PETITIONER:
RAMSARAN DAS AND BROS.
	Vs.
RESPONDENT:
COMMERCIAL TAX OFFICER, CALACUTTAAND OTHERS
DATE OF JUDGMENT:
31/10/1961
BENCH:
SINHA, BHUVNESHWAR P.(CJ)
BENCH:
SINHA, BHUVNESHWAR P.(CJ)
KAPUR, J.L.
HIDAYATULLAH, M.
SHAH, J.C.
MUDHOLKAR, J.R.
CITATION:
 1962 AIR 1326		  1962 SCR  Supl. (1) 276
ACT:
     Supreme  Court-Practice-Appeal   by   special
leave from  order  of  assessment-Maintainability-
Statutory  remedies   to   be	exhausted   first-
Constitution of India, Art. 136.
HEADNOTE:
     In respect	 of its	 business as  a	 middleman
relating mainly	 to sales  of coal and coke in the
course of  inter-State trade,  the appellant  firm
was assessed to Central sales tax under s. 8(2) of
the Central Sales Tax Act, 1956, by the Commercial
Tax officer. The appellant without availing itself
of the	remedies under	the Act,  applied for  and
obtained special leave to appeal under Art. 136 of
the Constitution  of India  directly  against  the
order of  assessment When  the appeal was taken up
for hearing, the question was raised as to whether
it should  be entertained, when even the facts had
not been  finally determined  by the  final  fact-
finding authority  under  the  Act,  nor  had  the
jurisdiction of	 the High  Court been  invoked	to
exercise its powers under the Act.
     Held,  that   an  assessee	 is  not  entitled
ordinarily  to	 come  up  to  the  Supreme  Court
directly against  the judgment	of  the	 Assessing
Authority  and	invoke	the  Court's  jurisdiction
under Art.  136 of  the Constitution without first
exhausting the	remedies provided  by  the  taxing
statutes.
     Mahadayal	Premchandras   v.  Commercial  Tax
Officer Calcutta,  [1959] S.C.R. 551 and The State
of Bombay  v. M/s. Ratilal Vedilal, [1961] 2 S. C.
R. 367, explained.
     Chandi Prasad Chokhani v. The State of Bihar,
[1962] 2  S. G.	 R. 276	 and Kanhaiyalal  Lohia v,
Commissioner of	 Income-Tax Bengal, [1962] 2 S. C.
R. 839, followed.
^
     Held, further,  that in  the present case, in
which there,  were no special circumstances and in
which  the   facts  had	  not  yet   been  finally
determined, the	 appeal must  be considered  to be
incompetent.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal
No. 592 of 1960.
 Appeal by special leave from the judgment and
order dated June 17, 1959, of the Commercial Tax
officer, Calcutta, in case No. 54(c) of 1969-60.
277
 N. a. Chatterjee and S. a. Mazumdar, for the
appellants.
B. Sen and P. E. Bose, for respondents Nos. 1
and 2.
 K. N. Rajagopal Sastri and T. M. Sen, for
respondent No. 3.
 1961. October 31. The Judgment of the Court
was delivered by
SINHA, a.	J.-This	is a	direct	appeal	by
special leave granted by this court on September
7, 1969, against the order, dated July 17, 1959,
passed by the first respondent-the Commercial Tax
officer-assessing the appellant to central sales
tax amounting to Rs. 42,647 odd, for the period
July 30, 1957 to March 31, 1958, under the Central
Sales Tax Act (LXXIV of 1956)-which hereinafter
will be referred to	as the	Act. The second
respondent is the State of West Bengal, and the
third respondent is the Union of India.
