Supreme Court of India

N. Ranga Rao And Sons vs State Of Karnataka And Ors on 16 May, 2007

Supreme Court of India
N. Ranga Rao And Sons vs State Of Karnataka And Ors on 16 May, 2007
Author: Kapadia
Bench: S.H. Kapadia, B. Sudershan Reddy
           CASE NO.:
Appeal (civil)  5852 of 2006

PETITIONER:
N. Ranga Rao and Sons

RESPONDENT:
State of Karnataka and Ors.

DATE OF JUDGMENT: 16/05/2007

BENCH:
S.H. Kapadia & B. Sudershan Reddy

JUDGMENT:

JUDGMENT

KAPADIA, J.

1. This civil appeal is filed by the assessee and is directed against the
judgment and order delivered by the Division Bench of the Karnataka High
Court on 5.8.2006 in Tax Appeal No. 22/1996 holding the proceedings under
Section 15(2) of Karnataka Tax on Entry of Goods Act, 1979 (“the said 1979
Act”) are not barred by time.

2. A short question which arises for determination in the civil appeal is:
Whether mere calling for the records for examination of the case on
16.3.1996 by Additional Commissioner constituted exercise of power within
the meaning of Section 15(4) of the said 1979 Act so as to fall within the
limitation period specified therein?

3. The appellant is the manufacturer of branded agarabathis having its
manufacturing unit at Mysore. It causes entry of various raw materials into
the local area of Mysore. For the Assessment Years 1986-87 to 1989-90, the
Assessing Officer (“AO”) passed an order of assessment levying tax on all
the items imported into the local area of Mysore. According to the
appellant, packing material was not to be taxed as raw material. This was
not accepted by the AO. Aggrieved by the said decision, an appeal was
filed. The Appellate Authority excluded the packing material from taxation.
The decision of the Appellate Authority was delivered on 28.3.1992. On
20.5.1996 a show cause notice was given to the appellant-assessee by the
Additional Commissioner under Section 15(1) stating that, upon scrutiny of
the records, he found the order dated 28.3.1992 to be erroneous and
prejudicial to the Revenue for the reason that as per serial No. 16-A of
the Schedule to the 1979 Act, packing material was liable to be taxed @ 2%,
which has not been noticed by the First Appellate Authority and, therefore,
it had committed an error in setting aside the tax levied by the AO on the
value of packing material. In the circumstances, the Additional
Commissioner called upon the assessee to show cause as to why the order of
the First Appellate Authority should not be set aside and restore the
Assessment Order levying tax on the value of packing materials. In the show
cause notice, the Additional Commissioner stated that the order of the
First Appellate Authority was examined on 16.3.1996 and, therefore, the
revision proceedings were within time.

4. As stated above, the short point which arises for determination in this
civil appeal is whether mere calling for records of the case for
examination on 16.3.1996 amounts to exercise of power under Section 15(4)
of the said 1979 Act.

5. To complete the chronology of events, it may be noted that the order of
the First Appellate Authority was dated 28.3.1992, the order calling for
the records by the Additional Commissioner was around 16.3.1996, the
decision, on the question of error in the order of the First Appellate
Authority and the loss to the revenue consequent thereto, was dated
16.3.1996, the show cause notice was dated 20.5.1996 and the same was
received by the assessee on 24.5.1996. The order ultimately passed by the
Additional Commissioner under Section 15(1) was of 14/15.10.1996.
Therefore, according to the assessee, mere calling for the records for
examination around 16.3.1996 did not amount to exercise of power within the
meaning of Section 15(4) of the said 1979 Act and if that be the case then,
according to the assessee, issuance of the show cause notice on 20.5.1996
was beyond the prescribed period of 4 years from the date of the order
passed by the First Appellate Authority on 28.3.1992. According to the
assessee, in the present case, the Additional Commissioner had initiated
proceedings by way of show cause notice on 20.5.1996. According to the
assessee, proceedings under Section 15(1) could only be initiated by
issuance of a show cause notice. According to the assessee, a mere
consideration by the Additional Commissioner in his Chamber on 16.3.1996
regarding error in the order of the First Appellate Authority and the loss
to the revenue cannot constitute initiation of proceedings under Section
15(1) and nor did it constitute exercise of power within the meaning of
Section 15(4) of the said 1979 Act. Consequently, according to the
assessee, the revisional proceedings (suo motu) were time barred.

