Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 74, Cited by 10]

Supreme Court of India

Union Of India vs Mohit Mineral Pvt Ltd on 3 October, 2018

Equivalent citations: AIRONLINE 2018 SC 730

Author: Ashok Bhushan

Bench: Ashok Bhushan, A.K. Sikri

                                                     1

                                                                               REPORTABLE
                                     IN THE SUPREME COURT OF INDIA
                                      CIVIL APPELLATE JURISDICTION

                                    CIVIL APPEAL NO.  10177 Of 2018
                                (arising out of SLP(C)No.25415 of 2017)

     UNION OF INDIA & ANR.                                   ...APPELLANT(S)

                                                VERSUS

     MOHIT MINERAL PVT. LTD.                                   ...RESPONDENT(S)
                                                    WITH

                                   TRANSFERRED CASE (C) NO.9 OF 2018

     MOHIT MINERAL PVT. LTD.                                    ... PETITIONER(S)

                                           VERSUS

     UNION OF INDIA AND ORS.                                    ... RESPONDENT(S)

                                                    WITH

                                    CIVIL APPEAL NO. 10179 Of 2018
                                (arising out of SLP(C)No.7708 of 2018)

     UNION OF INDIA & ANR.                                   ...APPELLANT(S)

                                                VERSUS

     MOHIT MINERAL PVT. LTD.                                     ...RESPONDENT(S)


                                            J U D G M E N T

     ASHOK BHUSHAN,J.

Leave granted.

Signature Not Verified

2. Digitally signed by ASHWANI KUMAR The validity of the Goods and Services Tax (Compensation Date: 2018.10.03 16:22:40 IST Reason:

to   States)   Act,   2017   enacted   by   Parliament   as   well   as   the Goods   and   Services   Tax   Compensation   Cess   Rules,   2017,   the 2 Rules   framed   by  the  Central  Government   in   exercise   of   power under Section 11 of the   Goods and Service Tax (Compensation to States) Act, 2017 are under challenge in these cases.

3. Civil   Appeal   arising   out   of   SLP(C)No.25415   of   2017   has been filed by the Union of India challenging       ad interim order   dated   25.08.2017   passed   by   the   Division   Bench   of   the Delhi High Court in Writ Petition (C) No.7459 of 2017 (Mohit Mineral Pvt. Ltd. vs. Union of India and another). In the writ petition validity of the  Goods and Services Tax (Compensation to States) Act, 2017 as well as Rules framed thereunder were under   challenge.   The   Division   Bench   passed   a   partial   ad interim order providing that additional levy on the stocks of coal   on  which   writ   petitioner   had   already   paid   Clean   Energy Cess in terms of Finance Act, 2010, he shall not be required to   make   any   further   payment.   However,   on   stocks   of   coal   on which   no   Clean   Energy   Cess   under   the   Finance   Act,   2010   was paid   any   payment   in   terms   of   the   impugned   Act   would   be subject to the result of the writ petition. 

4. This   Court   issued   notice   in   the   SLP   on   22.09.2017   and stayed impugned order passed by the High Court. 

5. Civil   Appeal   arising   out   of   SLP(C)No.7708   of   2018   has been filed by Union of India challenging interim order dated 3 08.09.2017   passed   by   the   Division   Bench   of   the   Delhi   High Court in Writ Petition (C) No.7965 of 2017 (Hind Energy and Coal   Benefication   (India)   Ltd.   vs.   Union   of   India   and another). The Division Bench of the High Court passed interim order   dated   08.09.2017   almost   in   the   similar   manner   as   was passed   on   25.08.2017.   This   Court   passed   an   order   on 16.01.2018, while hearing SLP(C)No.25415 of 2017 filed against interim   order   dated   25.08.2017,   on   oral   request   of   Attorney General,   which   was   also   joined   by   the   learned     counsel appearing   for   the   respondents­writ   petitioners,   transferred Writ Petition (C) No.7459 of 2017 to this Court to be heard along with SLP(C)No.25415 of 2017. Transferred Case(C) No.9 of 2018 (Mohit Mineral Pvt. Ltd. vs. Union of India and another) has been registered on transfer of Writ Petition (C)No.7459 of 2017 to this Court.

6. The decision in Transferred Case (C)No.9 of 2018 by which Writ Petition (C)No.7459 of 2018 is to be heard by this Court shall dispose of the transferred writ petition as well as both the civil appeals. With the consent of the learned counsel for the   parties,   we   have   proceeded   to   hear   the   writ   petition finally. 

4

Facts in the Writ Petition (C) No.7459 of 2017

7. Mohit Mineral Pvt. Ltd. (hereinafter referred to as the 'writ   petitioner')   is   a   Company   incorporated   under   the Companies Act which is a trader of imported and Indian coal. The writ petitioner imports coal from Indonesia, South Africa and  also   purchases   coal  from   Indian  mines.   The   Finance   Act, 2010   with   effect   from   01.07.2010   levied   Clean   Energy   Cess which was in the nature of a duty of excise on the production of coal and was being collected at the time of removal of raw coal, raw lignite and raw peat from the mine to the factory. The   Constitution   (One   Hundred   and   Twenty­Second   Amendment) Bill, 2014 was introduced in the Lok Sabha to seek amendment in   the   Constitution,   inter   alia,   providing   for   subsuming   of various indirect taxes and Central and States surcharges and cesses so far as they relate to supply of goods and services both   on   inter­State   and   intra­State.   The    Constitution   (One Hundred   and   First   Amendment)   Act,   2016   was   passed   to   levy goods   and   services   tax.   Section   18   of   the   Amendment   Act enabled   the   Parliament   to   levy   a   cess   for   five   years   to compensate the States for the loss of revenue on account of GST. On 12.04.2017, Parliament enacted three Acts, namely, (1) The   Central   Goods   and   Services   Tax   Act,   2017;   (2)   The Integrated Goods and Services Tax Act, 2017; and (3) The Goods 5 and   Services   Tax   (Compensation   to   States)   Act,   2017 (hereinafter   referred   to   as   “Compensation   to   States   Act, 2017”). On 04.05.2017, the axation Laws (Amendment) Act, 2017 was enacted, whereunder, several cesses including Clean Energy Cess   was   repealed.   The   writ   petitioner   submitted   a representation   to   the   GST   Council   seeking   set   off   of   Clean Energy Cess against GST Compensation Cess. Writ Petition (C) No.7459 of 2017 was filed by Mohit Minerals Pvt. Ltd. in Delhi High Court praying for following reliefs:

"It   is   therefore,   most   respectfully   prayed   that this Hon'ble High Court be pleased to:
A)     issue   a   Writ   of   certiorari/mandamus   or   any other appropriate Writ/order/direction against the Respondents by quashing impugned Goods and Services Tax (Compensation to States) Act, 2017 by declaring that   same   lack   legislative   competency   and unconstitutional;
 
B)     issue   a   Writ   of   certiorari/mandamus   or   any other appropriate Writ/order/direction against the Respondents   by   quashing   impugned   the   Goods   and Services   Tax   Compensation   Rules,   2017   under   the impugned   legislation   are   illegal   and unconstitutional;
C)     issue   a   Writ   of   certiorari/mandamus   or   any other appropriate Writ/order/direction against the Respondents   by   quashing   impugned   Notification No.1/2017 & 2/2017­Compensation Cess (Rate), dated 28.06.2017 issued by the Respondent No.1 under the impugned   legislation,   are   illegal   and unconstitutional;

D)     issue   a   Writ   of   certiorari/mandamus   or   any other appropriate Writ/order/direction against the Respondent   No.2   by   declaring   that   the   Respondent 6 No.2   has   no   power   under   Article   279A   of Constitution   of   India   to   make   any   recommendation, whatsoever,   for   levy   and   collection   of   cess   as envisaged and levied under the impugned Goods and Services   Tax   (Compensation   to   States)Act,   2017   or framing of Rules and issuance of Notification under the said impugned legislation;

E)     issue   such   other   writ/order/direction   to   the Respondent No.2 to place before this Hon'ble Court the   records   of   the   recommendation   given   and   all decision taken in respect of levy and collection of cess   as   envisaged   and   levied   under   the   impugned Goods   and   Services   Tax   (Compensation   to   States) Act,   2017,   framing   of   Rules   and   issuance   of Notification under the said impugned legislation; F)     issue   such   other   writ/order/direction   and further orders as the Hon'ble Court may deem just and   proper   in   the   facts   and   circumstances   of   the case.”