 In view of the order we	propose to make in
this ease, it is not necessary to state in any
detail the facts and circumstances leading up to
this appeal. The appellant is a partnership firm,
under the Indian Partnership Act,	with its
principal place	of business at 18, Netaji Subhas
Road, Calcutta,	within the jurisdiction of the
first respondent. The appellant alleges that	he
carries on business of two kinds, namely, (1) of a
dealer in coal and coke, and	(2) of a middleman
bringing about	sales of coal	and coke between
colliery owners	and consumers.	In respect of its
business as a dealer, the	appellant is	a
registered dealer under the Bengal Finance (Sales
Tax) Act (Bengal Act VI of 1941). Its second
business as a middleman relates mainly to sales
of coal and coke in the course of interstate trade
or commerce, and the tax in question relates to
this second branch of	its business. The Act came
into operation in the State of West Bengal on July
1, 1957, when the appellant
278
applied	for and obtained a certificate	of
registration under the Act on July 30, 1957. In
May 1958, the appellant made its return under the
Act in	respect of the period	aforesaid, showing
the turnover as nil. But in spite of its showing
cause against the proposed assessment, the first
respondent determined	Rs.9,17,196	as the
appellant’s turnover in respect of the period
aforesaid and assessed central	sales tax thereon
at Rs.	42,617.82nP. under s. 8(2) of the Act, and
issued Demand Notice. The appellant moved this
Court and obtained the	special leave	to appeal
from the order of the	first	respondent making
assessment and	later a demand on the basis of the
assessment.
 From the statement of facts given above, it
is clear that the appellant did not exhaust all
his remedies under the Act	itself;	and came
directly to this Court as	if the	order	of
Assessment passed by the first respondent was
final. The question, therefore, arises whether
this court should entertain the appeal, when even
the facts have not been finally determined by the
final fact-finding authority under the Act, nor
has the jurisdiction	of the	High Court been
involved to exercise its power under the Act. But
Mr. Chatterjee,	on behalf of the appellant, has
contended in the first instance that the powers of
this Court are	wide enough to enable him	to
approach this Court direct, when according to him,
there had been an assessment of tax without the
authority of law. There is no doubt	that the
powers	of this Court	under	Art. 136 of the
Constitution are as	wide as they	could be,
because, unlike	the preceding	articles of the
constitution, there is	no limitation	that the
Judgment, decree or order should be final in the
sense that the appellant in this	Court has
exhausted all the remedies provided by law before
invoking the jurisdiction of this Court to grant
“special leave to appeal from any judgment, decree
determination sentence	or order in any case	or
matter passed or
279
made by	any Court or Tribunal in the territory of
India.” In spite of the wide	amplitude of the
jurisdiction of this Court to entertain appeals by
special leave,	this Court has imposed certain
limitations on	its own powers for	very good
reasons, and has refused ordinarily to entertain
such appeals when the	litigant has not availed
himself of the ordinary remedies available to him
at law.	But Mr. Chatterjee, on behalf of the
appellant, invited our attention to the decision
of this Court in Mahadayal Premchandra	v.
Commercial Tax officer, Calcutta (1) in which this
Court interfered with	the order of	assessment
passed by the Commercial Tax officer of Calcutta,
and this Court had been moved	by way of special
leave to appeal against the original order of the
Taxing officer.	It is	claimed on behalf of the
appellant that	decision completely covers the
points in controversy in the present case also. It
is contended that was	also a case,	like the
present one of commission agents who	had been
charged sales tax. There are several reasons why
the authority of that	decision cannot be invoked
in favour of the appellant on the preliminary
question whether this Court	should at all
entertain the	appeal. In that case, in the
reported decision, of this	Court,	no such
question, as we have	to determine,	had been
raised. Apparently, counsel for both the parties
were anxious to have the final determination of
the controversy	by this Court. Secondly, there
were special circumstances in that case, which are
not present in the	instant case.	The most
outstanding feature of that case was, as pointed
out by	this Court, that the Assessing Authority
had not	exercised its	own judgment in the matter
of the	assessment in	question. The	Assessing
Authority had, contrary to its own judgment, taken
instructions from the Assistant Commissioner and
followed those	directions This Court	had also
pointed out that even
(1) [1959] S. C. R. 551.
