CASE NO.: Appeal (civil) 4319 of 1991 PETITIONER: THE STATE OF KARNATAKA & ORS. APPELLANTS Vs. RESPONDENT: M/S. DRIVE-IN ENTERPRISES RESPONDENT DATE OF JUDGMENT: 13/03/2001 BENCH: V.N. Khare & Ruma Pal JUDGMENT:
V.N.KHARE, J.:
L…I…T…….T…….T…….T…….T…….T…….T..J
This appeal is directed against the judgment of the
Karnataka High Court passed in the writ petition filed by
the respondent herein whereby sub-clause (v) of Clause (i)
of Section 2 of the Karnataka Entertainment Tax Act
(hereinafter referred to as the Act) was struck down as
being beyond the legislative competence of the State
Legislature.
The respondent herein, is the owner and proprietor of a
Drive-in- Theatre in the outskirts of Bangalore city wherein
cinema films are exhibited. It is alleged that the
Drive-in-Theatre is distinct and separate in its character
from other cinema houses or theatres. The Drive-in-Cinema
is defined under Rule 111-A of Karnataka Cinemas
(Regulation) Rules 1971 (hereinafter referred to as the
Rules) framed in exercise of the powers conferred on the
State Government under Regulation 22 of the Karnataka
Cinemas (Regulation) Act, 1964. The definition of Drive-in-
Cinema runs as under :
Drive-in-Cinema means a cinema with an open-air
theatre premises into which admission may be given normally
to persons desiring to view the cinema while sitting in
motor cars. However, where an auditorium is also provided
in a drive- in-cinema premises, persons other than those
desiring to view the cinema while sitting in motor cars can
also be admitted. Such drive-in-cinemas may have a capacity
to accommodate not more than one thousand cars.
The Drive-in-Theatre of the respondent with which we are
concerned here is a cinema with an open-air-theatre into
which admissions are given to persons desiring to see cinema
while sitting in their motor cars taken inside the theatre.
The Drive-in-Theatre has also an auditorium wherein other
persons who are without cars, view the film exhibited
therein either standing or sitting. The persons who are
admitted to view the film exhibited in the auditorium are
required to pay Rs.3/- for admission therein. It is not
disputed that the State Government has levied entertainment
tax on such admission and the same is being realised.
However, if any person desires to take his car inside the
theatre with a view to see the exhibition of the films while
sitting in his car in the auditorium, he is further required
to pay a sum of Rs.2/- to the proprietor of the
Drive-in-Theatre. The appellant-State in addition to
charging entertainment tax on the persons being entertained,
levied entertainment tax on admission of cars inside the
theatre. This levy was challenged by the proprietors of the
Drive-in-Theatres by means of writ petitions before the
Karnataka High Court which were allowed and levy was struck
down by a single Judge of the High Court. The said judgment
was affirmed by a Division Bench of that Court. It was
held, that the levy being not on a person entertained (i.e.
Car/Motor vehicle), the same was ultra vires. After the
aforesaid decision, the Karnataka Legislature amended the
Act by Act No.3 of 1985. By the said amendment, sub clause
(v) was added to Clause (i) of Section 2 of the said Act.
Simultaneously, Sections 4A and 6 of the Act were also
amended. After the aforesaid amendments, the appellant
herein, again levied entertainment tax on admission of cars
into Drive-in- Theatre. This levy was again challenged by
means of a petition under Article 226 of the Constitution
and the said writ petition was allowed, and as stated above
, the High Court struck down sub-clause (v) to Clause (i) of
Section 2 of the Act.
Learned counsel appearing for the appellant urged that
insertion of sub-clause (v) of Clause (i) of Section 2 of
the Act is a valid piece of legislation and after its
insertion and amendment of Section 6 and Section 4A of the
Act, the appellant-State was competent to levy and realise
the entertainment tax on the admission of cars/motor
vehicles inside the Drive- in-Theatre. Learned counsel
urged that in pith and substance, the levy is on the person
entertained and not on the admission of cars/motor vehicles
inside the Drive-in-Theatre. It was also urged that the
State Legislature is fully competent to impose such a levy.