8. The   Division   Bench   of   the   Delhi   High   Court   passed   ad interim   order   on   25.08.2017.   In   the   interim   order   dated 25.08.2017, the Division Bench observed that there is a prima facie case made out by the writ petitioner regarding lack of legislative competence of Parliament to enact Compensation to States Act, 2017. In paragraphs 8, 9, 13 and 14 of the interim order following was observed:

“8.   The   Court   sees   prima   facie   merit   in   the contention of the Petitioner, based on the history of the abolition of the Clean Energy Cess and the introduction of the GST regime, that the power of Parliament   to   enact   the   impugned   Act   cannot   be traced   to   Section   18   of   the   COI   101st   Amendment Act. There is therefore a prima facie case made out as   regards   the   legislative   competence   of   the Parliament to enact the impugned Act.
7
9. Another aspect of the matter is that Section 8 of the impugned Act contemplates levy of "a cess on such intra­State supplies of goods or services or both",   the   same   that   is   provided   in   Section   9   of the Central Goods and Services Tax Act, 2017 ('CGST Act')   and   such   "inter­State   supply   of   goods   and services or both" as provided for in Section 5 of the   Integrated   Goods   and   Services   Tax   Act,   2017 ('IGST Act'). Therefore, it is clear that cess is being levied on the same taxable event that is the subject matter of the levy under the CGST and IGST Acts, viz., supply of goods and services.
... ... ... …
13. The Court, at this stage, is of the view that, the Petitioner has made out a prima facie case for partial ad interim relief subject to conditions. As far as the additional levy on the stocks of coal on which it has already paid the Clean Energy Cess in terms of FA Act, 2010, the Petitioner should not be required to make any further payment. However, on stocks of coal on which no Clean Energy Cess under the FA, 2010 was paid, any payment made in terms of the impugned Act would be subject to the result of this petition. It is ordered accordingly.
14.   It   is   made   clear   that,   in   the   event   of   the Petitioner succeeding in the present petition, the Petitioner would be entitled to a refund of amounts of Clean Energy Cess paid under the Act and on such terms   as   the   Court   may   determine   in   the   final order.”
9. On 08.09.2017, another interim order was passed in Writ Petition (C) No. 7965 of 2017. 
10. We have heard Shri J.K. Mittal, learned counsel appearing for   the   writ   petitioner   and   Shri   K.K.   Venugopal   learned Attorney General appearing for the Union of India. 8
11. Shri J.K. Mittal learned counsel for the writ petitioner submits   that     the    Constitution   (One   Hundred   and   First Amendment)   Act,  2016   was   enacted   by  the  Parliament   with  the intent   to   consolidate   number   of   indirect   taxes   which   were levied by the Union and States with the intention to reduce the   Goods   and   Services   Tax   (GST)by   giving   concurring   taxing power to Union and States for levying GST on every transaction of   supply   of   goods   or   services   both.   There   was   a   clear objective of the aforesaid constitutional amendment that with the   introduction   of   Goods   and   Services   Tax,   not   only   the indirect taxes but the cesses and surcharges levied on goods and services shall also be subsumed in it. 
12. By Taxation Laws (Amendment) Act, 2017 various enactments levying various types of cesses were repealed including Clean Energy   Cess/Clean   Environment   Cess   which   was   levied   and collected on coal. 
13. The Compensation to States Act, 2017 is repugnant to and transgress   the   mandate   of   the   Constitution   (One   Hundred   and First Amendment) Act, 2016. It was the Parliament's conscious decision   to   abolish   with   effect   from   01.07.2017   all   cesses including   cess   levied   on   coal   as   per   mandate   of   the Constitution (One Hundred and First Amendment) Act, 2016. The impugned   legislation   is   colourable   legislation   which   lacks 9 legislative competence. No power could be traced in Section 18 to   the   Constitution   (One   Hundred   and   First   Amendment)   Act, 2016 to amend Compensation to States Act, 2017. Section 18 of the Constitution (One Hundred and First Amendment) Act, 2016 does   not   empower   the   Parliament   to   levy   cess   and   tax   as   it provides Parliament to make any law to provide compensation to the   States   for   loss   of   revenue   arising   on   account   of implementation of GST for a period of 5 years. The impugned legislation   is   a   colourable   legislation   which   lacks legislative competence so far as collection of levy on cess is concerned.
14. The impugned legislation defeat the very objective of the Constitution (One Hundred and First Amendment) Act, 2016. On the   very   same   transaction   there   cannot   be   two   levies,   one under Central GST Act and another under impugned legislation as it would amount to double taxation as levied on the same taxable event and same subject. Thus, there is an overlapping in law which is not permissible.
15. The   writ   petitioner   suffered   cess   of   Rs.400   per   ton   on the coal and under the impugned legislation the Union is again levying and collecting cess at the rate of Rs.400 per ton on the stock lying with the petitioner as on 30.06.2017 just on eve of the day when all legislation related to GST including 10 impugned legislation was introduced, whereas on the same stock of   coal,   cess   was   already   levied   and   collected   under   the provisions   of   Chapter   VII   of   Finance   Act,   2010.   Thus,   it amounts to double collection of tax at the same rate on the same stock. Even if the impugned legislation is found to be within legislative competency, the petitioner may be permitted to set off the cess of Rs.7.68 crores which was already paid on   the   stock   lying   with   the   petitioner   on   30.06.2017.   Levy under impugned legislation is tax and not a cess, hence, not permissible in law. 
16. Shri   K.K.   Venugopal,   learned   Attorney   General   submits that   cess   is   nothing   but   a   special   kind   of   tax.   If   the legislature is competent to levy the main tax, i.e. GST under Article 246A of the Constitution, then legislative competence of levying the cess flows from the very same power to levy the tax itself. The phrase used in Article 246A “with respect to” has wide implication and will allow levy of cess also. Power to levy a cess, in any case, can be traced back to Article 270 of the Constitution. However, Entry 97 of List I of Seventh Schedule to the Constitution grants a residuary power to levy a tax to the Union. The Clean Energy Cess which was imposed by the Finance Act, 2010 and GST Compensation Cess are levied on entirely   different   transactions   and   both   are   for   entirely 11 different purpose. The Clean Energy Cess was in the nature of a   duty   of   excise   on   the   production   of   coal   and   was   being collected at the time of removal of raw coal, raw lignite and raw peat from the mine to the factory whereas GST Compensation Cess   is   imposed   on   inter­State   and   intra­State   supply   of specified goods and services. The Clean Energy Cess was levied and   collected   for   the   purposes   of   financing   and   promoting clean   energy   initiatives,   funding   research   in   the   area   of clean energy, for any other purpose relating thereto whereas GST Compensation Cess is collected to provide for compensation to the States for the loss of revenue arising on account of implementation of the goods and services tax.
17. The High Court committed an error in prima facie holding that   credit   of   Clean   Energy   Cess   should   be   allowed   to   be utilised   for   paying   GST   Compensation   Cess.   The   provision   of credit and flow of credit is a purely policy decision of the Executive. The Parliament does not lack legislative competence to enact Compensation to States Act, 2017 nor the legislation can be said to be colourable legislation. The Compensation to States Act, 2017 in no manner transgressed Constitution (One Hundred and First Amendment) Act, 2016.
18. Learned counsel for both the parties have placed reliance on   various   judgments   of   this   Court   in   support   of   their 12 respective   submissions   which   shall   be   referred   to   while considering the submissions in detail.
19. From   the   submissions   of   the   learned   counsel   for   the parties   and   pleadings   following   issues   arise   for consideration:
(1) Whether   the   Compensation   to   States   Act,   2017   is beyond the legislative competence of Parliament?
(2) Whether     Compensation   to   States   Act,   2017   violates Constitution (One Hundred and First Amendment) Act, 2016 and   is   against   the   objective   of     Constitution   (One Hundred and First Amendment) Act, 2016?
(3) Whether  the     Compensation  to  States  Act,  2017  is  a colourable legislation?
(4) Whether levy of Compensation to States Cess and GST on the same taxing event is permissible in law?
(5) Whether on the basis of Clean Energy Cess paid by the petitioner   till   30th  June,   2017,   the   petitioner   is entitled   for   set   off   in   payment   of     Compensation   to States Cess?

