Bombay High Court High Court

The Sales Tax Tribunal Bar … vs S.D. Mathane on 18 December, 2008

Bombay High Court
The Sales Tax Tribunal Bar … vs S.D. Mathane on 18 December, 2008
Bench: S.A. Bobde
                        -:   1   :-

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
            ORDINARY ORIGINAL CIVIL JURISDICTION

                WRIT PETITION NO.1741 OF 2008

    1.   The Sales Tax Tribunal Bar Association,
         A Society registered under the Bombay




                                                                      
         Public Trust Act 1950 constituted of
         persons practising before Maharashtra
         Sales Tax Tribunal and having its




                                              
         Office at Room No.713/B, Vikrikar
         Bhavan, Mazgaon, Mumbai--400 020.

    2.   Chandrakant B. Thakar,
         President, of the Sales Tax Tribunal




                                             
         Bar Association having his office at
         Room No.713/B, Vikrikar Bhavan,
         Mazgaon, Mumbai--400 010.                    : Petitioners

             V/s.




                                     
    1.   S.D. Mathane, Member,
         Sales Tax Tribunal appointed as
                      
         such by order dated 25.6.2008 of
         Deputy Finance Secretary, Finance
         Department, Maharashtra and having
         his office at 7th floor, Vikrikar
                     
         Bhavan, Mazgaon, Mumbai--10.

    2.   Nasima M. Shaikh,
         Deputy Secretary,
         Finance Department,
         The State of Maharashtra having
      


         her office at Mantralaya, Madam Cama
         Road, Mumbai--32.
   



    3.   The State of Maharashtra,
         having its office at Mantralaya,
         Madam Cama Road, Mumbai--400 032.            : Respondents
                       ....





    Mr.R.V.Desai with Mr.M.M.Vaidya for the petitioners.

    Mr.C.U.Singh with Mr.V.A.Sonpal for respondent no.1.

    Mr.D.A.Nalawade, Government Pleader for resp. nos.2 & 3.





                      ....
                           CORAM : SWATANTER KUMAR, C.J.&
                                   S.A. BOBDE, J.

                             Date of Reserving      ) : 20.10.2008
                             the Judgement.         )




                                              ::: Downloaded on - 09/06/2013 14:09:38 :::
                             -:    2   :-

                                  Date of Pronouncing) : 18.12.2008
                                  the Judgement.     )


    JUDGEMENT (Per S.A.Bobde, J.)

1. The petitioners have challenged the appointment of the

respondent no.1 Mr.S.D. Mathane as Member of the Sales

Tax Tribunal by an order dated 25.6.2008. They seek the

issue of a writ of certiorari calling upon the respondents

to place the records pertaining to the impugned

appointment and a writ of quo warranto for quashing the

said appointment dated 25.6.2008. The Sales Tax Tribunal

to which the respondent no.1 has been appointed has been

constituted under
igsection 11 of the Maharashtra Value

Added Tax Act, 2002, which has been brought into force

from 1.4.2005. Sub-section (3) of section 11 provides for

qualification and the terms of office of the members of

the Tribunal which reads as follows:-

“(3) The qualifications and the terms of
office of the members of the Tribunal shall
be such as may be prescribed, and a member
shall hold office for such period as may be

prescribed or as the State Government may,
by special order in his case, specify.”

Qualifications have been prescribed under rule 6(1) of

the MVAT Rules which read as follows:-

“6. Qualifications of members of Tribunal
and term of office:

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 3 :-

(1) Every Member of the Tribunal shall be a
person who,

(a) is or has been a Judge of the High
Court, or

(b) is or has been a District Judge, or

(c) is qualified for appointment as a
District Judge, and has held judicial

office for not less than ten years, or

(d) has, for a continuous period of not
less than three years held an office, not
below the rank of Joint Commissioner of

Sales tax, in the Sales Tax Department of
the State Government, or

(e) is a Chartered Accountant and has
practiced as such for not less than seven

years, or

(f) not being a person described in clause

(d), has in the opinion of the State
Government, adequate knowledge,
experience in accounting, or has in the
or

opinion of the State Government, special

knowledge or experience in commerce or
industry.

Explanation: For the purpose of clause

(b), the service as a Deputy Commissioner
before the appointed day shall be

considered for determining the period of
three years.”

2. It is common ground that the impugned appointments is

under clause 6(f) alone. The thrust of the contention on

behalf of the petitioners is that the respondent no.1 did

not have adequate knowledge or experience in accounting

and the Government could not have formed any opinion that

he has special knowledge and experience in commerce or

industry under clause 6(f). The respondent no.1 not

being therefore qualified could not have been appointed

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 4 :-

as a Member of the Sales Tax Tribunal at all. It is not

necessary to go into the qualification of the respondent

no.1 with reference to any other clause of rule 6 since

the Government has appointed the respondent no.1 only

under clause 6(f).

3. It must be noted at the outset that whether a person

is qualified for appointment as a Member of the Tribunal

is dependant on the opinion of the State Government as to

adequate knowledge, or experience in accounting or

special knowledge or experience in commerce or industry,

vide clause 6(f). It is settled law that words such as

“in the

opinion of” or “reason to believe” suggest the

requirement of the authority to arrive at a subjective

satisfaction. However, the formation of the opinion has

been considered to be a process not altogether

subjective. It lends itself to a limited scrutiny by the

Court that such an opinion was not formed on relevant

facts or within the restraints of the statute, vide

Barium Chemicals Ltd. v. Company Law Board (AIR 1967 SC

295 at page 324. Therefore, in assessing the validity of

an administrative act under a law which provides that

certain thing shall be done “if in the opinion of” a

certain authority certain circumstances exist, an inquiry

by the Court must be directed to whether the opinion,

apart from being bona fide, is based on the existence of

relevant objective facts. Once such objective fact or

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 5 :-

material is shown to exist, then the opinion formed by

the authority would not be liable to question i.e. to

say it would not be open for the Court to consider

whether the authority has come to the conclusion which it

would come to itself, or whether the conclusion is what

any other person would have arrived at as long as it is

not an opinion which was impossible to be arrived at.

