PETITIONER: STATE OF PUNJAB & ORS. Vs. RESPONDENT: M/S. TARA CHAND LAJPAT RAI DATE OF JUDGMENT: 28/02/1967 BENCH: SHELAT, J.M. BENCH: SHELAT, J.M. MITTER, G.K. CITATION: 1967 AIR 1408 1967 SCR (3) 10 CITATOR INFO : R 1970 SC 311 (3) R 1977 SC 540 (12) ACT: Punjab General Sales Tax Act (46 of 1948), s. 11(2) and (4)- Return by assessee-Notice under s. 11(2) within the prescribed period--Compliance with notice by assessee-Order by Assessing Authority on the basis of best judgment-Order passed after prescribed period-Order, if falls tinder s. 11 (4)--Order, if barred by limitation. HEADNOTE: The respondent firm, was a registered dealer and furnished quarterly returns of its turnover as required by the Rules under the Punjab General Sales Tax Act, 1948. The Assessing Authority was not satisfied with the returns and issued a notice, under s. 11(2) of the Act asking the firm to produce evidence to establish that the returns were full and corn- plete. The notice was served on the firm before the expiry of three years from the respective dates for furnishing the returns. A partner of the firm complied with the notice by appearing and producing its account books. The officer held an enquiry, and passed an order stating that he was assessing the firm to the best of his judgment. The order was passed after the expiry of three years from the dates when the quarterly returns had to be filed. The firm challenged its validity by a writ petition, and the High Court hold that the order fell -Linder s. 11(4) of the Act and that it was barred by limitation. In appeal to this Court, HELD : The impugned order could not be said to be under s. 11(4) ,even though it was stated that the assessment was made to the best of the officer's jud-ment, because, the condition precedent under that subsection is that a registered dealer who has furnished returns should fail to comply with the terms of the notice issued under s. 11(2). But assuming it was made under s. 11(4), the order could not be attacked on the ground of its being beyond limitation. Under s. 11(4), if a re. gistered dealer having furnished returns in respect of a period, fails to comply with the terms of a notice under s. 11(2), the Assessing Authority shall, within three years after the expiry of such period, proceed to assess, to the best of his judgment, the amount of tax due from the dealer. "Such period"., refers to the period mentioned earlier in the sub-section, that is, in the present case, to the quarters in respect of which the firm had to submit returns. The assessment proceedings commence, in the case of a registered dealer, either when be furnishes a return or when a notice is issued to him under s. 11(2), and would be pending from the time they ,ire initiated until they are terminated by a final order of assessment. Therefore, if such proceedings were taken within the prescribed time, though the assessment was made final subse- quently, even after the expiry of the prescribed time, no question of limitation would arise. [14 H; 15 A, F, G; 17 G; 18 E-F] Madan Lal Arora v. Excise and Taxation Officer, Amritsar, [1962] 1 S.C.R., 823 and Ghanshyam Das v. Regional Assistant Commissioner of Sales Tax, Nagpur, [1964] 4 S.C.R. 436, followed. A 11 JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1080 of
1965.
Dipak	Dutta Chaudhuri and R. N. Sachthey, for	the
appellants.
C. D. Garg, for the respondent.
The Judgment of the Court was delivered by
Shelat, J. This appeal by certificate granted by the Punjab
High Court raises the following question :-
“Where the sales tax authority is not
satisfied with the returns filed by a
registered dealer and issues a notice under s.
11 (2) of the Punjab General Sales Tax Act,
1948 before the expiry of three years from the
termination of the period for furnishing
returns but finalises the assessment order
after three years from the aforesaid date,
whether such an assessment order can be said
to be time barred and, therefore, without
jurisdiction”.
A few facts for understanding this question may first	be.
stated.	The respondent is a partnership firm registered
under the Act	and was at the material time	carrying on
business in vegetable ghee, sugar and	other	commodities.
The assessment year in question commenced from April 1, 1955
and. ended on March 31, 1956.	The dealer furnished	four
quarterly returns as required by the Rules framed under	the
Act. viz,., for the period April to June, 1954 on October 1,
1954; July to September, 1954 on December 16, 1954; October
to December, 1954 on March 12, 1955 and for	January to
March, 1955 on June 16, 1956. Though these returns were not
filed within 30 days after expiry of each of the quarters as
required by the Rules, no objection	was taken by	the
Assessing Authority. The firm deposited three sums at	the
time of filing the returns aggregating to Rs.	10,649-4-0.