20. We have considered the submissions of learned counsel for the parties and have perused the records.   13

21. First,   we   need   to   notice   relevant   constitutional provisions and the Parliamentary enactments relevant for the issues raised in these cases.

22. Part XII of the Constitution deals with Finance. Article 265 provides that no tax shall be levied or collected except by   authority   of   law.     Article   366   contains   definitions. Article   366(26A)   defines   “services”   as   “services   means anything   other   than   goods”.     Whereas   Article   366   (29A) contains   an   inclusive   definition   of   “tax   on   the   sale   or purchase of goods”.   A Bill was introduced in the Lok Sabha namely,   the   Constitution   (One   Hundred   and   Twenty­Second Amendment)   Bill,   2014   on   19.12.2014   proposing   constitutional amendments   to   introduce   the   goods   and   services   tax   for conferring   concurrent   taxing   powers  on   the   Union   as  well   as the States including Union territory with Legislature to make laws for levying goods and services tax on every transaction of supply of goods or services or both.  Statement of Objects and Reasons of the Bill are as follows:­ “STATEMENT OF OBJECTS AND REASONS The Constitution is proposed to be amended to   introduce   the   goods   and   services   tax   for conferring concurrent taxing powers on the Union as well as the States including Union territory with Legislature   to   make   laws   for   levying   goods   and services   tax   on   every   transaction   of   supply   of goods or services or both. The goods and services 14 tax shall replace a number of indirect taxes being levied by the Union and the State Governments and is intended to remove cascading effect of taxes and provide for a common national market for goods and services. The proposed Central and State goods and services   tax   will   be   levied   on   all   transactions involving   supply   of   goods   and   services,   except those   which   are   kept   out   of   the   purview   of   the goods and services tax. 

2. The proposed Bill, which seeks further to amend the Constitution, inter alia, provides for—

(a) subsuming of various Central indirect taxes and levies such as Central Excise Duty, Additional Excise   Duties,   Excise   Duty   levied   under   the Medicinal   and   Toilet   Preparations   (Excise Duties)   Act,   1955,   Service   Tax,   Additional Customs Duty commonly known as Countervailing Duty, Special Additional Duty of Customs, and Central   Surcharges   and   Cesses   so   far   as   they relate to the supply of goods and services; 

(b) subsuming of State Value Added Tax/Sales Tax, Entertainment   Tax   (other   than   the   tax   levied by   the   local   bodies),   Central   Sales   Tax (levied   by   the   Centre   and   collected   by   the States),   Octroi   and   Entry   tax,   Purchase   Tax, Luxury   tax,   Taxes   on   lottery,   betting   and gambling;   and   State   cesses   and   surcharges   in so far as they relate to supply of goods and services; 

(c) dispensing with the concept of ‘declared goods of special importance’ under the Constitution;

(d)   levy   of   Integrated   Goods   and   Services   Tax   on inter­State   transactions   of   goods   and services;

(e) levy of an additional tax on supply of goods, not exceeding one per cent. in the  course of inter­State trade or commerce to be collected by the Government of India for a period of two years,   and   assigned   to   the   States   from   where the supply originates; 

(f) conferring concurrent power upon Parliament and 15 the State Legislatures to make laws governing goods and services tax; 

(g)   coverage   of   all   goods   and   services,   except alcoholic   liquor   for   human   consumption,   for the levy of goods and services tax. In case of petroleum and petroleum products, it has been provided that these goods shall not be subject to the levy of Goods and Services Tax till a date   notified   on   the   recommendation   of   the Goods and Services Tax Council. 

(h) compensation to the States for loss of revenue arising   on   account   of   implementation   of   the Goods and Services Tax for a period which may extend to five years;

xxxxxxxxxxxxxxxxxxxx”

23. The   Constitution   (One   Hundred   and   First   Amendment)   Act, 2016 dated 08.09.2016 was passed to amend the Constitution of India.  By Constitution (One Hundred and First Amendment) Act, 2016,   new   Articles   246A,   269A   and   279A   were   inserted. Amendments were also made in Articles 248, 249, 250, 268, 269, 270,   271,   286,   366   and   368.     Article   268A   was   omitted. Amendments   were   also   made   in   Seventh   Schedule   of   the Constitution in List I and List II.  Article 246A and 269A as inserted   by   Constitution   (One   Hundred   and   First   Amendment) Act, 2016 is as follows:­ "246A.  Special provision with respect to goods and services   tax.­­  (1)   Notwithstanding   anything contained in articles 246 and 254, Parliament, and, subject   to   clause   (2),   the   Legislature   of   every State,   have   power   to   make   laws   with   respect   to goods and services tax imposed by the Union or by such State.

16

  (2)   Parliament   has   exclusive   power   to   make   laws with   respect   to   goods   and   services   tax   where   the supply   of   goods,   or   of   services,   or   both   takes place   in   the   course   of   inter­State   trade   or commerce   Explanation.—The   provisions   of   this   article, shall,   in   respect   of   goods   and   services   tax referred   to   in   clause   (5)   of   article   279A,   take effect from the date recommended by the Goods and Services Tax Council.”.

269A. Levy and Collection of goods and services tax in course of inter­State trade or commerce.­­  (1) Goods and services tax on supplies in the course of inter­State trade or commerce shall be levied and collected by the Government of India and such tax shall   be   apportioned   between   the   Union   and   the States   in   the   manner   as   may   be   provided   by Parliament   by   law   on   the   recommendations   of   the Goods and Services Tax Council. 

  Explanation.—For   the   purposes   of   this   clause, supply   of   goods,   or   of   services,   or   both   in   the course of import into the territory of India shall be deemed to be supply of goods, or of services, or both   in   the   course   of   inter­State   trade   or commerce.

(2) The amount apportioned to a State under clause (1) shall not form part of the Consolidated Fund of India.

(3) Where an amount collected as tax levied under clause   (1)   has   been   used   for   payment   of   the   tax levied by a State under article 246A, such amount shall   not   form   part   of   the   Consolidated   Fund   of India.

(4)   Where   an   amount   collected   as   tax   levied   by   a State under article 246A has been used for payment of   the   tax   levied   under   clause   (1),   such   amount shall not form part of the Consolidated Fund of the State.

(5)   Parliament   may,   by   law,   formulate   the principles for determining the place of supply, and when   a   supply   of   goods,   or   of   services,   or   both 17 takes place in the course of inter­State trade or commerce.”.

24. Article 270 of the constitution as amended by the above Amendment Act is as follows:­ “270.Taxes   levied   and   distributed   between   the Union   and   the   States.­  (1)   All   taxes   and   duties referred to in  the Union List, except the duties and   taxes   referred   to   in   Articles   268,   269   and 269A, respectively, surcharge on taxes and duties referred to in Article 271 and any cess levied for specific purposes under any law made by Parliament shall be levied and collected by the Government of India   and   shall   be   distributed   between   the   Union and   the   States   in   the   manner   provided   in   clause (2).