The extent of intervention under such provision has been

indicated in the following passage quoted with approval

by J.S.Verma,J. in S.R.Bommai v. Union of India [(1994)

3 SCC 1]:-

“Where the existence or non-existence of a
fact is left to the judgment and discretion
of a public body and that fact involves a
broad spectrum ranging from the obvious to

the debatable to the just conceivable, it
is the duty of the court to leave the
decision of that fact to the public body to
whom Parliament has entrusted the
decision-making power save in a case where
it is obvious that the public body,

consciously or unconsciously, are acting
perversely.”

With this, the formation of the opinion by the State

Government may be examined.

4. At the relevant time, the respondent no.1 was a Joint

Commissioner of Sales Tax which is equivalent to the post

of Deputy Secretary and was appointed in the Finance

Department as a Deputy Secretary. He had, apart from

long experience in the Department, three years’

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 6 :-

experience as Deputy Secretary. At the outset, it must

be stated that the Government has formed its opinion on

the basis that the 1st respondent has been working for

about three years on the post of Deputy Secretary and has

selected him, considering his deep study of Sales Tax

laws and long experience in dealing with the same. In

the meeting of the Selection Committee held on 26.5.2008,

the respondent no.1’s candidature was considered along

with that of two other departmental candidates who had no

experience of working on the legal side. The question is

whether the Government could have validly formed an

opinion under clause 6(f) that the respondent no.1 has

special

knowledge or experience in commerce or industry.

Even though it is true that the Selection Committee, in

its minutes referred to the deep study of Sales Tax laws

and long experience in dealing with the same without

expressly referring to the respondent no.1’s knowledge or

experience in commerce or industry, the Committee has

made it clear that the selection is under rule 6(f). The

learned counsel for the petitioner submits that

non-mentioning of experience or knowledge in commerce or

industry in the minutes of the meeting of the Selection

Committee was sufficient to show that the respondent no.1

is not qualified. We have examined the various notings

which show that the various officers who processed the

file, in fact, considered the knowledge of the candidate

in regard to industry and commerce. From the file, it

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 7 :-

appears that an adequate appraisal of the respondent

no.1’s qualifications to hold the post has been made at

every stage. The respondent no.1’s application was

received and appraised by the Desk Officer who also

appraised the applications of other candidates. A

reference was made to a Government Resolution which

provides that persons who have worked for a minimum of

two years in the legal branch should be given preference

for appointment. Thereafter, it was suggested that the

Sales-tax Department be asked to certify whether the

respondent no.1 had knowledge of accounts and commerce.

On this the Finance Secretary made the following

observations:-

“‘X’ may be approved.

2. Shri Mathane’s record is outstanding.
He has extremely good knowledge of sales

tax, VAT Laws and accounts. Accordingly,
he was especially chosen to work in

Mantralaya first as O.S.D. (but given DS
level work taxation) and then as DS
(taxation/VAT) where he was promoted as Jt.
Commissioner level in the Department. He
is still working in the F.D.

3. In view of the above ‘x’ is put up for
approval, so that Shri Mathane could be
considered for appointment as a member on
Sales Tax Tribunal. He is eminently
qualified to discharge that

responsibility.

Sd/-

8/5/08″

                                               Finance Secretary




                                                       ::: Downloaded on - 09/06/2013 14:09:38 :::
                                -:    8    :-

5. It appears that it is on the basis of the above that

the Government formed the opinion that he had sufficient

knowledge and experience in commerce and industry within

the meaning of rule 6(f). The Government is conscious

that it has made the appointment under rule 6(f). We are

not inclined to set it aside because the Minutes of the

Selection Committee do not reflect the words of rule

6(f), particularly since knowledge or experience in

commerce and industry is allied to the key and

implementation of Sales Tax laws. The knowledge and

experience of commerce and industry contemplated by rule

6(f) does not appear to be that of a trader or an

industrialist as the scheme of the Rules does not suggest

such an appointment. We find from the notings that there

was sufficient material before the Government to form

such an opinion which indeed is a subjective opinion

based on the career graph and the abilities of the

candidate. It is, therefore, not possible to accept the

argument on behalf of the petitioner that the respondent

no.1 was clearly disqualified. In such a case, even if

it is pointed out that there are certain contradictions

in the affidavit of the Government and the office files,

we are of view that such an appointment should not be

lightly interfered with on such grounds provided it is

found that the Government formed its opinion on the basis

of consideration of relevant material. The office file

shows that the question of the appointment was processed

::: Downloaded on – 09/06/2013 14:09:38 :::

-: 9 :-

at various stages of the Department. The initial note

was put up by the Desk Officer. The matter was then

referred to the Law & Judiciary Department which

eventually gave an opinion. The issue was then forwarded

to the Principal Secretary (Finance) and the entire file

was thereafter put up before a High Power Committee under

the chairmanship of the Chief Secretary and Addl. Chief

Secretary (Finance) and Principal Secretary (Law &

Judiciary). The recommendation of the High Power

Committee had been accorded sanction by the Finance

Minister and the Chief Minister. We find no merit in the

challenge to the appointment of the respondent no.1.

6. Writ Petition is dismissed.

Sd/-

CHIEF JUSTICE

Sd/-

S.A. BOBDE, J.

::: Downloaded on – 09/06/2013 14:09:38 :::