Subsequently, it paid a further sum of Rs. 14,477 on	the
basis of those returns.
Not satisfied with these returns, the	Assessing Authority
issued a notice under S. 1 1 (2) in form S.T. XIV which is a
comprehensive form and which admittedly was served on	the
dealer on January 11, 1957, i.e.. before three years expired
from each of the respective dates for filing of the	said
returns. This	is clear from the fact that the date	for
filing the first return would be July 30, 1954 and the	date
for filing the last return would be April 30, 1955. On July
5, 1960, the Assessing Authority examined Tara Chand, a
partner in the firm but did not finalise the
12
assessment order on that day as he wanted to make further
enquiries and passed the assessment order impugned in	this
appeal	on August 11, 1960.	The Assessing Authority
disbelieved the accounts produced by Tara Chand and added
sales of Rs. 4,00,000 in the gross turnover shown in	the
returns	and assessed	the firm on the turnover of	Rs.
16,92,148-1-0 to a tax of Rs.	33,127-1-6. After giving
credit	of the said two sums deposited by the	dealer	the
balance of Rs. 8,000 and odd remained payable by the firm.
The firm filed a writ petition in the High Court challenging
the validity of the assessment order on the ground that as
it was made after three years from the dates when the	said
returns	had to be furnished, it was without jurisdiction.
The department on the other hand urged (1) that the order
was made under S. 11 (3) which provided no limitation	and
(2) that assuming that the order was passed under S. 11(4)
or S. 11(5) proceedings in respect thereof having commenced
on the issuance of the said notice dated January 11,	1957
which was within time, no question of the order being	time
barred would arise. These were the only contentions raised
before	the High Court and as no contention regarding	the
merits of the order was raised, the High Court did not enter
into that question. We need not also go into the merits of
the assessment	and we will consider	only the question
whether	the order was invalid on the ground taken by	the
dealer	in the High Court. The High Court following	its
earlier	decision in Mis. Rameshwar Lai Sarup Chand v.	The
Excise	and Taxation Officer(1), held that the order was an
assessment on best judgment basis under S. 11 (4) and as it
was made after three years after the close of the assessment
year it was without jurisdiction.
For the reasons which we shall presently set out,	the
question whether the assessment order was passed under s.
11(3) or s. 11 (4) or (5) does not need any answer as it
makes no difference so far as this case is concerned whether
it was made under one or the other sub-section. However,
the mere fact that the Assessing Authority mentioned that he
made the order on the best judgement. basis cannot be
conclusive, for, by merely calling it as the best judgment
assessment, the order does not become one.
Section 10 of the Act provides that the tax payable shall be
paid in the manner thereinafter provided and at	such
intervals as may be prescribed. Rule 20 of	the Punjab
General Sales Tax Rules, 1949 provides that every registered
dealer, other than those referred to in rules 17, 18 and 19
(with whom we are not presently concerned) shall furnish
returns	quarterly within 30 days from the expiry of	each
quarter. Rule	25 provides that all	returns which	are
required to be furnished under these rules,
(1) [1963] P.L.R. 768.