... ... ... ...”

25. Section   18   and   Section   19   of   the   Constitution   (One Hundred and First Amendment) Act, 2016 is also relevant, which are to the following effect:­ “18.  Compensation to States for loss of revenue on account   of   introduction   of   goods   and   services tax.­­  Parliament   shall,   by   law,   on   the recommendation   of   the   Goods   and   Services   Tax Council, provide for compensation to the States for loss   of   revenue   arising   on   account   of implementation of the goods and services tax for a period of five years. 

19.   Transitional   provisions.­­    Notwithstanding anything   in   this   Act,   any   provision   of   any   law relating to tax on goods or services or on both in force   in   any   State   immediately   before   the commencement   of   this   Act,   which   is   inconsistent with the provisions of the Constitution as amended by   this   Act   shall   continue   to   be   in   force   until 18 amended or repealed by a competent Legislature or other   competent   authority   or   until   expiration   of one   year   from   such   commencement,   whichever   is earlier.

26. At this stage, it is also relevant to notice that in the Constitution   (One   Hundred   and   Twenty­Second   Amendment)   Bill, 2014,   Clause   18   contain   a   provision   for   arrangement   for assignment of additional tax on supply of goods to States for two years or such other period recommended by Council, which was to the following effect:­ “18.   Arrangement   for   assignment   of  additional tax on supply of goods to States for two years or such   other   period   recommended   by   Council  (1)   An additional   tax   on   supply   of   goods,   not   exceeding one per cent. in the course of inter­State trade or commerce shall, notwithstanding anything contained in   clause   (1)   of   article   269A,   be   levied   and collected by the Government of India for a period of two years or such other period as the Goods and Services   Tax   Council   may   recommend,   and   such   tax shall   be   assigned   to   the   States   in   the   manner provided in clause (2). 

(2) The net proceeds of additional tax on supply of goods   in   any   financial   year,   except   the   proceeds attributable   to   the   Union   territories,   shall   not form part of the Consolidated Fund of India and be deemed   to   have   been   assigned   to   the   States   from where the supply originates.

(3) The Government of India may, where it considers necessary in the public interest, exempt such goods from the levy of tax under clause (1).

(4)   Parliament   may,   by   law,   formulate   the principles for determining the place of origin from where supply of goods take place in the course of inter­State trade or commerce.” 19

27. Clause   19   contain   compensation   to   States   for   loss   of revenue on account of introduction of goods and services tax. Clause 19 of the Bill is as follows:­          “19.  Compensation to States for loss of revenue on account   of   introduction   of   goods   and   services tax.­­  Parliament   may,   by   law,   on   the recommendation   of   the   Goods   and   Services   Tax Council, provide for compensation to the States for loss   of   revenue   arising   on   account   of implementation   of   the   goods   and   services   tax   for such period which may extend to five years.”

28. It   is,   however,   to   be   noticed   that   Constitution   (One Hundred and Twenty­Second Amendment) Bill, 2014 was passed but Clause 18 of the Bill was not incorporated and Clause 19 found place as Section 18 of the Constitution (One Hundred and First Amendment)   Act,   2016.    After   the   aforesaid   Constitution Amendment,  Parliament   enacted   Central   Goods   and   Services Tax Act, 2017 (Act No.12 of 2017 dated 12.04.2017) to make  a provision   for   levy   and   collection   of   tax   on   intra   State supply of goods or services or both by the Central Government and   for   matters   connected   therewith   or   incidental thereto.   On   the   same   day,   another   enactment  namely   'The Integrated Goods and Services Tax Act, 2017'  (Act   No.   13   of 2017 dated 12.04.2017) was enacted  to   make   a   provision   for levy and collection of tax on inter­State supply of goods or services  or both  by the  Central   Government   and   for   matters 20 connected   therewith  or   incidental   thereto.   Another enactment namely 'The  Union Territory Goods and Services Tax Act, 2017' (Act No. 14 of 2017) was passed on the same day to make a provision for levy and collection of tax on intra­State supply   of   goods   or   services   or   both   by   the   Union territories   and   for   matters   connected   therewith   or incidental thereto. The Fourth Parliamentary enactment,  which is subject matter of challenge in the present case  was   also enacted   on   the   same   day,   i.e.   12.04.2017,   namely   'The Goods and Services Tax (Compensation to  States) Act, 2017' (Act   NO.   15   of   2017)   to   provide  for   compensation   to   the States   for   the   loss   of   revenue  arising   on   account   of implementation  of  the  goods and  services   tax   in   pursuance of   the   provisions   of   the  Constitution   (One   Hundred   and First   Amendment)   Act,  2016.   As   the   Preamble   indicate (Compensation to States) Act, 2017 was enacted in pursuance of   the   provisions   of    the     Constitution   (One   Hundred   and   First   Amendment) Act,    2016. Section 8 of the Compensation to States Act, 2017 provides for levy and collection of Cess, which is as follows:­

8. Levy   and   collection   of   cess.­­(1)  There shall be levied a cess on such intra­State supplies of goods or services or both, as  provided   for   in section 9 of the Central  Goods and Services Tax Act,   and   such   inter­State   supplies   of   goods   or 21 services or both  a s   p r o v i d e d   f o r   i n   s e c t i o n 5   o f   t h e   Integrated Goods and Services Tax Act, and  c o l l e c t e d   i n   s u c h   m a n n e r   a s   m a y   b e prescribed, on the recommendations of the Co unci l, fo r   the   pu rpos es   of   pr ovid ing   co mpen sati on to   the   Sta tes   for   loss   of   revenue   arising   on account   of   implementation  of   the   goods   and services   tax   with   effect  from   the   date   from which   the   provisions   of  the   Central   Goods   and Services   Tax   Act   is  brought   into   force,   for   a period of five  years or for such period as may be prescribed on the recommendations of the Council:

Prov ided   that   no   such   ce ss   sha ll   be leviable   on  supplies   made  by   a  taxable  person  who has   decided   to   opt   for   composition   levy  under section   10   of   the   Central   Goods   and   Services   Tax Act. 
(2)   The   cess   shall   be   levied   on   such   supplies  of goods   and   services   as   are   specified   in  column (2)   of   the   Schedule,   on   the   basis   of  value, quantity   or   on   such   basis   at   such   rate  not exceeding   the   rate   set   forth   in   the corresponding entry in column (4) of  ,the Schedule, as   the   Central   Government   may,   on  th e re comm enda tion s   of   the   Counc il,   by notification   in   the   Official   Gazette, specify:
Provided  that   where  the   cess   is chargeable   on   any   supply   of   goods   or   services  or both   with   reference   to   their   value,   for  e a c h s u c h   s u p p l y   t h e   v a l u e   s h a l l   b e   determined under   section   15   of   the   Central  Goods   and Services   Tax   Act   for   all   intra­State   and inter­State supplies of goods or services or both:
Provided   further   that   the   cess   on   goods imported   into   India   shall   be   levied   and collected   in   accordance   with   the   provisions  of section 3 of the Customs Tariff Act, 1975  (51   of 1975),   at   the   point   when   duties   of  customs are levied on the said goods under  section   12   of   the Customs   Act,   1962   (52   of  1 9 62 ) ,   on   a   v a lu e d e te r m in e d   un d er   t he   Customs Tariff Act, 1975.
22

29.   Section 12(1) empowers the Central Government to  make rules   for   carrying   out   the   provisions   of   the   Act   on  the recommendation of the Council. The Council is  defined in Section   2(e)   of   the   Act   as   "Council   means   the  Goods   and Services   Tax   Council   constituted   under   the  provision   of Article   279A   of   the   Constitution".   The  Schedule   of   the Act read with Section 8 contains  description of supply of goods   or   services   in   column   2;   Tariff   item,   heading, sub­heading, Chapter or supply of  goods or services, as the case   may   be,   in   column   3   and  the  maximum   rate   at   which   goods   and   services       tax            c ompensation     cess     may   be collected    in   column   4.   The  Central Government, in exercise of power under Section 12, has framed the rules namely "The Central Goods and Services Tax Rules, 2017".

