Supreme Court of India

State Of Jharkhand & Ors.Etc vs M/S Shivam Coke Industries … on 10 August, 2011

Supreme Court of India
State Of Jharkhand & Ors.Etc vs M/S Shivam Coke Industries … on 10 August, 2011
Author: . M Sharma
Bench: Mukundakam Sharma, Anil R. Dave
                                                                             REPORTABLE


                          IN THE SUPREME COURT OF INDIA

                           CIVIL APPELLATE JURISDICTION



                    CIVIL APPEAL NOS.  6889-6891 OF 2011

                [Arising out of SLP (C) Nos. 19104-19106 of 2008]



State of Jharkhand & Ors. Etc.                          .... Appellants




                                      Versus




M/s. Shivam Coke Industries, Dhanbad, Etc.               .... Respondents



                                       With



                           CIVIL APPEAL NO. 6892 OF 2011

                    [Arising out of SLP (C) No. 21491 of 2008]



                                       With



                           CIVIL APPEAL NO. 6893 OF 2011

                     [Arising out of SLP (C) No. 8424 of 2010]




                                    JUDGMENT

Dr. MUKUNDAKAM SHARMA, J.

1. Delay condoned in SLP (C) No. 8424 of 2010.

2. Leave granted.

By this common judgment and order, we propose to dispose of these

appeals as they involve similar issues both of facts as also of law and

therefore, they were heard together.

3. Appeals arising out of SLP (Civil) Nos. 19104-19106 of 2008 are

directed against the judgment and order dated 14.3.2008 in WP (T) No.

6377 of 2007, WP (T) No. 5895 of 2007 and WP (T) No. 5892 of 2007. The

appeal arising out of SLP (Civil) No. 21491 of 2008 is directed against the

judgment and order dated 19.3.2008 in WP (T) No. 6071 of 2007 and the

appeal arising out of SLP (Civil) No. 8424 of 2010 is directed against the

judgment and order dated 31.7.2009 in W.P. (T) 54 of 2009 passed by the

High Court of Jharkhand at Ranchi allowing all the Writ Petitions filed by

the respondents herein.

CIVIL APPEAL ARISING OUT OF SLP (C) NO. 19104 OF 2008

4. The facts leading to the filing of the case in the appeal arising out of

SLP (C) No. 19104 of 2008 are that the respondent-M/s Shivam Coke

Industries, Dhanbad is a manufacturer of coal and was registered under

the provisions of the Bihar Finance Act, 1981 [now repealed – for short

“BFT Act, 1981”] and presently under the provisions of Jharkhand Value

Added Tax, 2005. Respondent-assessee being manufacturers of hard coke

buys coal from Bharat Coking Coal Ltd. after making the payment of local

Sales Tax @ 4% which is being used as an input for the purpose of

manufacturing the hard coke. Respondent was assessed to tax for the

Financial Years 1988-89, 1992-93 and 1996-97 determining the tax on

intra-State sales transactions as well as Central Sales Tax on inter-State

sales transactions. Respondent preferred an Appeal before the Joint

Commissioner of Commercial Taxes (Appeals), Dhanbad Division,

Dhanbad against the assessment orders passed between 26.4.1990 to

23.12.1998 for the Financial Years 1988-89, 1992-93 and 1996-97, who

vide order dated 25.08.2003 remanded the aforesaid assessment

proceedings by a common order to re-examine the books of account and

to re-determine the nature of sales as to whether they are intra-state sales

or inter-state sales, on the basis of the books of account and the audit

reports as well as on the basis and within the meaning and scope of

Section 3(a) of the Central Sales Tax Act, 1956 (for short “the CST Act”).

Thereafter, Deputy Commissioner of Commercial Taxes, Dhanbad Circle

on the basis of guidelines issued by the Joint Commissioner of

Commercial Taxes (Appeals) passed the revised assessment orders on

26.12.2003 reversing the then inter-State sales under Section 3(a) of the

CST Act 1956 into the intra-State sales. Respondent on 10.3.2005 filed

an application for refund of excess amount of tax after adjustment of the

amount to be paid by Respondent. Accordingly, on 21.8.2006 notice was

issued by Deputy Commissioner of Commercial Taxes to Respondent to

file its refund application before the Joint Commissioner of Commercial

Taxes since the amount refundable to the Respondent is above Rs.

