High Court Patna High Court - Orders

Ram Shankar Singh vs The State Of Bihar & Ors on 12 July, 2011

Patna High Court – Orders
Ram Shankar Singh vs The State Of Bihar & Ors on 12 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CIVIL WRIT JURISDICTION CASE No.4970 of 2009
                  ======================================================
                  Ram Shankar Singh , son of Late Shiv Narayan Singh, resident of Ashram
                  Road, P.O. and P.S. Raxaul, District East Champaran
                                                                        .... ....   Petitioner/s
                                                     Versus
                  1. The State Of Bihar , through the Finance Commissioner, Government
                     of Bihar, Patna.
                  2. The Commissioner of Commercial Taxes, Bihar, Patna.
                  3. The Joint Commissioner of Commercial Taxes (Administration),
                     Tirhut Division, Muzaffarpur.
                  4. The Assistant Commissioner of Commercial Taxes, Raxaul Circle,
                     Raxaul, District East Champaran.
                  5. The Principal Secretary, Road Construction Department, Govt. of
                     Bihar.
                  6. The Principal Secretary, Water Resources Department, Govt. of Bihar.
                  7. The National Highway Authority, Ministry of Surface Transport,
                     Govt. of India.
                                                             .... .... Respondent/s
                  ======================================================
                  Appearance :
                  For the Petitioner/s : Mr. Suraj Samdarshi
                  For the Respondent/s    :   Mr. Pyush Lal, A.C. to A.A.G. 1
                                              Mr. Rabindra Prayadarshi, A.C. to A.A.G. III
                  For N.H.A.I.            :   Mr. Sunil Kumar
                                              Mr. Ranjan Kumar Singh

                  ======================================================
                  CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                  ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

14 12-07-2011 This petition under Article 226 of the Constitution is filed
Patna High Court CWJC No.4970 of 2009 (14) dt.12-07-2011

2

by a contractor for redressal of his grievance in respect of refund

of the amount of sale tax paid by him in excess for the period from

1st November 1985 to 18th December 1991.

The petitioner was a works contractor. During the relevant

period, the petitioner had handled certain government projects. Out

of the contractual amount payable to the petitioner, certain amount

was deducted at source by the State Government. On assessment

of the tax liability, the amount deducted at source was larger than

the tax liability of the petitioner. The petitioner was, therefore,

entitled to refund of Rs. 63,764.50. As the aforesaid amount of

refund was not paid to the petitioner, he has filed above C.W.J.C.

No.4970 of 2009 under Article 226 of the Constitution.

Learned advocate Mr. Suraj Samdarshi has appeared for

the petitioner. He has submitted that pending this petition during

the months of November 2009, January 2010 and July 2010 a

sum of Rs. 58102/- has been paid to the petitioner. It is now the

grievance of the petitioner that besides the aforesaid sum of Rs.

58102/- remaining sum of around Rs. 6000/- is yet to be paid. The

petitioner has not been paid the statutory interest for the delay in

refund. The petitioner is still entitled to a refund of around Rs.

6000/- and the statutory interest over the amount of refund @ nine

per cent per annum as envisaged by Section 43 of the Bihar
Patna High Court CWJC No.4970 of 2009 (14) dt.12-07-2011

3

Finance Act, 1981.

Learned advocate Mr. Pyush Lal has appeared for the

respondents. He does not dispute the aforesaid proposition.

In view of the above facts and circumstances, the petition

is allowed. The writ petitioner will be paid the remaining amount

of refund of around Rs. 6000/- and the statutory interest within one

month from today. The amount statutory interest, as envisaged by

Section 43 of the Bihar Finance Act, over the aforesaid amount of

Rs. 58102/- will be paid to the petitioner within two months from

today.

In the event, the respondents fail to make payment of the

amount of refund and interest as directed hereinabove, the entire

amount of refund will carry an additional interest @ six per cent

per annum commencing from the date of this order till the date of

payment.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)

Basudeo Tiwary/-