30.   Parliament enacted the Taxation Laws (Amendment)  Act, 2017  dated  04.05.2017  to  amend  the  Customs  Act,   1962, the Customs Tariff Act, 1975, the Central Excise  Act, 1944, the Central Sales Tax Act, 1956, the Finance  Act,   2001   and   the Finance Act, 2005 and to repeal  certain enactments.

31.   By Taxation Laws (Amendment) Act, 2017, the Finance  Act, 2010, Chapter VII has been repealed. The Finance   Act, 2010, Chapter VII provided for levy of Clean Energy Cess, which stood repealed.

32.  We now proceed to consider the issues as noted above. 23 Whether   the   Compensation   to   States   Act,   2017   is   beyond   the legislative competence of Parliament? (Issue No.1)

33.     The   petitioners   have   challenged   the   legislative competence of Parliament to enact Compensation to states Act, 2017.   The petitioners submits that impugned legislation has transgressed   the   limits   of   its   power   granted   under   the Constitution.     It   is   contended   that   although   the   impugned legislation is described as for purpose of giving compensation to States by Centres to States for loss of revenue but in fact it impose tax (termed as cess), hence in pith and substance the legislation does not belong to the subject falling within the limits of its power but is outside it.  

34.     Part   XI   of   the   Constitution   deals   with   the   relation between   the   Union   and   the   States,   Chapter   I   of   which   deals with   “Legislative   Relations”.     Article   245   deals   with “Distribution   of   Legislative   Powers”.     The   Parliament   has exclusive   power   to   make   laws   with   respect   to   any   of   the matters   enumerated   in   List   I   in   Seventh   Schedule   of   the Constitution.     The   Parliament,   and   subject   to   Clause(1)   of Article   246,   the   Legislature   of   a   State   also   have   power   to make   laws   with   respect   to   any   of   the   matters   enumerated   in List   III   of   the   Seventh   Schedule.     Article   248   deals   with 24 residuary power of Legislation in following manner:­ Article 248 – Residuary powers of legislation­­(1) Subject   to   article   246A,   Parliament   has   exclusive power to make any law with respect to a matter not enumerated in the Concurrent List or State List. (2)   Such   power   shall   include   the   power   of   making any law imposing a tax not mentioned in either of those Lists.

35.     Article   246A   as   noticed   above   provides   that “notwithstanding anything contained in articles 246 and 254, Parliament,   and,   subject   to   clause(2),   the   Legislature   of every State, have power to make laws with respect to goods and services tax imposed by the Union or by such State”. In the present   case,   we   are   concerned   with   a   cess   imposed   by Compensation to States Act, 2017.  The Act by Section 8 levies and authorizes collection of cess.   We need to first examine nature   of   cess.     Cess   has   been   defined   in   Black’s   Law Dictionary, Tenth Edition as “An assessment or tax.”  

36.     P.   Ramanatha   Aiyar,   Advanced   Law   Lexicon,   3 rd  Edition defines cess as follows:­ “Cess”   is   “An   assessment   tax;   levy;   specifically:

(a) A rate or local tax…….(b) In Scotland, the land tax. (c) in India, a tax for a special object; as, a road cess”. (Webster)  The word “cess” is used in Ireland and is still in use in India although the word rate has replaced it 25 in England.   It means a tax and is generally used when   the   levy   is   for   some   special   administrative expense   which   the   name   (health   cess,   education cess, road cess, etc.) indicates.   When levied as an increment to an existing tax, the name matters not for the validity of the cess must be judged of in the same way as the validity of the tax to which is   an   increment.     Guruswamy   and   Co.   v.   State   of Mysore, AIR 1967 SC 1512, per dissenting judge and India Cement Ltd. v. State of T.N., AIR 1990 SC 85.

The word ‘cess’ means a tax and is generally used when   the   levy   is   for   some   special   administrative expense   which   the   name   (health   cess,   education cess, road cess, etc.) indicates.   Shinde Brothers v.   Hy.   Commissioner,   Raichur,   AIR   1967   SC   1512, 1525.”   

37.  This Court had considered the expression “cess” in Shinde Brothers Etc. Vs. Deputy Commissioner, Raichur & Others Etc., AIR 1967 SC 1512,  Justice M. Hidyatullah, as he then was in his   dissenting   opinion   has   defined   the   cess   (“no   contrary opinion   was   expressed   by   majority   in   that   regard”)   in paragraph 39, which is to the following effect:­ “39. Now the health cess is first assailed on the ground that there is no entry “health cess” as such in the legislative entries. The word “cess” is used in   Ireland   and   is   still   in   use   in   India   although the word rate has replaced it in England. It means a  tax  and  is   generally   used  when  the   levy  is   for some special administrative expense which the name (health cess, education cess, road cess etc.) indi­ cates. When levied as an increment to an existing tax, the name matters not for the validity of the cess must be judged of in the same way as the va­ lidity of the tax to which it is an increment. By Schedule A(1) read with Section 3 of the Act, it is collected as an additional levy with a tax, which, 26 as   described   in   Schedule   A,   is   undoubtedly   one within the powers of the State Legislature and has been so even prior to the Constitution……………………” 

38.  In the Constitution Bench judgment of this Court in India Cement Ltd. & Others Vs. State of Tamil Nadu & Others, (1990) 1 SCC 12, the above definition given by Hidayatuallah, J. was quoted with approval in Para 19, which is quoted as below:­= “19.  Here, we are concerned with cess on royalty. One can have an idea as to what cess is, from the observations   of   Hidayatullah,   J.,   as   the   learned Chief Justice then was, in Guruswamy & Co. v. State of Mysore9 where at page 571, the learned Judge ob­ served :

“The word ‘cess’ is used in Ireland and is still in use in India although the word rate has   replaced   it   in   England.   It   means   a   tax and   is   generally   used   when   the   levy   is   for some special administrative expense which the name (health cess, education cess, road cess etc.) indicates. When levied as an increment to an existing tax, the name matters not for the validity of the cess must be judged of in the   same   way   as   the   validity   of   the   tax   to which it is an increment.”

39.     The   meaning   of   “cess”   as   noticed   above   was   again reiterated   by   a   Two   Judge   Bench   judgment   of   this   Court   in Vijayalashmi Rice Mill & Others Vs. Commercial Tax Officers, Palakol & Others, (2006) 6 SCC 763, in paragraph 13, following has been laid down:­ “13.  Hence ordinarily a cess is also a tax, but is a special kind of tax. Generally tax raises rev­ enue which can be used generally for any purpose by 27 the State. For instance, the income tax or excise tax or sales tax are taxes which generate revenue which   can   be   utilised   by   the   Union   or   the   State Governments   for   any   purpose   e.g.   for   payment   of salary to the members of the armed forces or civil servants,   police,   etc.   or   for   development   pro­ grammes, etc. However, cess is a tax which gener­ ates revenue which is utilised for a specific pur­ pose.   For   instance,   health   cess   raises   revenue which is utilised for health purposes e.g. building hospitals, giving medicines to the poor, etc. Simi­ larly, education cess raises revenue which is used for   building   schools   or   other   educational   pur­ poses.”