25,000/-. Thereafter in the year 2006, as is alleged by the respondent,

the Deputy Commissioner of the Dhanbad Circle got changed and the new

Deputy Commissioner examined the revised assessment orders of the

Respondent and he opined that the revised assessment orders do not

conform to the appellate direction and Deputy Commissioner informed the

Joint Commissioner of Commercial Taxes (Administration) about his

observations. The Joint Commissioner of Commercial Taxes

(Administration), Dhanbad Division, Dhanbad [Appellant No. 4] then

initiated the proceeding suo motu under Section 46(4) of the adopted

Bihar Finance Act, 1981 [now repealed] and issued notice/Memo No. 744

dated 1.8.2007 directing the Respondent to furnish the complete sets of

books of account in order to determine the legality and propriety of the

said revised assessment orders conforming to the appellate order. On

28.11.2007 Respondent filed Writ Petition before the High Court of

Jharkhand which was registered as WP (T) No. 6377 of 2007 praying for a

direction to quash the notice/Memo No. 883 dated 20.9.2007 [which was

issued in pursuance to earlier notice/Memo No. 744 dated 1.8.2007]

issued by the Joint Commissioner of Commercial Taxes (Administration)

for initiating the proceeding suo motu under Section 46(4) of the repealed

BFT Act, 1981 and also for quashing the order dated 26.11.2007 passed

by the Joint Commissioner of Commercial Taxes by which he set aside the

revised assessment order dated 26.12.2003. The High Court of Jharkhand

vide its order dated 14.03.2008 allowed the Writ Petitions of the

respondent herein against which the appellants have filed the present

appeals on which we heard the learned counsel appearing for the parties.

CIVIL APPEALS ARISING OUT OF SLP (C) NOS. 19105-06 OF 2008

5. The facts leading to the filing of appeals arising out of SLP (C) Nos.

19105-06 of 2008 are that the Respondent -M/s. Rani Sati Coke

Manufacturing Company, Baliyapur, Dhanbad is engaged in processing of

coal to coke and was assessed to tax for the Financial Years from 1984-85

to 2000-2001 determining the tax on “intra-State sales” transactions, as

well as Central Sales Tax on inter-State sales transactions. Respondent

filed an appeal against the assessment orders passed between 29.12.1987

to 10.3.2003 for the Financial Years from 1984-85 to 2000-01 and the

appellate authority, i.e., the Joint Commissioner of Commercial Taxes

(Appeal), Dhanbad Division, Dhanbad remanded the aforesaid assessment

proceedings by a common order to re-examine the nature of intra-State

sales and inter-State sales on the basis of the books of account and the

audit reports as well as on the basis of the meaning and scope of Section

3(a) of the CST Act, 1956. Thereafter, the Deputy Commissioner of

Commercial Taxes passed the revised assessment order vide orders dated

14.12.2005 and 29.12.2005 reversing / converting the then inter-State

sales under Section 3(a) of the CST Act, 1956 into the intra-State sales.

Pursuant thereto, Respondent filed prescribed refund application before

the Deputy Commissioner of Commercial Taxes. Thereafter in the year

2006, it is alleged by the respondents that, the Deputy Commissioner of

the Dhanbad Circle got changed and the new Deputy Commissioner

examined the revised assessment orders of the Respondent and he opined

that the revised assessment orders do not conform to the appellate

direction and as such do not have any merit as they were re-assessed on

the basis of same facts for converting the then inter-State sales into the

intra-State sales, which resulted the claim of refund and Deputy

Commissioner informed the Joint Commissioner of Commercial Taxes

(Administration) about his observations. Pursuant to this Joint

Commissioner of Commercial Taxes (Administration) initiated the

proceeding suo motu under Section 46(4) of the Bihar Finance Act, 1981

and issued notice No. 850 dated 06.09.2007 directing Respondent to

furnish the complete sets of books of account, in order to determine the

legality and propriety of the said revised assessment orders conforming to

the appellate order. Thereafter, Respondent No. 2 filed two Writ Petitions

before the High Court of Jharkhand which were registered as W.P. (T) Nos.

5892 and 5895 of 2007 praying for the direction to the appellants for

immediate refund of the entire amount arising out of the revised

assessment orders in which High Court directed the appellants to

participate in revision proceedings, after which Respondent filed an

amended petition before the High Court by bringing the fact that the

revision proceedings under Section 46(4) of the Bihar Finance Act, 1981

was opened on the basis of an application of the Deputy Commissioner

which is not permitted as per the provisions of the repealed BFT Act, 1981

and that the same is also barred by limitation. The High Court of

Jharkhand vide its order dated 14.03.2008 allowed the Writ Petitions of

the respondents herein against which the appellants have filed the

present appeals on which we heard the learned counsel appearing for the

parties.