6. The Karnataka Tax on Entry of Goods Act, 1979 was enacted to provide for
the levy of tax on the entry of goods into local areas for consumption, use
or sale therein. Section 3 is the charging section. Under Section 3 a tax
was levied and collected on entry of goods mentioned in he First Schedule
into a local area for consumption, use or sale therein at the rates
prescribed. Section 3-A dealt with collection of tax by registered dealer.
Chapter III dealt with filing of return, making of assessment, payment of
taxes, recovery and collection of taxes. Under Section 5, every registered
dealer was required annually to submit a return to the AO within the period
prescribed. Section 5(4) and 5(5) provided for passing of assessment
orders. Section 8 dealt with payment and recovery of tax. Chapter V dealt
with appeals and revision. Section 15 formed part of Chapter V. We quote
hereinbelow Section 15 and Section 15-B.

“15. Revisional Powers of Commissioner, Additional Commissioner, Joint
Commissioner and Deputy Commissioner: (1) The Commissioner may on his own
motion call for and examine the record of any proceeding under this Act and
if he considers that any order passed therein by any officer subordinate to
him is erroneous in so far as it is prejudicial to the interests of the
revenue, he may, if necessary, stay the operation of such order for such
period as he deems fit and after giving the assessee an opportunity of
being heard and after making or causing to be made such inquiry as he deems
necessary pass such orders thereon as the circumstances of the case
justify, including an order enhancing or modifying the assessment, or
cancelling the assessment or directing a fresh assessment.

(2) The Additional Commissioner may on his own motion call for and examine
the record of any proceedings under the Act, and if he considers that any
order passed therein by a Joint Commissioner, or an appellate authority of
the rank of a Deputy Commissioner is erroneous in so far as it is
prejudicial to the interests of revenue, he may, if necessary, stay the
operation of such order for such period as he deems fit and after giving
the assessee an opportunity of being heard and after making or causing to
be made such inquiry as he deems necessary, pass such order thereon as the
circumstances of the case justify, including an order enhancing or
modifying the assessment or cancelling the assessment or directing a fresh
assessment.

(3) The Joint Commissioner may on his own motion call for and examine the
record of proceeding under this Act, and if he considers that any order
passed therein by any officer who is not above the rank of Deputy
Commissioner is erroneous in so far as it is prejudicial to the interests
of revenue, he may, after giving the assessee an opportunity of being heard
and after making or causing to be made such inquiry as he deems necessary,
pass such order thereon as the circumstances of the case justify, including
an order enhancing or modifying the assessment, or cancelling the
assessment or directing a fresh assessment.

(4) The power under sub-sections (1) to (3) shall be exercisable only
within a period of four years from the date of the order sought to be
revised was passed.

Explanation: In computing the period of limitation for the purpose of sub-
section (4) any period during which any proceeding under this section is
stayed by an order or injunction of any Court shall be excluded.

xxx

15-B. Limitation in regard to passing orders in respect of certain
proceedings: (1) Notwithstanding anything contained in Sections 6 and 15,
where any proceeding is initiated under Section 6 or any records have been
called for under Section 15, the authority referred to in the said sections
shall pass orders within a period of three years from the date of
initiation of such proceedings or calling for the records, as the case may
be:

Provided that in respect of the proceedings initiated or records
called for before the date of commencement of the Karnataka
Taxation Laws (Amendment) Act, 1977, orders shall be passed within
a period of four years from such commencement.

(2) In computing the period specified in sub-section(1), the period during
which a proceeding, has been deferred on account of any stay granted by any
Court or any other authority shall be excluded.”