40.   The expression “cess” as held above means a tax levied for some special purpose, which may be levied as an increment to an existing tax.  The Scheme of Compensation to States Act, 2017 as noticed above indicate that the cess is with respect to goods and services tax.  There are more than one reason to uphold the legislative competence of Parliament to enact the Compensation to States Act, 2017.  Constitution Bench of this Court in Union of India Vs. Harbhajan Singh Dhillon, (1971) 2 SCC 779  held that only question to be asked while examining the   legislative   competence   of   Parliament   with   regard   to   a particular enactment is: Is the matter sought to be legislated or included in List II or in List III or is the tax sought to be levied mentioned in List II or in List III”.  In Para 21, the Constitution Bench laid down following:­ 28 “21. It seems to us that the function of Article 246(1), read with Entries 1­96, List I, is to give positive   power   to   Parliament   to   legislate   in   re­ spect of these entries. Object is not to debar Par­ liament from legislating on a matter, even if other provisions of the Constitution enable it to do so. Accordingly   we   do   not   interpret   the   words   “any other   matter”   occurring   in   Entry   97,   List   I,   to mean a topic mentioned by way of exclusion. These words really refer to the matters contained in each of the Entries 1 to 96. The words “any other mat­ ter” had to be used because Entry 97, List I fol­ lows   Entries   1­96,   List   I.   It   is   true   that   the field of legislation is demarcated by Entries 1­96, List I, but demarcation does not mean that if Entry 97,   List   I   confers   additional   powers,   we   should refuse to give effect to it. At any rate, whatever doubt there may be on the interpretation of Entry 97, List I is removed by the wide terms of Article

248. It is framed in the widest possible terms. On its terms the only question to be asked is: Is the matter sought to be legislated or included in List II or in List III or is the tax sought to be levied mentioned   in   List   II   or   in   List   III:   No   question has to be asked about List I. If the answer is in the   negative   then   it   follows   that   Parliament   has power to make laws with respect to that matter or tax.”

41.   When we pose the above question in context of impugned legislation, i.e. Compensation to States Act, 2017, we do not find   any   entry   in   List   II   or   List   III   of   Seventh   Schedule, which may refer to levying of cess in question.   Article 248 read   with   Articles   246   and   246A   clearly   indicate   that residuary power of legislation is with the Parliament.  In the present case, we may notice that no contention has been raised before   us   that   the   subject   matter   of   legislation   was   within 29 the competence of State Legislature, and that the Parliament had no competence to legislate.   Applying the  H.S. Dhillon’s test   (supra),   we   do   not   find   any   lack   of   legislative competence in the Parliament. 

42.     Learned   counsel   for   the   petitioner   relied   on   two decisions of this Court namely Hoechst Pharmaceuticals Ltd. & Others Vs. State of Bihar & Others, (1983) 4 SCC 45 and M.P.V. Sundararamier & Co. Vs. State of A.P. & Others, AIR 1958 SC 468 to contend that taxation is a distinct matter for purposes of   legislative   competence   and   the   power   to   tax   cannot   be deduced   from   a   general   legislative   entry   as   an   ancillary power.     He   submits   that   State   Compensation   Cess   being   not covered   by   any   taxing   entry,   the   legislation   is   beyond   the competence   of   Parliament.     We   may   first   notice   the proposition, which has been laid down by this court in Hoechst Pharmaceuticals  Ltd.   (supra).   This   Court   in   the   above  case had   occasion   to   examine   Bihar   Finance   Act,   1981,   by   which surcharge   was   levied   on   certain   dealers   selling   essential commodities   such   as   drugs.     Challenge   to   the   legislative competence   of   the   State   was   raised.     In   the   above   context, this Court had observed that taxation is considered to be a distinct   matter   for   purposes   of   legislative   competence.     In paragraphs 74, 75 and 76, following was laid down:­ 30 “74. It is equally well settled that the various entries in the three Lists are not ‘powers’ of leg­ islation, but ‘fields’ of legislation. The power to legislate is given by Article 246 and other Arti­ cles of the Constitution. Taxation is considered to be   a   distinct   matter   for   purposes   of   legislative competence. Hence, the power to tax cannot be de­ duced from a general legislative entry as an ancil­ lary   power.   Further,   the   element   of   tax   does   not directly flow from the power to regulate trade or commerce in, and the production, supply and distri­ bution   of  essential  commodities  under  Entry  33   of List III, although the liability to pay tax may be a matter incidental to the Centre’s power of price control.

75.  “Legislative relations between the Union and the   States   inter   se   with   reference   to   the   three Lists   in   Schedule   VII   cannot   be   understood   fully without examining the general features disclosed by the  entries  contained  in   those   Lists”:  Seervai   in his Constitutional Law of India, 3rd Edn., Vol. 1 at pp. 81­82. A scrutiny of Lists I and II of the Seventh Schedule would show that there is no over­ lapping anywhere in the taxing power and the Con­ stitution gives independent sources of taxation to the Union and the States. Following the scheme of the Government of India Act, 1935, the Constitution has made the taxing power of the Union and of the States mutually exclusive and thus avoided the dif­ ficulties  which  have  arisen  in   some  other  Federal Constitutions from overlapping powers of taxation.

76.  It   would   therefore   appear   that   there   is   a distinction made between general subjects of legis­ lation and taxation. The general subjects of legis­ lation arc dealt with in one group of entries and power   of   taxation   in   a   separate   group.   In   M.P.V. Sundararamier & Co. v. State of A.P.43 this court dealt with the scheme of the separation of taxation powers between the Union and the States by mutually exclusive   lists.   In   List   I,   Entries   1   to   81   deal with general subjects of legislation; Entries 82 to 92­A deal with taxes. In List II, Entries 1 to 44 deal with general subjects of legislation; Entries 31 45 to 63 deal with taxes. This mutual exclusiveness is also brought out by the fact that in List III, the Concurrent Legislative List, there is no entry relating   to   a   tax,   but   it   only   contains   an   entry relating   to   levy   of   fees   in   respect   of   matters given in that list other than court­fees. Thus, in our Constitution, a conflict of the taxing power of the Union and of the States cannot arise. That be­ ing so, it is difficult to comprehend the submis­ sion that there can be intrusion by a law made by Parliament under Entry 33 of List III into a for­ bidden   field   viz.   the   State’s   exclusive   power   to make a law with respect to the levy and imposition of a tax on sale or purchase of goods relatable to Entry   54   of   List   II   of   the   Seventh   Schedule.   It follows that the two laws viz. sub­section (3) of Section 5 of the Act and para 21 of the Control Or­ der issued by the Central Government under sub­sec­ tion (1) of Section 3 of the Essential Commodities Act,   operate   on   two   separate   and   distinct   fields and both are capable of being obeyed. There is no question of any clash between the two laws and the question of repugnancy does not come into play.”     

43.     Levy   of   surcharge   was   upheld   referring   to   Entry   52   of List   II   of   Seventh   Schedule.     Following   was   laid   down   in paragraph 90:­ “90.  The   decision   in   Fernandez   case,   AIR   1957   SC 657   is   therefore   clearly   an   authority   for   the proposition   that   the   State   Legislature   notwith­ standing Article 286 of the Constitution while mak­ ing a law under Entry 54 of List II of the Seventh Schedule can, for purposes of the registration of a dealer and submission of returns of sales tax, in­ clude   the   transactions   covered   by   Article   286   of the Constitution. That being so, the constitutional validity of sub­section (1) of Section 5 of the Act which   provides   for   the   classification   of   dealers whose   gross   turnover   during   a   year   exceeds   Rs   5 lakhs for the purpose of levy of surcharge, in ad­ dition   to   the   tax   payable   by   him,   is   not   assail­ 32 able. So long as sales in the course of inter­State trade and commerce or sales outside the State and sales in the course of import into, or export out of the territory of India are not taxed, there is nothing to prevent the State Legislature while mak­ ing a law for the levy of a surcharge under Entry 54 of List II of the Seventh Schedule to take into account the total turnover of the dealer within the State and provide, as has been done by sub­section (1)   of   Section   5   of   the   Act,   that   if   the   gross turnover   of   such   dealer   exceeds   Rs   5   lakhs   in   a year, he shall, in addition to the tax, also pay a surcharge at such rate not exceeding 10 per centum of the tax as may be provided. The liability to pay a surcharge is not on the gross turnover including the transactions covered by Article 286 but is only on inside sales and the surcharge is sought to be levied on dealers who have a position of economic superiority………………” 

44.  In M.P.V. Sundararamier (supra) this Court also laid down that   the   tax   cannot   be   levied   under   general   entry.     The present is a case where cess in question is levied in respect of goods and services tax, the definition of cess as given in Compensation to States Act, 2017 in Section 2(c) states “cess means   the   goods   and   services   tax   compensation   cess   levied under   section   8”.     The   judgment   of   this   Court   relied   by petitioner in Hoechst Pharmaceuticals Ltd. (supra) and M.P.V. Sundararamier (supra) is not applicable to the present case.