CIVIL APPEALS ARISING OUT OF SLP (C) NO. 21491 AND 8424 OF

2008

6. The appeals arising out of SLP(C) No. 21491 of 2008 are against the

judgment and order of the High Court of Jharkhand dated 19.03.2008

following the judgment in WP (T) NO. 6377 of 2007. The facts of this

appeal and also of the appeal arising out of SLP (C) No. 8424 of 2010 are

similar to the other appeals at hand. So, we need not go into the detailed

facts of the said two appeals.

7. The learned counsel appearing for the appellant while taking us to

the impugned judgment and also the connected records submitted that

judgment and order passed by the High Court is incorrect. He further

submitted that the findings arrived at by the High Court are erroneous

and based on wrong readings of the materials available on record.

8. The learned counsel appearing for the respondents on the other

hand while drawing support from the impugned judgment and order

submitted that the findings recorded by the High Court are findings of fact

and therefore this Court should not interfere with the aforesaid

conclusions of fact arrived at by the High Court by giving cogent reasons

for its conclusions.

9. Upon reading the entire records and materials placed and also upon

hearing the learned counsel appearing for the parties, in our considered

opinion three following issues appear to arise for our consideration;

a) Whether the suo motu power of revision under Section 46(4) of the

BFT Act, 1981, vested with the Joint Commissioner was legally and

properly exercised in the present case;

b) Whether or not the action taken by the Department was barred by

limitation and whether such action was bad for not having been

initiated within a reasonable time;

c) Whether the order dated 26.11.2007 passed by the Joint

Commissioner setting aside the revised assessment order dated

26.12.2003 is proper and could be maintained;

10. We propose to deal with the aforesaid three issues one after the other

and record our reasons for coming to the decision in each of the aforesaid

issues;

Issue 1: Whether exercise of Suo Motu power of revision as provided

under Section 46(4) of the BFT Act, 1981 could be upheld;

11. Section 46 of the BFT Act, 1981 with which we are concerned in the

present case came to the statute book with the enactment of Bihar

Finance Act, 1981. The aforesaid Act was a consolidated Act which was

passed by the State Legislature amending the law relating to levy of tax on

sale and purchase of goods. In the said Act, Section 45 provides for the

provision of filing an appeal whereas Section 46 of the Act lays down the

provision of revision. In the present case, we are only concerned with the

provision of revision and in our estimation, the entire provision of Section

46 should be extracted hereinafter.

46. Revision – (1) Subject to such rules as may be made by

the State Government an order passed on an appeal under sub-

section (1) or (2) of section 45 may, on application, be revised

by the Tribunal.

(2) Subject as aforesaid any order passed under this part or

the rules made thereunder, other than an order passed by the

Commissioner under sub-section (5) of section 9 or an order

against which an appeal has been provided in section 45 may,

on application be revised.

(a) by the Joint Commissioner, if the said order has been

passed by an authority not above the rank of Deputy

Commissioner; and

(b) by the Tribunal, if the said order has been passed by

the Joint Commissioner or Commissioner.

(3) Every application for revision under this section shall be

filed within ninety days of the communication of the order

which is sought to be revised, but where the authority to whom

the application lies is satisfied that the applicant had sufficient

cause for not applying within time, it may condone the delay.

(4) The Commissioner may, on his own motion call for an

examine the records of any proceeding in which any order has

been passed by any other authority appointed under section 9,

for the purpose of satisfying himself as to the legality or

propriety of such order and may, after examining the record

and making or causing to be made such enquiry as he may

deem necessary, pass such order as he thinks proper.

(5) No order under this section shall be passed without giving

the appellant as also the authority whose order is sought to be

revised or their representative, a reasonable opportunity of

being heard.

(6) Any revision against an appellate order filed and pending

before the Joint Commissioner or a revision against any other

order filed and pending before the Deputy Commissioner since

before the enforcement of this part shall be deemed to have

been filed and/or transferred respectively to the Tribunal and

Joint Commissioner; and any revision relating to a period prior

to the enforcement of this part against an appellate order, or

against any other order passed by an authority not above the

rank of Deputy Commissioner shall, after the enforcement of

this part, be respectively filed before the Tribunal and the Joint

Commissioner.