13
shall be signed by the registered dealer or his agent	and
shall be sent	to the appropriate Assessing Authority
together with the Treasury or the Bank receipt as proof of
the payment of the tax due. Rule 40 provides that a dealer
and his partner or partners shall be jointly and severally
responsible for payment of the tax, and that every dealer
liable to pay the tax shall pay it quarterly unless directed
otherwise by the appropriate Assessing Authority. Sub-rule
(3) provides that the tax due for any quarter shall be	paid
before	furnishing the return for that	quarter. Rule 32
provides that every assessment order shall be	recorded in
writing	and, where the Assessing Authority determines	the
turnover of a dealer at a figure different from that shown
in the return submitted under the provisions of these rules,
the order shall state briefly the reasons therefore.	Rule
33 provides that when it appears to the	appropriate
Assessing Authority to be necessary to make an assessment
under s. 1 1 in respect of a dealer, he shall serve a notice
in form S.T. XIV on him calling upon him to produce books of
accounts and other documents and stating the period or	the
return	period or periods in respect of which assessment is
proposed. He	shall fix a date ordinarily not less	than
after 10 days from the date of the notice for	considering
any objection which the dealer may prefer. Section 11(1)
provides that	if the	Assessing Authority is satisfied
without	requiring the presence of the registered dealer or
the production	by him of any evidence that	the returns
furnished in respect of any period are correct and complete,
he shall assess the amount of tax due from the dealer on the
basis of such returns.	Sub-section (2) provides that if the
Assessing Authority is not satisfied without requiring	the
presence of the registered dealer who furnished the returns
or production	of evidence that the returns furnished in
respect	of any period are correct or	complete, he shall
serve on such	dealer a notice in the prescribed manner
requiring him at a date and at place specified thereunder
either	to attend in person or to produce or to cause to be
produced any evidence	on which such dealer may rely in
support	of such returns. Sub-section (3) provides that on
the day specified in the notice or as soon afterwards as may
be, the Assessing Authority	shall,	after hearing	such
evidence as the Assessing Authority may require on specified
points	assess the amount of tax due from the dealer.	Sub-
section	(4) provides that if a registered dealer having
furnished returns in respect of a period, fails to comply
with the terms of a notice issued under sub-section (2), the
Assessing Authority shall within three years after	the
expiry of such period, proceed to assess to the best of	his
judgment the amount of the tax due from the dealer.	Sub-
section	(5) provides that if a registered dealer does	not
furnish	returns in respect of any period by the prescribed
date, the Assessing Authority shall within three years after
the expiry of	such period, after giving the dealer a
reasonable opportunity of being heard,
14
proceed	to assess to the best of his judgement amount of
tax, if any, due from the dealer. Sub-section (6) deals
with a	case where a	dealer	has failed to apply	for
registration, in which case the Assessing Authority is
empowered within the prescribed period to assess such a
dealer	to the best of his judgment. Since the firm in	the
instant	case was duly registered, the question of appli-
cation of sub-section (6) does not arise.
Section 11 envisages the following cases
	(a) Where the dealer duly files returns	and
the Authority is satisfied with such returns
and accepts them and formally passes an order
of assessment which means no more than that he
appropriates the	amount	deposited by	the
dealer towards the tax.
	(b) Where the	Authority is not Satisfied
with the returns, and issues a notice calling
upon the dealer to appear and produce evidence
in support of the returns, the Authority holds
an enquiry under subsection (3) and then makes
an order of assessment.
	(c) Where the	registered dealer having
furnished	returns fails to comply with	the
terms of the notice issued under	sub-section
(2) the	Assessing Authority is empowered
within three years after the expiry of	the
period in respect of which the	returns	are
filed to proceed to assess to the best of	his
judgment the tax due from the dealer.
	(d) Where the registered dealer has failed
to furnish returns in respect of any period by
the prescribed date, the Assessing Authority
is empowered to assess to the best of	his
judgment	within three years after the expiry
of the period in respect of which the returns
have not been filed, and
	(e) Where the dealer has failed to apply for
registration in	respect of the	period	for
which he is liable to pay tax, the Assessing
Authority	is empowered	within	three years
after the expiry of such period to as
sess him
to the best of his judgment.
Sub-sections (4), (5)	and (6) lay down the conditions
precedent which must be satisfied before the power to	make
an assessment to the best of his judgment can be exercised.
Under sub-section (4)	the condition is that	though	the
registered dealer has furnished returns he fails to comply
with the terms of the notice issued under sub-section	(2).
Under sub-section (5) the condition is that the registered
dealer	has failed ‘to furnish returns and under subsection
(6) the condition is that the dealer has failed to apply
15
for registration. Prima facie, none of these conditions
existed	in the present case	and therefore	though	the
Assessing Authority states that he had to assess the firm to
the best of his judgment, the impugned order cannot be	said
to be	either under sub-section (4) or sub-section (5) or
sub-section (6). But	as we	have stated earlier	this
question need not be -One into in the present case and we do
not, therefore, have to decide whether the order was	one
under subsection (3) or sub-sectioa (4) or sub-section (5).
The question that falls for determination is whether it	was
one under sub-section (3) or sub-section (4),	is it	one
which can be said to be time barred? So far as	sub-section
(4) is concerned the question as to when an assessment order
thereunder becomes bar-red arose in Madan Lal Arora v.