45.  Entry 97 of List I also lead to the same conclusion, for reference, which is quoted as below:­ “97. Any other matter not enumerated in List II or 33 List III including any tax not mentioned in either of those Lists.”

46.  Article 270 of the Constitution, both as it existed prior to   Constitution   (One   Hundred   and   First   Amendment)   Act,   2016 and   subsequent   to   Constitution   (One   Hundred   and   First Amendment) Act, 2016 uses the expression “any cess levied for specific purposes under any law made by Parliament”.  Article 270(1) as existed prior to Constitution (One Hundred and First Amendment) Act, 2016, is as follows:­ “Art.270.(1) All taxes and duties referred to in   the   Union   list,   except   the   duties   and   taxes referred   to   in   Arts.   268,   268A   and   269 respectively,   surcharge   on   taxes   and   duties referred   to   in   Art.   271   and   any   cess   levied   for specific purposes under any law made by Parliament shall be levied and collected by the Government of India   and   shall   be   distributed   between   the   Union and   the   States   in   the   manner   provided   in   clause (2).”

47.  After Constitution (One Hundred and First Amendment) Act, 2016,   as   per   Article   270,   Parliament   can   levy   cess   for   a specific purpose under a law made by it.   Article 270, thus, specifically   empowers   Parliament   to   levy   any   cess   by   law. Lastly, Section 18 of the Constitution (One Hundred and First Amendment) Act, 2016 expressly empowers Parliament shall, “by law”   on   the   recommendation   of   the   Goods   and   Services   Tax Council,   provide   for   compensation   to   the   states  for  loss   of 34 revenue arising on account of implementation of the goods and services   tax….”     When   Constitution   provision   empowers   the Parliament to provide for Compensation to the States for loss of   revenue  by   law,   the   expression   “law”   used   therein   is   of wide   import   which   includes   levy   of   any   cess   for   the   above purpose.  We, thus, do not find any merit in the submission of the learned counsel for the petitioner that Parliament has no legislative   competence   to   enact   the   Compensation   to   States Act, 2017.  

Answer to Issue No.1 is,thus, as follows:

The   Compensation   to   States   Act,   2017   is   not   beyond   the legislative competence of the Parliament.  Issue No.2 and Issue No.3              

48.   We   now   come   to   Issue   No.2   and   Issue   No.3,   which, being interconnected, are taken up together. 

49. The next attack on Compensation to States Act, 2017 is on the   ground   that   the   Act   transgresses   the   mandate   of Constitution (One Hundred and First Amendment) Act, 2016.  It is   submitted   that   Constitution   (One   Hundred   and   First Amendment) Act, 2016 does not permit levy of cess on supply of goods   or   services   on   which   Goods   and   Services   Tax   has   been levied.  Elaborating the submission, it is contended that the 35 clear   objective   of   Constitution   (One   Hundred   and   First Amendment) Act, 2016 was to subsume various Central and States Taxes,   Central   and   States   surcharges   and   cesses,   so  far  as, they relate to supply of goods and services. When all taxes, surcharges and cesses were subsumed in by Goods and Services Tax,  imposition of compensation to States cess clearly falls foul   to   the   Constitution   (One   Hundred   and   First   Amendment) Act,   2016.     The   Statements   of   Objects   and   Reasons   of Constitution   (One   Hundred   and   Twenty­Second   Amendment)   Bill, 2014,   as   noticed   above,   was   to   subsume   various   Central Indirect   Taxes   and   levy   of   Service   Tax,   Additional   Customs Duty, Special Additional Duty of Customs, Central Surcharges and Cesses so far as they relate to the supply of goods and services.  

50.  One of the objectives as noticed in Statements of Objects and   Reasons   was   “conferring   concurrent   taxing   powers   upon Parliament and the State Legislature to make laws for levying goods and services tax”.  Article 246A sub­article(1) empowers the   Parliament   to   “make   laws   with   respect   to   goods   and services   tax”.     The   word   “with   respect   to”   is   word   of expansion.   Similar expressions namely, “pertaining to”, “in relation to” came to be considered before this Court in  M/s. Doypack Systems Pvt. Ltd. Vs. Union of India & Others, (1988) 36 2 SCC 299,  where this Court held that the above expressions are used in the expansive sense.  Following has been laid down in paragraphs 48 and 49:­ “48………………….The   expressions   “pertaining   to”,   “in relation   to”   and   “arising   out   of”,   used   in   the deeming provision, are used in the expansive sense, as   per   decisions   of   courts,   meanings   found   in standard dictionaries, and the principles of broad and   liberal   interpretation   in   consonance   with Article 39(b) and (c) of the Constitution.

49.  The   words   “arising   out   of”   have   been   used   in the sense that it comprises purchase of shares and lands   from   income   arising   out   of   the   Kanpur undertaking. We are of the opinion that the words “pertaining to” and “in relation to” have the same wide meaning and have been used interchangeably for among other reasons, which may include avoidance of repetition of the same phrase in the same clause or sentence,  a  method   followed  in   good  drafting.  The word   “pertain”   is   synonymous   with   the   word “relate”,   see   Corpus   Juris   Secundum,   Volume   17, page 693.”

51. Learned counsel for the petitioner has placed reliance on judgment of this Court in Dewan Chand Builders and Contractors Vs.   Union   of   India   and   Others,   (2012)   1   SCC   101.    The Parliament   had   enacted   Building   and   Other   Construction Workers’ (Regulation of Employment and Conditions of Service) Act, 1996 and Building and Other Construction Workers Welfare Cess Act, 1996.  The constitutional validity and competence of Parliament was challenged before the Delhi High Court.  Delhi 37 High   Court   upheld   the   validity   of   Building   and   Other Construction Workers’ (Regulation of Employment and Conditions of   Service)   Central   Rules,   1998   holding   the   levy   under   the impugned enactment as a fee referable to Entry 97 of List I of Seventh Schedule of the Constitution.   Before this Court, it was contended that cess in question was a tax and not a cess since no element of quid pro quo exists and if it is a tax, then it is a tax on “lands and buildings” falling within the ambit of Schedule VII List II Entry 49.  Argument was noticed in paragraph 23 to the following effect:­      “23. It is evident from the contentions raised on behalf of the appellant that there is a two­pronged attack on the legislative competence of Parliament to enact the Cess Act: (i) it is a “tax” and not a “cess”   because   no   element   of   quid   pro   quo   exists between the payer of the cess and the beneficiary, and   (ii)   if   it   is   a   “tax”   then   it   is   a   tax   on “lands   and  buildings”  falling  within  the   ambit   of Schedule   VII   List   II   Entry   49   (the   State   List), ousting the legislative competence of Parliament.”