12. The said Act came to be amended in 1984. Section 10 of the Bihar

Finance Amendment Act, 1984 amended Section 46 in some respect

which again is extracted hereinbelow:-

10. Amendment of section 46 of the Bihar Act V, 1981 (Part

I). – In sub-section (3) of section 46 of the said Act for

the word “sixty” the word “ninety” shall be substituted.

(2) For sub-section (4) the following sub-section shall be

substituted namely :-

“4 (a) The Commissioner may, on his own motion call for and

examine the records of any proceeding in which any order

has been passed by any other authority appointed under

section 9, for the purpose of satisfying himself as to the

legality or property of such order and may, after examining

the record and making or causing to be made such enquiry

as he may deem necessary, pass such order as he thinks

proper.

13. By inserting a provision namely Section 7 of the Bihar Finance

(Amendment) Ordinance, 1989, clause (b) of sub-Section (4) has been

deleted with effect from May, 1989. Therefore, the statutory provision that

now stands and is operative is that Section 46 provides for a revision of all

appellate and other orders passed by various authorities under the BFT

Act, 1981. According to the statutory provision as applicable, power of

revision is vested with the Tribunal and the Joint Commissioner, which

power is to be exercised on application by any person aggrieved, but

subject to time limit prescribed in sub-Section (3) i.e. 90 days of the

communication of the order with a further power to condone the delay, if

sufficient cause is shown. There is an additional power vested on the

Commissioner which empowers the Commissioner to initiate suo motu

revision proceedings at any time and for exercising such power no

limitation has been prescribed in the statute. The power of the

Commissioner to initiate such suo motu revisional proceeding has been

delegated to the Joint Commissioner of Commercial Taxes

(Administration) against the orders of the officers lower than his rank

which is so delegated in terms of the notification issued by the State of

Bihar under S.O. No. 795 dated 28th June 1986.

14. It is thus established that under Section 46 of the BFT Act, 1981, it

is the Commissioner who on the basis of an application filed by an

aggrieved party revise the order passed by any authority subordinate to

him. He also has the additional power alongwith the Joint Commissioner

as a delegatee as provided under Section 46(4) of the BFT Act, 1981 to

revise an order passed by an authority subordinate to it by exercising its

suo motu power.

15. In all these appeals, the Joint Commissioner of Commercial Taxes

has exercised the power vested on him under Section 46(4) of the BFT Act,

1981 which power in most cases concerning the present appeals was

exercised by him within a period of three years but in some other cases

beyond the expiry of three years period, but soon thereafter.

16. In that view of the matter, counsel appearing for the respondent

submitted in the High Court that exercise of such power by the Joint

Commissioner after expiry of more than two years time is illegal, without

jurisdiction and bad in law. The Division Bench of the Jharkhand High

Court found force in the aforesaid submissions of the counsel appearing

for the respondent and held that such suo motu power vested on an

authority must be exercised within three years period which is a period

prescribed under Article 137 of the Limitation Act, 1963. According to

the High Court where no time limit is prescribed for filing a revision,

Article 137 of the Limitation Act would apply to such cases. It was further

held that since under Section 46(4), no time limit is prescribed the

limitation as prescribed under Article 137 of the Limitation Act would

apply to the facts and circumstances of the present case.

17. Counsel appearing for the appellant, however, submitted before us

that the aforesaid contentions on the face of it cannot be accepted as a

correct position in law for by enacting sub-Section (4) in Section 46, the

legislature thought it fit not to impose any restriction or time limit so far

as limitation is concerned and therefore to hold that Article 137 of the

Limitation Act would apply to such provisions is nothing but misreading

of the provisions for if that was the intention of the legislature it would

have so stated specifically by making the said provision applicable to a

case like this.

18. The counsel therefore, submitted that such power of initiation of suo

motu revision proceedings by the Commissioner or Joint Commissioner as

the case may be should be held to be without any time or such restriction

or at least it should be held that such exercise of power of revision could

be exercised suo motu within a reasonable time depending on the facts

and circumstances of each case.

19. Another submission which is advanced by the counsel appearing for

the respondent was that the Joint Commissioner has exercised the power

of suo motu revision in the instant case on the basis of an application

filed by the Deputy Commissioner which was sent to the Joint

Commissioner by him and that application was drawn up and submitted

under Section 46(4) itself and therefore, the entire exercise of power by the

Joint Commissioner is fallacious, untenable and should be held to be

illegal.

