High Court Madras High Court

Tvl.Ragam Polymers vs The Commercial Tax Officer on 5 February, 2007

Madras High Court
Tvl.Ragam Polymers vs The Commercial Tax Officer on 5 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                     DATED:  05-02-2007
                              
                           CORAM:
                              
        THE HONOURABLE MR.JUSTICE K.RAVIRAJA PANDIAN

                              
                 Writ Petition No.35240 of 2005
                      (O.P.No.1261 of 2003)



Tvl.Ragam Polymers,
No.4, Theetharappran Street,
Chennai 5.                                        ...Petitioner

                             vs.

The Commercial Tax Officer,
Ice House Assessment Circle,
Greenways Road, Chennai 28.                       ...Respondent



      Writ Petition under Article 226 of the Constitution of
India  for  the issue of writ of certiorarified mandamus  as
stated within.


     For Petitioner      : Mr.P.Radhakrishnan

     For Respondents     : Mr.Haja Nazirudeen,
			   Special Government Pleader,(T)

                              

                            ORDER

The petitioner filed O.P. No.1261 of 2003 before the

Tribunal praying to quash the order of assessment passed by

the respondent in TNGST No.126868/94-95 dated 30.09.2003

consequent to the remand order of the Appellate Assistant

Commissioner (CT)-IV, Chennai passed in petitioner’s Appeal

in AP. No.311 of 1999 dated 17.07.2001 as violative of the

principles of natural justice and against the provisions of

the TNGST Act since the same has been passed without issuing

a notice and without following the directions of the

Appellate Authority issued in the petitioner’s aforesaid

Appeal which is binding on the respondent herein.

2. The facts, in short, are :

For the assessment year 1994-95 the petitioner was

originally assessed on the basis of the returns and books of

accounts in the year 1996. Later on, on the basis of the

inspection report of the Enforcement wing officials (D3

proposals) the respondent revised the order of assessment

for the assessment years 1993-94 and 1994-95 on 17.11.1998.

Against the said order of assessment for the above said

assessment years, the petitioner preferred appeals before

the Appellate Assistant Commissioner (CT IV) in Appeals

Nos.312 and 311/1999. The appellate authority, after

verification of the books of accounts and necessary

documents in support of the bill discounting, passed a

detailed common order on 17.07.2001 partly remanding and

partly dismissing the appeal and the matter stood remanded

back to the assessing officer to reconsider the issue with

certain directions. The assessing officer, who passed the

revised order, which is the subject matter of the appeal

before the appellate authority and which has been remanded

back with the specific directions, has over-stretched his

jurisdiction, and passed the impugned order. Hence, the

present OP, which is now converted to this writ petition on

being transferred to the file of this Court.

3. Heard the learned counsel on either side and

perused the materials available on record.

4. The order of the appellate authority dated

17.11.1998 on which reliance was placed read as follows :

“When the appellants had admitted that the sale
bills were issued for the purpose of discounting by
the bank only and produced documentary evidence for
discounting of the bills, it cannot be presumed that
the actual sales transactions had taken place in the
above bills, unless the department provides positive
proof for the actual sales. The goods were allegedly
supplied to two customers in Chennai only. One of
them Tvl. EID Parry ltd., have already issued a
certificate denying the transactions involved in the
sales bills issued for the purpose of bill
discounting. The appellants expressed their inability
to get a similar certificate from Tvl. Shaw Wallace
Co. Ltd., due to administrative problems. If the
department is particular to prove the transactions,
the accounts of Tvl. EID Parry Ltd., and Tvl. Shaw
Wallace Co. Ltd., could have been verified. But merely
on the basis of invoices only, the actual sales have
been presumed, without establishing the fact transfer
of property in goods had taken place for valuable
consideration.”

The appellate authority, while observing as above, concluded

as follows :

“I set aside the assessment made on the rest of the

turnover of Rs.24,31,419/- and remand back to the

assessing authority with the following directions:

a) The details that would be furnished by the appellants
in respect of entries available in slip Nos.11, 13, 21, 22,
29, 30 and 31 should be verified with reference to the
accounts of the appellants and if the transactions involved
the slips had already accounted for by the appellants, the
assessment made by the turnover of Rs.2,29,599/- along with
estimated suppression should be deleted.

b) Tvl. EID Parry Ltd., and Tvl. Shaw Wallace Co., are
companies of some repute. Therefore, the alleged sales
transactions involved in bill discounting and reflected in
the invoices recovered at the time of inspection should be
cross verified with the above buyers.

c) If the transactions reflect in the accounts of the
above buyers, such transactions should be assessed, if not
already assessed.

d) If the transactions do not reflect in the books of
accounts of the buyers, the assessment on such transactions
should be deleted.

Pursuant to the same, the impugned assessment order has been

made. On seeing the assessment order, it is manifest that

none of the directions issued by the appellate authority has

been taken note off while passing the order impugned. The

assessing officer has not taken any pain to comply with the

directions. On the other hand, he has pointed out that the

assessee has not supplied the relevant materials. It is not

as if the onus of proof on the part of the assessee vis-a-

vis the assessing officer has not been considered by the

Courts or the appellate authorities. It has been held in

several cases, and one among them is the order of the Tamil

Nadu Taxation Special Tribunal in O.P. Nos.116 and 117 of

1999 dated 11.03.1999 (M/s. Orjay Packaging products v. CTO,

Coimbatore), wherein the appellate Tribunal constituted

under Article 323-B of the Constitution, in a similar set of

facts, has opined that the action of the assessing authority

in proposing to ignore the order of the AAC and adopt his

own proposal earlier made prior to the AAC order is

thoroughly illegal. Once the order of assessment is set

aside by the AAC with certain directions, the assessing

authority is bound to obey the said order of the AAC. In

that case it is peculiar that the Tribunal called upon the

Government Advocate to collect the factual details from the

assessing officer and pursuant to that the Government

Advocate submitted written instructions from the assessing

officer. On perusal of the written instructions, the

Tribunal was of the opinion that the submission and the

written instructions support their view that the assessing

officer was trying to over-reach the order of the appellate

authority and instances have been stated.

The order impugned in the present writ petition is a

classical example of one such over-reaching attitude of the

assessing officer. When the appellate authority, whose

order is binding on the assessing officer, has given certain

directions to the assessing officer, while remanding the

matter, the assessing officer cannot over-reach the

appellate authority’s order. If at all the respondent

revenue is not satisfied with any of the observations made,

it is for them to take that part of the order on appeal

before the second appellate authority and get it expunged.

Leaving that, inspite of direction given by the appellate

authority, the assessing officer cannot stick on to his

original position and frame his assessment to his own

thinking which would otherwise destroy the binding nature

and hierarchial procedure of the statutory authorities. It

could also be seen that the assessing officer in his order

impugned has observed, as “But they have furnished the

details for Rs. Which they have claimed that only

bills were made for bank purpose, but not included in the

turnover….”. The assessing officer has not taken minimum

care to see that the blank in the order, as highlighted

above is filled up. An order of assessment, which has civil

consequence, cannot be issued in a callous manner, as in

this case. Hence, the order, which is ex facie over

reaching the order of the appellate authority has to be set

aside and the matter has to be remitted back to the

assessing officer to frame assessment by following the

directions issued by the appellate authority by its order

dated 17.07.2001. Accordingly, the impugned order is set

aside and the matter is remitted back to the assessing

officer to pass fresh order of assessment by following the

directions issued by the appellate authority by his order

dated 17.07.2001. The writ petition is ordered as above.

No costs.

mf

To

The Commercial Tax Officer,
Ice House Assessment Circle,
Greenways Road, Chennai 28.