280
though the Assessing Authority	was satisfied	on
the materials placed by the assessee that he was
not liable to pay sales tax,	he carried out the
directions of	a superior officer. This Court
further pointed	out that there had been complete
failure of justice on	account of the, fact that
the assessee had been given no opportunity to meet
the points made by the Assistant Commissioner, and
the assessment order was made behind his back. The
Court was led to make the following very
significant observations:
“The procedure adopted was, to say that
least, unfair and was calculated to undermine
the confidence of the public in the impartial
and fair administration of the sales-tax
Department concerned. We would have, simply
on this ground, set aside the assessment
order made by the first respondent and
remanded the matter back to him for his due
consideration in accordance with law, but as
the matter is old and a remand would lead to
unnecessary harassment of the appellants, we
have preferred to deal with the appeal on
merits.” (p. 560).
It was in those circumstances that this Court went
into the whole	controversy on its merits and
determined the	appeal in favour of the assessee.
That case, therefore, in no precedent in favour of
the appellant.
 The next case relied upon by the counsel for
the appellant is The State of Bombay v. M/s.
Ratikal Vadilal(1). That was a case in which the
State of Bombay had appealed to this	Court	on
special leave against the order of the Sales Tax
Tribunal, Bombay, by	which	the Tribunal had
allowed the appeal before it and set aside the
order of the Collector	of Sales Tax, under the
Bombay Sales Tax Act. The respondents in that case
were commission	agents doing business as clearing
and
(1) [1961] 2 S.C.R. 367
281
transport contractors.	They had applied to the
Collector of	Sales	Tax, Bombay,	for the
determination of the question	if they	could	be
called “dealers” within the meaning	of the Act
after giving the facts and circumstances of their
case. In that case also no steps had been taken to
have a	reference made to the High Court, and this
Court observed that it has been frequently noticed
that appeals had been filed to this court without
exhausting all the remedies open to appellants and
that ordinarily	this Court would not	allow the
High Courts to be bypassed and the appropriate
course for an appellant was to exhaust all his
remedies before	invoking the jurisdiction of this
Court under Art. 136 of the constitution. But this
Court went into the merits of	this case because
both the parties invited the Court to do so and
did not	insist upon the preliminary is an being
decided. It is clear,	therefore, that neither of
the two	cases relied upon by	counsel for the
appellant is an authority for the proposition that
he can	come up	to this Court on special leave
directly against the judgment	of the	Assessing
Authority, without exhausting	all his remedies
under the Act.
 There are cases in which this Court was moved
directly against the order of assessment, after
ignoring the orders of the High Court refusing to
have a	reference made, or decision	the point
referred, against the assessee.	In those
circumstances, this Court refused to entertain the
appeal	and held that the appellant was not
entitled to invoke the jurisdiction of this Court
under Art. 136, without coming up in appeal from
the final decision inter parties given by the High
Court. The latest decision of this Court on that
question is the case of Chandi Prasad Chokhani v.
The State of Bihar (1). In that case, the previous
decisions of the Court have all been considered on
extenso. We are in entire agreement with what has
been laid down by this Court	in that	batch	of
cases. other decision of a Division Bench of
(1) [1962] 2 S. C. R. 276.
282
this Court is the case of Kanhaiyalal Lohia	v.
Commissioner of	Income tax, West Bengal (1). In
that case, this Court has taken the same view and
dismissed the appeal as ‘incompetent.’
The present case in a much simpler one, in
which there are no special circumstances and in
which the facts have not yet	been finally deter
mined. It may also be noted that the appellant has
not challenged	the vires of the Act or of any
other law. We, therefore, think that	we should
dismiss	this appeal as ‘incompetent’, without
expressing any	opinion on the merits of the
controversy. It	will be open to the appellant to
take such steps as it may be advised, in pursuing
such remedies as may be available to it under the
law. The appeal is accordingly dismissed, but in
the circumstances without Costs.
Appeal dismissed.