20. The counsel appearing for the appellant, however, refuted the said

allegations and submitted that although Deputy Commissioner had

written a letter to the Joint Commissioner bringing to his notice some

mistakes and errors apparent on the face of records and illegalities by his

predecessor in his order, but, it was a power which was exercised by the

Joint Commissioner independently on his own accord and therefore, it

cannot be said that the aforesaid power was exercised illegally or without

jurisdiction.

21. We may therefore, refer to the materials on record so as to record our

findings on the aforesaid issue.

22. In all these appeals, there are letters which were written by the

Deputy Commissioner of Commercial Taxes to the Joint Commissioner

(Administration). One of such letter is dated 28.8.2007. In the said letter

it is stated by the Deputy Commissioner that the said communication is

regarding filing of suo motu revision under Section 46(4) of the BFT Act,

1981. The aforesaid letter by the Deputy Commissioner, Commercial

Taxes was written to the Joint Commissioner (Administration). In the

said letter, the Deputy Commissioner has pointed out some alleged

mistakes in the original tax assessment order and the revised order. He

also stated in that communication that he is unable to agree with the

revised tax assessment order and reimbursement order passed by the

Divisional Incharge and therefore, according to his opinion a revision

should be filed under Section 46(4) of the BFT Act, 1981 against the

revised tax assessment order dated 29.12.2005

23. Our attention was also drawn to the notice for revision issued by the

Joint Commissioner of Commercial Taxes (Administration). One of the

notices is dated 17.12.2007 issued to M/s. Shivam Coke Industries

namely the respondent herein for the assessment years 1988-1989 to

1992-1993 and 1996-1997. The said notice reads as follows:-

“Whereas all the points and facts have not been considered

while passing the revised assessment orders pertaining to

the above cases which were to be considered as per

directions of the appellate court, hence the related revised

assessment orders are not in conformity neither the

directions of the appellate court and the provisions of law.

In the light of the above facts the legality & propriety of the

revised assessment orders has not been established and

hence the revision of the said orders have been considered

necessary.

You are hereby directed to be present before the

undersigned on 15.5.2007 and place your side as to why

the above stated revised orders should not be set aside?

Joint Commissioner of Commercial Taxes (Adm.)

Dhanbad Division, Dhanbad”

24. Such orders are also existing against similar notices in the

connected matters.

25. Relying on the aforesaid two documents, the counsel for the

respondent submitted before us that it is apparent on the face of the

record that the Joint Commissioner of Commercial Taxes initiated the suo

motu action on the basis of the letter of the Deputy Commissioner,

Commercial Taxes who had stated that the revision should be filed under

Section 46(4) of the BFT Act, 1981. It was submitted in such a situation

and that since it is an application filed by the Deputy Commissioner, the

same was a power to be exercised under Section 46 (2) of the BFT Act,

1981 which is an ordinary power of revision to be exercised by the

competent authority on an application filed by the aggrieved party and

here the Deputy Commissioner. According to the counsel, since the

Deputy Commissioner is an aggrieved party, he could file such an

application seeking for revision within a period prescribed i.e. 90 days and

in that view of the matter even if the Joint Commissioner exercises suo

motu power, such power could and should have been exercised within a

period of 90 days as prescribed.

26. We are, however, unable to accept the aforesaid contentions for the

simple reason that a bare perusal of the notice issued on 17.12.2007, the

contents of which have been extracted hereinbefore would indicate that

the aforesaid notice was issued by the Joint Commissioner by exercising

his individual suo motu power as provided under Section 46(4). It is not

a case where such notice was issued on the basis of an application filed

by the Deputy Commissioner. This is obvious because in the said notice,

there is absolutely no reference made of the application sent by the

Deputy Commissioner. If from the available records of a particular case,

the Joint Commissioner forms an independent opinion that the same is a

case where suo motu power of Revision should be exercised, he is

empowered to so exercise such suo motu power of revising an order which

appears to be illegal and without jurisdiction to the competent authority

who is empowered to issue such notice by recording his reasons for

coming to such a conclusion in the notice itself.