7. A bare reading of section 15(1) indicates that the Commissioner,
Additional Commissioner, Joint Commissioner and Deputy Commissioner could
suo motu call for and examine the records of any proceedings under this Act
if he considered that any order passed therein by any officer subordinate
to him was erroneous so as to be prejudicial to the interest of the
revenue, he was empowered to stay the operation of such order for such
period as he deemed fit and after giving the assessee an opportunity of
being heard and after making such inquiry, as he thought fit, could pass
such orders as the circumstances of the case would justify, including the
order enhancing or modifying the assessment or even cancelling the
assessment or even direct a fresh assessment. The pre-conditions to the
exercise of this suo motu powers were two fold, namely, error in the order
passed by an officer subordinate to the revisional authority and prejudice
to the interest of revenue. Once these two conditions stood fulfilled, the
revisional authority was authorized to give an opportunity to the assessee
of being heard and after making such inquiry as he thought fit he could
pass appropriate orders as the circumstances of the case would justify.
This power was essentially a supervisory power. However, in order to
ascertain whether the officer subordinate to him had passed an erroneous
order, which was also prejudicial to revenue, the Commissioner including
the Additional Commissioner etc. was required to call for and examine the
record of such proceedings. Therefore, the revisional authority had to call
for the records, he had to examine such records, he had to be satisfied
regarding fulfilment of the above two conditions and thereafter give
opportunity to the assessee of being heard and on making appropriate
inquiry the revisional authority was empowered to pass appropriate orders.
It is important to note that under Section 15(1) there was no provision for
giving a show cause notice as in the case of some other similar enactments.
However, the power under sub-sections (1), (2) and (3) of Section 15 was
exercisable only within four years from the date of the order sought to be
revised. Under Section 15(4), therefore, a period of limitation was
prescribed. The revisional authority had to exercise its powers only within
four years from the date when the order sought to be revised was passed.
Therefore, under Section 15(1) read with Section 15(4), there was no
provision for issuance of a show cause notice. The reason is obvious.
Section 15(4) required the revisional authority to exercise its powers
within four years from the date of passing of the order sought to be
revised. The concept of exercising the power is important, particularly in
the absence of any provision for issuance of a show cause notice. When the
revisional authority suo motu calls for the records for examination and
when he examines that records, the exercise of power under Section 15(4) of
the Act takes place. This can be equated to initiation of proceedings.
There is one more aspect which needs to be considered. Conceptually, there
is a distinction between initiation of proceedings and completion of
proceedings within the stipulated period. The limitation prescribed in
Section 15(4) was the limitation for initiation of proceedings whereas
limitation prescribed in Section 15-B was in respect of completion of
proceedings within the prescribed period. In our view, a bare reading of
Section 15-B with the proviso indicates that Section 15-B was
retrospective. Firstly, the Head Note indicates limitation in regard to
passing of orders inter alia under Section 15. It stated clearly that,
notwithstanding anything contained in Section 15, where any proceeding is
initiated under Section 6 or where any records have been called for under
Section 15, the authority shall pass orders within a period of three years
from the date of calling for the records. The proviso clarified that in
respect of proceedings in which records have been called for before the
date of commencement of the Karnataka Taxation Laws (Amendment) Act, 1997
(with effect from 1.4.1997) the revisional authority shall dispose of the
proceedings within a period of four years from such commencement. This
proviso indicates that proceedings in which records have been called for
even in cases falling before 1.4.1997 had to be disposed of within four
years from the date of commencement of the (Amendment) Act, 1997. In our
view, Section 15-B indicated the dichotomy between initiation of
proceedings and completion of proceedings. The legislative intent was
clear. It demarcated two aspects, namely, commencement of proceedings and
completion of proceedings (outer limit). Section 15(4) prescribed
limitation for commencement of proceedings whereas Section 15-B prescribed
limitation for completion of the proceedings. We are required to keep in
mind that the Legislature intended maximum leeway in cases where an error
resulted in loss to revenue. In the circumstances, we are of the view that
under the scheme of the 1979 Act, the initiation proceedings took place
when the revisional authority called for the records of the case from the
First Appellate Authority and, therefore, the jurisdiction stood exercised
within the period of limitation. Lastly, we may state that on 1.4.1997 in
the present case the tax appeal against the order of the Revisional
Authority was pending decision vide Tax Appeal No. E.T. 22/96. Moreover,
the law of limitation is generally procedural, hence, in our view, Section
15-B
was retrospective. For the above reasons, we find no infirmity in the
impugned judgment of the High Court.

8. Before concluding, we may state that, as discussed above, the Karnataka
Tax on Entry of Goods Act, 1979 prescribed limitation for initiation of
proceedings, it also prescribed limitation for completion of proceedings
unlike some other Acts under which the limitation prescribed was only in
respect of completion of proceedings. We do not wish to comment about those
provisions/enactments. Our present judgment is confined strictly to the
1979 Act herein.

9. For the aforestated reasons, we find no infirmity in the impugned
judgment of the Karnataka High Court and accordingly the civil appeal filed
by the assessee stands dismissed with no order as to costs. As regards the
merits of the case, we express no opinion as the same have not been argued
before us.