Learned counsel for the respondent, inter alia, urged
that the Drive- in-Theatre is a different category of cinema
unlike cinema houses or theatres, that, the special feature
of the Drive-in-Theatre is that, a person can view the film
exhibited therein while sitting in his car, that, the
admission of cars/motor vehicles into Drive-in theatre is
incidental and part of concept of Drive-in-Theatre, that,
the film that is shown in Drive- in- Theatre is like any
other film shown in cinema houses, and that, the State
Legislature is not competent to levy entertainment tax on
admission of motor vehicles inside the Drive-in theatre.
Learned counsel further argued that the incidence of tax
being on the entertainment, the State Legislature is
competent to enact law imposing tax only on person
entertained. In nut-shell, the argument is that the State
Legislature can levy entertainment tax on human beings and
not on any inanimate object. According to learned counsel,
since the vehicle is not a person entertained, the State
Legislature is not competent to enact law to levy
entertainment tax on the admission of cars/motor vehicles
inside the Drive-in-Theatre.
On the arguments of learned counsel of parties, the
question arises as to whether the State Legislature is
competent to enact law to levy tax under Entry 62 of List II
of Seventh Schedule on admission of cars/motor vehicles
inside the Drive-in-Theatre.
Where as in the present case, the vires of an enactment
is impugned on the ground that the State Legislature lacks
power to enact such an enactment, what the Court is required
to ascertain is the true nature and character of such an
enactment with reference to the power of the State
Legislature to enact such a law. While adjudging the vires
of such an enactment, the Court must examine the whole
enactment, its object, scope and effects of its provision.
If on such adjudication it is found that the enactment falls
substantially on a matter assigned to the State Legislature,
in that event such an enactment must be held to be valid
even though nomenclature of such an enactment shows that it
is beyond the competence of the State Legislature. In other
words, when a levy is challenged, its validity has to be
adjudged with reference to the competency of the State
Legislature to enact such a law, and while adjudging the
matter what is required to be found out is the real
character and nature of levy. In sum and substance, what is
to be found out is the real nature of levy, its pith and
substance and it is in this light the competency of the
State Legislature is to be adjudged. The doctrine of pith
and substance means that if an enactment substantially falls
within the powers expressly conferred by the Constitution
upon the Legislature, it cannot be held to be ultra vires
merely because its nomenclature shows that it encroaches
upon matters assigned to another heading of legislation.
The nomenclature of a levy is not conclusive for determining
its true character and nature. It is no longer res integra
that the nomenclature of a levy is not a true test of nature
of a levy. In Goodyear India Ltd. & Ors. v. State of
Haryana & Anr. 1990 (2) SCC p.71, it was held that the
nomenclature of an Act is not conclusive and for determining
the true character and nature of a particular levy with
reference to the legislative competence of Legislature, the
Court will look into pith and substance of the legislation.
In M/s. R.R. Engineering Co. v. Zila Parishad, Bareilly
& Anr. 1980 (3) SCC p.330 the question arose as to whether
the Zila Parishad can levy tax on calling or property. The
argument was that the levy is tax on income, therefore, it
is ultra vires. However this Court held thus :
The fact that the tax on circumstances and property is
often levied on calling or property is not conclusive of the
nature of the tax; it is only as a matter of convenience
that income is adopted as a yardstick or measure for
assessing the tax. The measure of the tax is not a true
test of the nature of the tax. Considering the pith and
substance of the tax, it falls in the category of a tax on
a mans financial position, his status taken as a whole and
includes what may not be properly comprised under the term
property and at the same time ought not to escape
assessment.