27. In the present case, the Joint Commissioner has exercised his own

independent mind for issuing the notice and also recorded his own

reasons for coming to a conclusion as to why the power under Section

46(4) should be exercised. Having recorded the aforesaid reason, such

notice was issued to the assessee after forming a decision. The assessee

was informed by issuing the said notice that the legality and propriety of

the revised assessment order has not been established because of the

reasons mentioned in the notice and therefore, the revision of the said

orders is proposed is it has been considered necessary. By the said

notice, the assessee was directed to be present before the Joint

Commissioner and place his side as to why the above revised assessment

order should not be set aside.

28. The respondent being aggrieved by the issuance of the aforesaid

order filed a writ petition before the High Court. The High Court,

however, did not grant any stay of the aforesaid notice and permitted the

respondent to contest the said notice in accordance with law during the

course of which the Joint Commissioner of Commercial Taxes has set

aside the revised orders and sent back the matter for fresh assessment to

the assessing officer.

29. The aforesaid subsequent development which had taken place

during the pendency of the writ petition in the High Court has not been

addressed to and decided by the High Court as the High Court has

disposed of the entire writ petition on two issues namely on the issue of

the ambit and scope of Section 46(4) of the BFT Act, 1981 and also on the

ground of limitation.

30. The Deputy Commissioner, Commercial Taxes Division has pointed

out in his communication to the Joint Commissioner several loopholes in

the revised assessment orders passed by the assessing officer. The

Deputy Commissioner has also pointed out how the assessee has made

conflicting claims and statements and also how while upholding such

contradictory claims, there has been a revenue loss for the department.

Alongwith his letter, some of the relevant records were transmitted to the

Joint Commissioner. It is true that the Deputy Commissioner,

Commercial Taxes Division has brought out and pointed out some of the

illegalities and irregularities committed in the revised assessment orders

passed by his predecessor in the assessment orders relating to the

respondent.

31. But the impugned notice issued by the Joint Commissioner ex facie

indicates that he being the competent authority has formed an

independent opinion and personal satisfaction that the legality and

propriety of the revised assessment orders has not been established

because of the reasons specifically stated in the said notice and therefore

he has thought it fit to exercise his power of suo motu revision consequent

upon which the aforesaid notice was issued.

32. There is no reference in the said notice to the letter and any other

materials contained with the letter of the Deputy Commissioner anywhere

in the notice and therefore, it cannot be said that while coming to the

aforesaid conclusion in the impugned notice, the Commissioner was

influenced only by the opinion of the Deputy Commissioner. On

consideration of the records we are satisfied that it was not a revision

initiated on the basis of any application filed by an aggrieved party namely

the Deputy Commissioner but initiation of a Revisional proceeding by the

Joint Commissioner by forming his own opinion and satisfaction to

exercise suo motu power vested under Section 46(4) of the BFT Act on the

basis of the materials on record. The aforesaid contention is therefore,

rejected.

Issue 2 – Whether or not the action taken by the Department was

barred by limitation

33. The next issue which now arises for our consideration is whether the

aforesaid exercise of power of drawing up a revisional proceeding by

exercising suo motu power was not exercised within the period of

limitation or within a reasonable period of time.

34. We have also extracted the provision which clearly indicates that no

period of limitation is prescribed for initiation of suo motu revisional

proceeding by the Commissioner or the Joint Commissioner as the case

may be, whereas a period of limitation is prescribed for filing a revision

application by an aggrieved party for initiation of the revisional

jurisdiction of the Commissioner which period is 90 days, as is stood at

that relevant time.

35. The High Court has held that there cannot be an unlimited period of

limitation even for exercising of suo motu revisional power for initiation of

a proceeding by the Commissioner or the Joint Commissioner as the case

may be and therefore provision of Article 137 of the Limitation Act was

read into the Act laying down that at least within a period of three years

from the date of accrual of the cause of action such a power of suo motu

Revision should be exercised by the Joint Commissioner.

36. We are again unable to accept the aforesaid contention as the

legislature has not stated in the provision at all regarding the applicability

of Article 137 of the Limitation Act to Section 46(4) of the BFT Act. If the

legislature intended to provide for any period of limitation or intended to

apply the said provision of Article 137 into Section 46(4), the legislature

would have specifically said so in the Act itself. When the language of the

legislature is clear and unambiguous, nothing could be read or added to

the language, which is not stated specifically. Therefore, the High Court

wrongly read application of Section 137 of the Limitation Act to Section

46(4) of the BFT Act.

