notices in all the cases
VATAP No. 12 of 2009 3

and conducted an enquiry. AETC found that there was an attempt to evade

tax and accordingly exercising power under clause (b) of sub section (7) of

Section 51 of the VAT Act imposed penalty vide order dated 13.4.2007

(Annexure A/5). The appeal filed before the DETC -cum- Joint Director

Investigation, Jalandhar Division, was also dismissed vide order dated

9.8.2007 (Annexure A/6). Similar penalties were imposed in the connected

appeals vide identical order dated 13.4.2007 and the separate appeals filed

were also dismissed vide order dated 9.8.2007. All the appeals arising out of

the orders dated 13.4.2007 and 9.8.2007 were dismissed by the Tribunal

vide impugned common order dated 3.10.2008 (Annexure A/8).

The appellant-assesee has filed the present appeals proposing to

raise the following substantial questions of law:-

“(i) Whether the Designated Officer at ICC can impose

any penalty u/s 51(7)(b) of the Punjab Vat Act 2005 for

an offence committed (if any) under the Central Sales

Tax Act,1956?

(ii)Whether, after the goods are voluntarily reported at

the ICC, before exit of the goods from Punjab State,

the ICC authorities are authorised to make an enquiry

regarding alleged evasion of tax, which is in the

domain of the Assessing Authority where penalty u/s

56 can be imposed, if any offence is committed?

(iii)Whether the sale of goods where bills have been

issued on 26.3.2007 is complete when the goods are

earmarked or delivered to the vehicles for its onward

transmission, even if the movement of the goods has
VATAP No. 12 of 2009 4

taken place on a later date?”

At the time of hearing issue no.(iii) was re-phrased as “Whether

it could be said that there was an attempt to evade or avoid payment of tax

by mere delayed movement of goods when the sale invoices/bills had been

issued on 26.3.2007, goods were earmarked and goods receipts issued to the

vehicles for their onward transmission to the consignees on the same date”.

Learned counsel for the appellant-company has argued that the

goods were voluntarily reported at ICC Center and all the statutory

documents required under sub section (2) of Section 51 of the VAT Act

were produced there and therefore the designated officer/AETC could not

legally exercise jurisdiction under clause (b) of sub section (7) of Section

51 and impose penalty for alleged attempt to evade tax which otherwise falls

within the exclusive domain of the assessing authority under Section 56 of

the VAT Act, if any such alleged offence is committed. He further argued

that when the sale of goods had taken place and sale invoices had been

issued on 26.3.2007 and the goods had been earmarked and delivered to the

transporter vide valid goods receipt for their onward transmission to the

consignee, then in such a situation merely because the movement of the

goods had taken place at a later date could not give rise to a presumption

that there was an attempt to evade tax incurring any penalty under section

51(7)(b) of the VAT Act. Learned counsel further argued that the

transactions in dispute were inter state sales and assuming for the sake of

arguments that there was any attempt to evade central sales tax, even then

keeping in view the provisions of Section 51(7)(b) of the VAT Act, the

designated officer/AETC could not exercise jurisdiction under said

provision as no tax was due under the VAT Act.

VATAP No. 12 of 2009 5

Per contra learned Additional Advocate General appearing for

the respondent State has argued that the Tribunal being the final authority

regarding determination of questions of facts and the Tribunal having

determined that there was an attempt to evade tax by ante dating the

bills/sale invoices, there was no occasion for this Court to interfere under

Section 68(2) of the VAT Act. Learned counsel in support of the findings

argued that the fact of issue of 136 bills on 26.3.2007 i.e. the last date before

the expiry of exemption certificate coupled with late movement of goods

raises an unimpeachable presumption that there was an attempt to evade

tax. Learned counsel by referring to Section 9 of CST Act further argued

that the power and authority to administer and realise central sales tax has

been vested in the State authorities and therefore, in view of the attempt to

evade central sales tax by the assessee-company, the designated

officer/AETC had the jurisdiction under Section 51(7)(b) of the VAT Act to

impose penalty.

Having heard learned counsel for the parties and giving our

thoughtful considerations to the rival submissions we are of the considered

opinion that these appeals deserve to be allowed in favour of the appellant-

assessee and against the revenue.

Before embarking upon to decide the issues, it would be

relevant to refer to provisions of Section 51(7)(b) of the VAT Act, which are

reproduced hereunder:-

“51(7)(b) The designated officer shall, before

conducting the enquiry, serve a notice on the consignor

or consignee of the goods detained under clause (a) of

sub-section (6) and given him an opportunity of being
VATAP No. 12 of 2009 6

heard and if, after the enquiry, such officer finds that

there has been an attempt to avoid or evade the tax due

or likely to be due under this Act, he shall, by order

impose on the consignor or consignee of the goods, a

penalty which shall be equal to thirty percent of the

value of the goods. In case he finds otherwise, he shall

order release of the goods and the vehicle, if not

already released, after recording reasons in writing and

shall decide the matter finally within a period of

fourteen days from the commencement of the enquiry

proceedings.”

A plain reading of clause(b) of sub section (7) of Section 51 of

the VAT Act makes it clear that the designated officer can impose a penalty

equal to 30% of the value of the goods either on the consignor or consignee

of the goods if he, after enquiry, finds that there is an attempt to avoid or

evade tax due or likely to be due under the Act (the Act is defined under

sub section (1) of Section 1 to mean the Punjab Value Added Tax

Act,2005). However, before conducting the enquiry the officer is required to

serve a notice on the consignor or consignee of the goods detained under

Section 51(6)(a) of the VAT Act and give him opportunity of being heard.