Excise and Taxation Officer, Amritsar(1). The petitioner, a
registered dealer, filed his returns for the four quarters
of the	financial year ending on March 31, 1955,	and
likewise, for the four quarters of the financial year ending
on March 31, 1956. In respect of each year the Sales	Tax
Assessing Authority served three successive notices on	him
on March 7, 1958, April 4, 1958 and August 18, 1959,
requiring him	to attend with the documents and other
evidence in support of his returns. It was, however,	only
in the	last of the said notices that he stated that on
failure	to produce the documents and other evidence
mentioned therein, the case would be decided on “best
judgment assessment basis”. The petitioner did not comply
with any of the notices, but on receiving the last notice he
filed a writ petition in this Court challenging the right of
the Authority to make the best judgment assessment. Sarkar,
J. (as	he then was) who spoke for the	Court,	posing	the
question as how to compute the three years mentioned in sub-
section	(4) observed : ‘The sub-section says “within three
years after the expiry of such period” So the	three years
have to be counted from the expiry of the period mentioned.
What then is that period ? The period referred, therefore,
is the period mentioned earlier in the subsection, and	that
is the period in respect of which returns had been furnished
by the dealer’. After considering s. 11(1) and Rule 20 of
the Rules, he	further observed : ‘It would, therefore,
appear that when sub-section (4) of s. 11 talks of “returns
in respect of a period” that refers in the case of	the,
petitioner to the quarters in respect of which he submitted
the returns.	We then come to this that the	three years
within	which the authority could proceed to make the	best
judgment assessment had to be counted from the end of	each
quarter	in respect of which returns had been filed’.	The
Court held that the last of the quarters in respect of which
the petitioner filed his returns having ended on March	31,
1956 the Assessing Authority could not proceed
(1) (1962] 1 S.C.R. 823.
16
to make the best judgment assessment in respect of	that
quarter	after March 31, 1959.	In the case of	the earlier
quarters the three years had expired even prior to	that
date.	There was no dispute that the Assessing Officer	had
not proceeded to make any assessment on the petitioner at
the date of any of the notices.	The notices given on August
18, 1959 that best judgment assessment would	be made in
respect	of the quarters constituting the financial years
1955 and 1956 the last of which expired on March 31, 1956,
were futile as no such assessment could be made in respect
of any of the quarters after March 31, 1959. The question
as to	the effect of the two earlier notices was	not
canvassed. What this decision laid down was that the notice
dated August 18, 1959 under which the authority proposed to
proceed	under s. II (4) having been served after expiry of
three years from the respective dates when the said returns
had to be furnished, the notice was futile and the authority
not having proceeded to assess within time any action taken
by him would be without jurisdiction.
The question as to the legal effect of such a	notice	was
considered in	Ghanshyam Das v.	Regional Assistant
Commissioner of Sales Tax, Nagpur(1). The points which fell
for determination there were : (1) when can a proceeding be
said to commence and (2) if a proceeding has commenced
within the prescribed period but is pending when such period
expires	and an order is finalised thereafter, whether	such
an order is invalid on the ground of its being	time-barred.
Tile appellant there was a registered dealer. For the	year
1949-50	he submitted only one return for one	quarter	and
defaulted in respect of the other quarters. A	notice	was
served on him on August 13, 1954 under s. 11 (1) and (2) of
the C.P. and Berar Sales Tax Act, 1947 in respect of	the
turnover of the firm for the said period He filed	the
returns	subsequently but contended that the	proceedings
before	the Sales Tax Commissioner were barred by time.	He
then filed a writ petition in the High Court challenging the
said proceedings. For the year 1950-51, he had filed no
returns	at all and was served with a notice on October	15,
1954 under s. 11 (4) of the Act. That notice	was within
three years from October 16, 1951 which fell	within	the
fourth	quarter	of the year in question. He	also filed
another	writ petition for a similar relief in	respect of
that year. The contention was that whatever may be said in
the case of an unregistered dealer, in the	case of a
registered dealer, the proceedings commence from the date of
the registration certificate within which he has a statutory
obligation to	furnish his returns. This Court held	that
assessment proceedings	under the Act must be	held to be
pending	from the time they are initiated until they	are
terminated by a final order of assess-
(1) [1964] 4 S.C.R.436.