37. It is a settled position of law that while interpreting a statute,

nothing could be added or subtracted when the meaning of the section is

clear and unambiguous. In this connection we may also refer to the

decision of this Court in Sakuru vs. Tanaji reported in (1985) 3 SCC 590

wherein it was stated by this Court that the Limitation Act applies to

courts and not to quasi judicial authority.

38. The aforesaid principle and settled position of law was totally ignored

by the High Court while laying down that Article 137 of the Limitation Act

would be applicable to the facts and circumstances of the present case.

39. We would, however, agree with the position that such a power

cannot be exercised by the revisional authority indefinitely. In our

considered opinion, such extra ordinary power i.e. suo motu power of

initiation of revisional proceeding has to be exercised within a reasonable

period of time and what is a reasonable period of time would depend on

the facts and circumstances of each case.

40. For this proposition, a number of decisions of this Court can be

referred to on which reliance was placed even by the counsel appearing for

the respondent.

41. In Sulochana Chandrakant Galande Vs. Pune Municipal Transport

and Others reported in (2010) 8 SCC 467, this Court dealing with the

issue of “reasonable time” held as follows:-

29. In view of the above, we reach the inescapable conclusion

that the revisional powers cannot be used arbitrarily at a

belated stage for the reason that the order passed in revision

under Section 34 of the 1976 Act, is a judicial order. What

should be reasonable time, would depend upon the facts and

circumstances of each case.

42. In Govt. of India v. Citedal Fine Pharmaceuticals, Madras and

Others reported in (1989) 3 SCC 483:

6. ……While it is true that Rule 12 does not prescribe any

period within which recovery of any duty as contemplated by

the rule is to be made, but that by itself does not render the

rule unreasonable or violative of Article 14 of the

Constitution. In the absence of any period of limitation it is

settled that every authority is to exercise the power within a

reasonable period. What would be reasonable period, would

depend upon the facts of each case…..

43. In State of Punjab & Ors. v. Bhatinda District Cooperative Milk

Producers Union Ltd. reported in (2007)
11 SCC 363

18. It is trite that if no period of limitation has been

prescribed, statutory authority must exercise its jurisdiction

within a reasonable period. What, however, shall be the

reasonable period would depend upon the nature of the

statute, rights and liabilities thereunder and other relevant

factors.

44. Now, the question that arises for our consideration is whether the

power to exercise Suo motu revisional jurisdiction by the Joint

Commissioner in the present cases was exercised within a reasonable

period. On perusal of the records, we find that such powers have been

exercised within about three years of time in some cases and in some

cases soon after the expiry of three years period. Such period during

which power was exercised by the Joint Commissioner cannot be said to

be unreasonable by any stretch of imagination in the facts of the present

case. Three years period cannot be said to be a very long period and

therefore, in all these cases, we hold that the power was exercised within

a reasonable period of time.

Issue 3: Whether the order dated 26.11.2007 passed by the Joint

Commissioner is proper and could be maintained;

45. Having decided the aforesaid two issues in the aforesaid manner, the

next and the last issue that arises for our consideration is whether the

order dated 26.11.2007 passed by the Joint Commissioner setting aside

the revised assessment order dated 27.12.2003 is proper and could be

maintained, as the said order was passed during the pendency of the writ

petition in the High Court.

46. On this issue also, we have heard the learned counsel appearing for

the parties. The aforesaid order dated 26.11.2003 was passed while the

respondent was fighting out the litigation in the High Court and therefore,

it was not possible for the assessee to give his entire focus and attention

and also to give full concentration to the aforesaid proceeding pending

before the Joint Commissioner. The learned counsel appearing for the

appellant also could not dispute the fact that the respondent was

somewhat handicapped in contesting the aforesaid matter very effectively

before the Joint Commissioner.

47. Considering the entire facts and circumstances of the case, we also

set aside the order dated 26.11.2007 and remit back the matter to the

Joint Commissioner once again to hear the parties and to pass fresh order

in respect of the legality and propriety of the revised assessment order

dated 26.12.2003. Consequently, the matter is now remitted to the Joint

Commissioner of Commercial Taxes to pass order in accordance with law

giving reasons for its decisions as expeditiously as possible. The

impugned judgment and order passed by the High Court is set aside to

the aforesaid extent while remitting back the matter as aforesaid, leaving

the parties to bear their own costs.

……………………………………………..J

(Dr. MUKUNDAKAM SHARMA)

……………………………………………..J

(ANIL R. DAVE)

NEW DELHI

AUGUST 10, 2011