It is not disputed that the appellant company was entitled to tax

exemption for a period of seven years w.e.f. 27.3.2000 to 26.3.2007 for an

amount of Rs.28,50,58,500/-, whichever was earlier. It is also not in dispute

that on 26.3.2007 the appellant company even after the sale of goods worth

the value stated in 136 sale invoices dated 26.3.2007 had an amount of

unavailed/un-utlised exemption limit of tax to its credit. It is also not
VATAP No. 12 of 2009 7

disputed that truck bearing no.JK03A 1334 had on its own reported at the

ICC Center on 30.3.2007 and had submitted all the statutory documents to

the officer incharge of the center as required under sub section (2) of

Section 51 of the VAT Act (likewise all the trucks involved in the

connected appeals had also reported at the ICC Center and submitted the

required documents). The officer incharge of ICC Center by exercising the

powers under sub section (6)(a) of Section 51 of the VAT Act detained the

goods since he had reasons to suspect that there was an attempt to evade

payment of tax on the ground that there was movement of goods after a

delay of four days. It is also apparent that the detaining officer had

submitted the proceedings alongwith the concerned record to the designated

officer/AETC for conducting necessary enquiry and passing of an

appropriate order under clause (b) of sub section (7) of Section 51 of the

VAT Act. The appellant-assessee to the notice issued took the stand that the

goods had been sold on 26.3.2007 in pursuance of purchase orders and

accordingly sale invoices had been issued, goods earmarked for clearance

and goods receipt issued in the name of two local truck unions on the same

day for onward transmission of goods. Since the assessee company enjoyed

the exemption on the date of the sale, therefore, no tax was payable and

hence there was no question of any attempt to evade tax. The assessee

company also produced an inspection report dated 27.3.2007 of the Excise

Authorities indicating the clearance of certain goods and issue of last bill

bearing no.3886 dated 26.3.2007. It cannot be disputed that the goods

detained in all the connected appeals were sold vide invoices bearing

numbers prior to bill no.3886 dated 26.3.2007. Therefore, this inspection

report dated 27.3.2007 from the Excise record completely demolishes the
VATAP No. 12 of 2009 8

stand of the revenue that the bills/ sale invoices had been ante dated with a

view to avoid payment of tax.

It is further apparent that the assessee company has after

26.3.2007 sold and dispatched goods and has paid tax on the same. It is a

different matter that number of such transactions is quite small in

comparison to the sale transactions entered upon on 26.3.2007. No evidence

has been led by the revenue to show that the consignees or purchase orders

or the goods receipts relating to transaction on 26.3.2007 are fictitious. It

has also not been shown that there is any statutory requirement laying down

that the goods have to be moved and reported within a particular time frame

before any ICC Center after the issue of sale invoice or goods receipt. It is

also not disputed that movement of goods in pursuance of 136 sale invoices

dated 26.3.2007 except the seven involved in the present appeals were

cleared by the ICC Centers where also the movement of goods was delayed.

The explanation put forth by the assessee for delayed movement is that there

was non-availability of the trucks at the time the goods were earmarked to

them by the truck union while issuing the goods receipts. Three is nothing

which prevented the assessee company from maximizing the exhaustion of

its exemption limit to pay tax by 26.3.2007 provided there were genuine

purchase orders and goods available for sale. The authorities, merely on

account of delayed movement of goods, in the face of the explanation put

forth by the assessee, and in the absence of any material on record, in our

considered opinion, cannot draw the only irresistible inference that there

was an attempt to evade payment of tax. The assessing authority has based

its finding of attempt to evade tax simply on the basis of its presumption and

suspicion. It is well settled that strong suspicion, strange coincidences and
VATAP No. 12 of 2009 9

grave doubts cannot take place of legal proof to sustain a finding of fact

(refer to (1978) 4 SCC 65 State of Kerala v. M.M. Mathhew). Therefore,

the delayed movement of goods by itself is not sufficient to conclude that

there was an attempt to evade payment of tax or the bills/sale invoices were

ante dated. Hence, the findings recorded by the Tribunal/authorities under

the VAT Act are based on no evidence and are liable to be set aside.

Accordingly, the re-phrased question of law no.(iii) is answered in favour of

the appellant-assessee and against the revenue. In view of the fact that

question of law no.(iii) has been answered in favour of the assessee, we do

not consider it necessary to decide the remaining proposed questions of law.

Accordingly, the appeal(s) are allowed and the impugned order dated

3.10.2008 (Annexure A/8) passed by the Tribunal is set aside and the

appellant-assessee is held entitled to the refund of amount of penalty

deposited, if any.

A photocopy of this order be placed on the files of all the

connected appeals.

                             (M.M.Kumar)              (Jaswant Singh)
                                Judge                          Judge


7.12.2009.
joshi

1. VATAP No.12 M/s Vardhman Industries Ltd.v. State of Punjab and another

2. VATAP No.13 M/s Vardhman Industries Ltd.v. State of Punjab and another

3. VATAP No.14 M/s Vardhman Industries Ltd.v. State of Punjab and another

4. VATAP No.15 M/s Vardhman Industries Ltd.v. State of Punjab and another

5. VATAP No.16 M/s Vardhman Industries Ltd.v. State of Punjab and another

6. VATAP No.17 M/s Vardhman Industries Ltd.v. State of Punjab and another

7. VATAP No.19 M/s Vardhman Industries Ltd.v. State of Punjab and another