(emphasis supplied)
In Kerala State Electricity Board vs. Indian Alluminium
Co. 1976 (1) SCC p.466, it was held thus:
For deciding under which entry a particular legislation
falls the theory of ‘pith and substance has been evolved by
the courts. If in pith and substance a legislation falls
within one list or the other but some portion of the
subject-matter of that legislation incidentally trenches
upon and might come to fall under another list, the Act as a
whole would be valid notwithstanding such incidental
trenching.
In Governor General in Council vs. Province of Madras
AIR 1945 P.C. p.98, the question arose as to whether the
levy was sales tax or excise duty. In that connection the
Privy Council held :
Its real nature, its pith and substance is that it
imposes a tax on the sale of goods. No other succinct
description could be given of it except that it is a tax on
the sale of goods. It is in fact a tax which according to
the ordinary canons of interpretation appears to fall
precisely within Entry No.48 of the Provincial Legislative
List.
In Leventhal & Ors. v. David Jones Ltd. AIR 1930 P.C.
p.129, the question arose as to whether the Legislature can
impose Bridge tax when the power to Legislate was really in
respect of tax on land. The levy of Bridge tax was held
valid under legislative power of tax on land. It was held
as thus:
The appellants contention that though directly imposed
by the legislature, the bridge tax is not a land tax, was
supported by argument founded in particular on two manifest
facts. The bridge tax does not extend to land generally
throughout New South Wales, but to a limited area comprising
the City of Sydney and certain specified shires, and the
purpose of the tax is not that of providing the public
revenue for the common purposes of the State but of
providing funds for a particular scheme of betterment. No
authority was vouched for the proposition that an impost
laid by statute upon property within a defined area, or upon
specified classes of property, or upon specified classes of
persons, is not within the true significance of the term a
tax. Nor so far as appears has it even been successfully
contended that revenue raised by statutory imposts for
specific purposes is not taxation. supplied) (emphasis In@@
IIIIIIIII
Raza Buland Sugar Co. v. Rampur Municipality AIR 1962
Allahabad p.82, which was subsequently approved in 1965 (1)
SCR p.970, the question arose as to whether the Municipal
Board can levy water tax when the power to legislate was in
respect of the land and building. The High Court held that
in pith and substance water tax is not on water but it is a
levy on land and building.
We are in full agreement with the aforestated statement
of law and are of the view that it is not the nomenclature
of the levy which is decisive of the matter, but its real
nature and character for determining the competency on power
of State Legislature to enact law imposing levy. It is in
the light of the aforesaid statement of law, we would
examine the validity of levy challenged in the present case.
Before we deal with the question in hand, we would first
examine the provisions of the Act. Section 2 (a) of the Act
defines admission. Admission includes admission as a
spectator or as one of the audiences, and admission for the
purpose of amusement by taking part in an entertainment.
Clause (b) of Section 2 defines admission to an
entertainment which includes admission to any place in
which an entertainment is held. Clause (cb) of Section2
defines cinema theatre means any place of entertainment in
which cinematography shows are held to which persons are
admitted for payment. Clause (e) of Section 2 of the Act
defines entertainment which means a horse race or
cinematography shows including exhibition of video films to
which persons are admitted on payment.
Section 2 (i) defines payment for admission which runs
as under: i) any payment made by a person who having been
admitted to one part of a place of entertainment is
subsequently admitted to another part thereof for admission
to which a payment involving a tax or a higher tax is
required.
ii) xxx xxx iii) xxx xxx iv) xxx xxx
v) any payment for admission of a motor vehicle into the
auditorium of a cinema known as drive- in-theatre.
(emphasis supplied)
Section 3 is a charging section. The relevant
provisions run as under : 3. Tax on payments for
admission to entertainments. (1) There shall be levied
and paid to the State Government on each payments for
admission (excluding the amount of tax) to an entertainment,
[other than the entertainment referred to in sub-clause
(iii) of clause (e) of Section 2), entertainment tax at 70
per cent of such payment].