17
ment.	It was then stated that in the case of a registered
dealer	there would be four variations in the matter of
assessment of his turnover : (1) he submits a return by	the
date prescribed and pays the tax due in terms of the	said
return,	the Commissioner accepts the	correctness of	the
return and appropriates the amount paid towards the tax	due
for the period covered by the return; (2) the	Commissioner
is not	satisfied with the correctness of the	return, he
issues	a notice to him under s. 11	(2), but does	not
finalise the assessment; (3) the registered dealer does	not
submit	a return, the Commissioner issues a notice under s.
10(3) and s.	II (4) of the Act, and	(4) the registered
dealer	does not submit any return for any period and	the
Commissioner issues a notice to him beyond three years.	The
Court held that in the case of a registered	dealer	the
proceedings before the Commissioner start factually when a
return	is made or when a notice is issued to	him either
under s. 10(3) or under s. 11(2) of the Act.	Since	the
proceedings commenced	after the return was submitted	and
continued till	a final order of assessment was made in
regard	to the return, the Tribunal had no jurisdiction to
issue a notice under s. 1 1 -A with respect to the quarters
other than that covered by the return made by the appellant.
As regards the second case it held that the Commissioner had
jurisdiction to assess the turnover in respect of the entire
fourth	quarter. At page 450, the Court observed that in a
case where a return has been made, but the Commissioner	has
not accepted it and has issued a notice for enquiry,	the
assessment proceedings	would	be pending till the final
assessment is made. Even in a case where no return has been
made, but the Commissioner initiates proceedings by issuing
the notice either under s. 10(3) or under s.	11(4),	the
proceedings would be pending till the final assessment is
made.	But where no	return	has been made and	the
Commissioner has not issued any notice under the Act, it
cannot	be held that any proceedings are pending before	the
Commissioner.	In the	case of a registered	dealer	the
proceedings before the Commissioner start factually when a
return	is made or a notice is issued and no	question of
limitation would arise where such proceedings are taken
before	the expiry of	the prescribed period though an
assessment order is finalised after the expiry of	such
period.	This decision is, therefore, a clear authority	for
the proposition that assessment proceedings commence in	the
case of a registered dealer either taken he	furnishes a
return	or when a notice is issued to him under s.11 (2) of
the present Act, and that if such proceeding are taken
within	the prescribed time	though	the assessment	is
finalised subsequently even	after the expiry of	the
prescribed period, no question of limitation would arise.
In the instant case the dealer filed returns.	Though	they
were led after the expiry of 30 days from the relevant date,
they were
18
not rejected by the department on that ground.	In fact	the
notice dated January 11, 1957 issued under s. 11 (2) was on
the footing that returns were filed,	but the Assessing
Authority was not satisfied with them and desired evidence
to establish that the returns were full and complete. It is
also an admitted fact that the dealer appeared and produced
books of accounts in answer to the said notice and thereupon
the Officer held an enquiry. The notice dated January	11,
1957 was within time though the assessment order was	made
much after the expiry of three years from the respective
dates when the returns had to be filed.	But on	the
authority of	Ghanshyam Das’s case(1), the	assessment
proceedings commenced either when the respondent firm filed
the returns or in any event from the	date of the	said
notice.	Both the events, therefore, were within prescribed
time.
Reliance, however, was placed on two decisions of the	High
Court of Punjab: M/s.	Rameshwar Lal Sarup Chand v. Excise
and Taxation Officer(2) and Jagat Ram Om Parkash v. Excise
and Taxation Officer,	Assessing Authority,	Amritsar(3).
Neither	of these decisions would be of assistance as	the
question which	was canvassed in Ghanshyam Das’s case	(1)
regarding assessment proceedings having commenced within
time and then	remaining pending did not come up	for
consideration.	Since the said notice dated January 11, 1957
was served on the respondent firm before the expiry of three
years from the respective dates for furnishing the returns,
the assessment proceedings must be held to have commenced
from that date which was within time and thus the assessment
proceedings remained pending until they were terminated by
the assessment order. Though that order was finalised after
the expiry of three years from the said period, it could not
be attacked on the ground of its being beyond limitation and
therefore without jurisdiction. The order passed by	the
High Court allowing the respondent’s	writ petition	has,
therefore, to	be set aside. The appeal succeeds and	the
writ petition	is dismissed. In the circumstances of	the
case, however,	we do not propose to pass any order as to
costs.
V.P.S.				  Appeal allowed.
(1) [1964] 4 S. C. R. 436.
(3) [1965] 16 P.L.R. 107.
(2) [1963] P.L.R. 768.
19