Bombay High Court
Vvf (India) Limited vs The State Of Maharashtra And 4 Ors on 24 January, 2022
Author: N.R. Borkar
Bench: R.D. Dhanuka, N.R. Borkar
ppn 1 5.wp-2911.19.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO.2911 OF 2019
VVF (India) Limited .. Petitioner
Versus
The State of Maharashtra & Ors. .. Respondents
---
Mr.Sriram Sridharan for the petitioner.
Mr.Dushyant Kumar, AGP for the respondent nos.1 to 5-State.
---
CORAM : R.D. DHANUKA AND
N.R. BORKAR, JJ.
DATE : 24th January 2022
(Through Video Conferencing)
P.C.:-
. Rule. Learned counsel appearing for the respondent nos.1 to
5 waives service. By consent of parties, petition is heard finally.
2. By this petition filed under Article 226 of the Constitution of India, the petitioner has prayed for a writ of certiorari for quashing and setting aside the impugned letter dated 25th September 2019 passed by the respondent no.3 rejecting the appeal filed by the petitioner on the ground that the petition was not accompanied by requisite payment of 10% of disputed amount of tax as required by Section 26(6A) of the Maharashtra Value Added Tax Act, 2002 (for short "the said MVAT Act, 2002").
::: Uploaded on - 25/01/2022 ::: Downloaded on - 26/01/2022 03:00:41 :::
ppn 2 5.wp-2911.19.doc
3. Mr.Sridharan, learned counsel for the petitioner strongly placed reliance on the judgment of the Hon'ble Supreme Court delivered on 3rd December 2021 in case of VVF (India) Limited Vs. The State of Maharashtra & Ors. in Civil Appeal No.7387 of 2021 holding that amount which was paid under protest shall be taken into consideration while considering the amount as pre-deposit under Section 26(6A). If such amount is taken into account, the provisions of the statute were duly complied with. The Hon'ble Supreme Court held that the appeal would have to be restored to the file of the appellate authority subject to due verification that 10% of the amount of tax disputed, as interpreted by the terms of the said judgment has been duly deposited by the appellant.
4. In view of the principles laid down by the Hon'ble Supreme Court, this Court on 17th January 2022 granted time to the learned counsel for the State to consider the said judgment and to make appropriate statement before this Court as to whether the issue involved in this petition is covered by the said judgment or not.
5. Mr. Kumar, learned AGP for the State, on instructions, states that the respondents have no objection if the amount deposited by the ::: Uploaded on - 25/01/2022 ::: Downloaded on - 26/01/2022 03:00:41 ::: ppn 3 5.wp-2911.19.doc petitioner under protest is considered as pre-deposit as a condition precedent under Section 26(6A) of the MVAT Act, 2002.
6. Mr. Sridharan, learned counsel for the petitioner invited our attention to the averments made by the petitioner in paragraph 13 of the writ petition and would submit that for the assessment year 2012-13, the petitioner has already made paymen and more particularly Rs.3,00,00,000/- as tax and Rs.2,04,25,021/- as interest for the same assessment year i.e. 2012-13. He, on instructions, fairly states that the respondents can verify the said payment already made by the petitioner and if any other amount is required to be deposited, the petitioner would deposit the same within two weeks from the date of communication with the respondents. Statement is accepted.
7. In our view, the judgment of the Hon'ble Supreme Court in case of VVF (India) Limited (supra) would apply to the facts of this case. We are respectfully bound by the said judgment.
8. We therefore pass the following order :-
(i) The impugned letter dated 25th September 2019 annexed at Exhibit 'A' to the petition is quashed and set aside. ::: Uploaded on - 25/01/2022 ::: Downloaded on - 26/01/2022 03:00:41 :::
ppn 4 5.wp-2911.19.doc
(ii) Appeal filed by the petitioner bearing No.JC/App-V/VAT/CT/ 149/
2018-18 stands restored to file.
(iii) The respondents to inform the petitioner about the amount
required to be deposited, if any, after verification whether the petitioner has already deposited the said amount under protest within one week from today.
(iv) The petitioner shall deposit the balance amount, if any, within two weeks from the date of receipt of such communication. The respondents shall hear the said appeal on its own merits and in accordance with law without being influenced by the observations made and conclusion drawn in the impugned letter dated 25th September 2019.
(v) Writ petition is allowed in aforesaid terms. Rule is made absolute accordingly. No order as to costs.
(vi) Parties to act on the authenticated copy of this order.
N.R. BORKAR, J. R.D. DHANUKA, J.
::: Uploaded on - 25/01/2022 ::: Downloaded on - 26/01/2022 03:00:41 :::