(2) Notwithstanding anything contained in sub- section
(1) there shall be levied and paid to the State Government
(except as otherwise expressly provided in this Act) on
every complimentary ticket issued by the proprietor of an
entertainment, the entertainments tax at the appropriate
rate specified in sub-section (1) in respect of such
entertainment, as if full payment had been made for
admission to the entertainment according to the class of
seat or accommodation which the holder of such ticket is
entitled to occupy or use; and for the purpose of this Act,
the holder of such ticket shall be deemed to have been
admitted on payment.
Sub-Section (1) of Section 6 runs as under: 6. Manner
of payment of tax. (1) [Save as otherwise provided in
Section 4-A or 4-B, the entertainments tax shall be levied
in respect of each payment for admission or each admission]
on a complimentary ticket and shall be calculated and paid
on the number of admissions.
Entry 62 of List II of Seventh Schedule empowers the
State Legislature to levy tax on luxuries, entertainment,
amusements, betting and gambling. Under Entry 62, the State
Legislature is competent to enact law to levy tax on
luxuries and entertainment. The incidence of tax is on
entertainment. Since entertainment necessarily implies the
persons entertained, therefore, the incidence of tax is on
the person entertained. Coming to the question whether the
State Legislature is competent to levy tax on admission of
cars/motor vehicles inside the Drive-in-Theatre especially
when it is argued that cars/motor vehicles are not the
persons entertained. Section 3 which is charging provision,
provides for levy of tax on each payment of admission.
Thus, under the Act, the State is competent to levy tax on
each admission inside the Drive-in-Theatre. The challenge
to the levy is on the ground that the vehicle is not a
person entertained and, therefore, the levy is ultra vires.
It cannot be disputed that the car or motor vehicle does not
go inside the Drive-in-Theatre of its own. It is driven
inside the Theatre by the person entertained. In other
words the person entertained is admitted inside the Drive-in
Theatre along with the car/motor vehicle. Thereafter the
person entertained while sitting in his car inside the
auditorium views the film exhibited therein. This shows
that the person entertained is admitted inside the Drive-in
Theatre along with the car/motor vehicle. This further
shows that the person entertained carries his car inside the
Drive-in-Theatre in order to have better quality of
entertainment. The quality of entertainment also depends on
with what comfort the person entertained has viewed the
cinema films. Thus, the quality of entertainment obtained
by a person sitting in his car would be different from a
squatter viewing the film show. The levy on entertainment
varies with the quality of comfort with which a person
enjoys the entertainment inside the Drive-in-Theatre. In
the present case, a person sitting in his car or motor
vehicle has luxury of viewing cinema films in the
auditorium. It is the variation in the comfort offered to
the person entertained for which the State Government has
levied entertainment tax on the person entertained. The
real nature and character of impugned levy is not on the
admission of cars or motor vehicles, but the levy is on the
person entertained who takes the car inside the theatre and
watches the film while sitting in his car. We are,
therefore, of the view that in pith and substance the levy
is on the person who is entertained. Whatever be the
nomenclature of levy, in substance, the levy under heading
admission of vehicle is a levy on entertainment and not on
admission of vehicle inside the Drive-in-Theatre. As long
as in pith and substance the levy satisfies the character of
levy, i.e. entertainment, it is wholly immaterial in what
name and form it is imposed. The word entertainment is
wide enough to comprehend in it, the luxury or comfort with
which a person entertains himself. Once it is found there
is a nexus between the legislative competence and subject of
taxation, the levy is justified and valid. We, therefore,
find that the State Legislature was competent to enact
sub-clause (v) of clause (i) of Section 2 of the Act. We
accordingly hold that the impugned levy is valid.
For the aforesaid reasons, we are of the view that the
High Court fell in serious error in holding that sub- clause
(v) of clause (i) of Section 2 of the Act is ultra vires
Entry 62 of List II of Seventh Schedule. Consequently, this
appeal deserves to be allowed. The judgment under appeal is
set aside. The writ petition shall stand dismissed. The
appeal is allowed. There shall be no order as to costs.