52.   This Court noticed the distinction between fee and tax and referred to earlier judgments including judgment of this Court in Commissioner, Hindu Religious Endowments, Madras Vs. Sri Lakshmindra Thirtha Swamiar of Sri Shirur Mutt, AIR 1954 SC 282.   This Court upheld the cess as fee and not tax.   In paragraph 31, reasons for upholding levy as fee has been given by this Court, which is to the following effect:­ 38 “31.  There   is   no   doubt   in   our   mind   that   the Statement of Objects and Reasons of the Cess Act, clearly spells out the essential purpose the enact­ ment seeks to achieve i.e. to augment the Welfare Fund  under  the   BOCW  Act.  The   levy  of   cess  on   the cost  of  construction  incurred  by  the   employers   on the   building   and   other   construction   works   is   for ensuring sufficient funds for the Welfare Boards to undertake social security schemes and welfare mea­ sures for building and other construction workers. The   fund,   so   collected,   is   directed   to   specific ends spelt out in the BOCW Act. Therefore, applying the principle laid down in the aforesaid decisions of this Court, it is clear that the said levy is a “fee” and not “tax”. The said fund is set apart and appropriated   specifically   for   the   performance   of specified purpose; it is not merged in the public revenues for the benefit of the general public and as such the nexus between the cess and the purpose for which it is levied gets established, satisfying the   element   of   quid   pro   quo   in   the   scheme.   With these features of the Cess Act in view, the subject levy has to be construed as “fee” and not a “tax”. Thus, we uphold and affirm the finding of the High Court on the issue.”

53.  The above judgment has no application in the facts of the case.  The case of the Union is not that cess is a fee. Rather contention is that it is increment to the goods and services tax.   We having already held that State compensation cess is “with respect to” goods and services tax, it is a tax.

54.  Learned counsel for the petitioner has further relied on certain decisions on distinction between tax and fee. But the levy of cess, in the present case, not even claimed as fee, it 39 is not necessary to refer to above cases which reiterate the well established principles emanating from Commissioner, Hindu Religious   Endowments,   Madras   Vs.   Sri   Lakshmindra   Thirtha Swamiar of Sri Shirur Mutt (supra).   

55.     The   expression   used   in   Article   246A   is   “power   to   make laws with respect to goods and services tax”.   The power to make   law,   thus,   is   not   general   power   related   to   a   general entry   rather   it   specifically   relates   to   goods   and   services tax.  When express power is there to make law regarding goods and services tax, we fail to comprehend that how such power shall   not   include   power   to   levy   cess   on   goods   and   services tax.     True,   that   Constitution   (One   Hundred   and   First Amendment)   Act,   2016   was   passed   to   subsume   various   taxes, surcharges   and   cesses   into   one   tax   but   the   constitutional provision   does   not   indicate   that   henceforth   no   surcharge   or cess shall be levied.  

56. Learned   counsel   for   the   petitioner   has   referred   to Section 18 of the Constitution (One Hundred and Twenty­Second Amendment)   Bill,   2014,   where   an  additional   tax   on   supply   of goods not exceeding one per cent was contemplated, which did not   find   place   in   Constitution   (One   Hundred   and   First Amendment)   Act,   2016.     He   submits   that   the   additional   tax, which   was   proposed   by   the   Constitution   (One   Hundred   and 40 Twenty­Second   Amendment)   Bill,   2014   was   not   allowed   to   find place in Constitution (One Hundred and First Amendment) Act, 2016, it is to be accepted that Constitution Amendment did not contemplate levy of additional tax on services and goods tax. The above submission in so far as not continuing an additional tax on supply of goods in the Constitution (One Hundred and First   Amendment)   Act   is   concerned,   the   submission   of   the learned counsel for the petitioner is correct that additional tax, which was contemplated by Clause 18 of the Bill did not find place in Constitution Amendment Act. Further, Clause 19 of the Bill find place as Section 18 of the Constitution (One Hundred   and   First   Amendment)   Act,   2016.     Thus,   power   of Parliament   to   make   law   providing   for   compensation   to   the States   for   loss   of   revenue   was   expressly   included   by constitutional provision.  

57. Further, the Preamble of Compensation to States Act, 2017 expressly   mentions   the   Act   to   provide   for compensation to the States for the loss of revenue arising on account   of   implementation   of   the   goods   and   services   Tax   in pursuance of the provisions of the Constitution (One Hundred and   First   Amendment)   Act,   2016.   Thus,   the   Compensation   to States   Act,   2017   has   been   enacted   under   the   express Constitution (One Hundred and First Amendment) Act, 2016.  We, 41 thus,   also   do   not   find   any   force   in   the   submission   of   the learned counsel for the petitioner that Compensation to States Act, 2017 transgresses the Constitution (One Hundred and First Amendment) Act, 2016.  

58. Due to above reasons, we do not find any substance in the submission of the petitioner that Compensation to States Act, 2017   is   a   colourable   legislation.     We   having   held   that Parliament   has   full   legislative   competence   to   enact   the   Act and the Act having been enacted to implement the Constitution (One   Hundred   and   First   Amendment)   Act   and   the   object   being clearly   to   fulfill   the   Constitution   (One   Hundred   and   First Amendment)   Act’s   objective,   we   reject   the   submission   of   the petitioner   that   Compensation   to   States   Act,   2017   is   a colourable legislation.  We, thus, answer Issue No.2 and Issue No. 3 in following manner:­ Ans. 2 ­ The   Compensation   to   States   Act,   2017   does   not violate   Constitution   (One   Hundred   and   First Amendment)   Act,   2016   nor   is   against   the   objective of   Constitution   (One   Hundred   and   First   Amendment) Act, 2016.

Ans.3 ­ The Compensation to States Act is not a colourable legislation.     

42

   Whether   levy   of   Compensation   to   States   Cess   and   GST  on  the same taxing event is permissible in law? (Issue No.4)

59. The petitioner elaborating his contention submits that as per Section 8 of impugned legislation there shall be levied a cess on intra­State supply of goods and services as provided in Section 9 of the CGST Act whereas CGST Act has been enacted to   levy   tax   as   provided   under   Article   246A   of   the Constitution.   This   is   also   true   in   respect   of   the   cesses imposed on inter­State supplies of goods and services covered by Section 5 of IGST Act, 2017. Therefore, on the same very transaction there cannot be two levies, one under CGST Act and another   under   impugned   legislation   as   it   would   amount   to double taxation as levy is on the same taxable event and same subject.   Thus,   there   is   an   overlapping   on   law   which   is   not permissible. The petitioner contends that goods and services tax   being   already   imposed   by   three   enactments   of   2017   as noticed above imposition of States Compensation Cess is levied on the same taxing event and has overlapping effect. 

60.  The   principle   is   well   settled   that   two   taxes/imposts which are separate and distinct imposts and on two different aspects of a transaction are permissible as “in law there is 43 no overlapping”. 

61. A Constitution Bench of this Court in Federation of Hotel & Restaurant Associate of India, Etc. Vs. Union of India and others, (1989) 3 SCC 634,  held that a law with respect to a subject might incidentally affect another subject in some way, but that is not the same thing. There might be overlapping but the   overlapping   must   be   in   law.   The   fact   that   there   is   an overlapping does not detract from the distinctiveness of the aspects.   Therefore,   if   the   taxes   are   separate   and   distinct imposts and levied on the different aspects, then there is no overlapping in law. Following was laid down in paragraph 31:

“31. Indeed,   the   law   'with   respect   to'   a subject might incidentally 'affect' another subject in some way; but that is not the same thing as the law   being   on   the   latter   subject.   There   might   be overlapping;   but   the   overlapping   must   be   in   law. The   same   transaction   may   involve   two   or   more taxable   events   in   its   different   aspects.   But   the fact that there is an overlapping does not detract from   the   distinctiveness   of   the   aspects,   Lord Simonds in Governor General in Council v. Province of   Madras   [1945]   FCR   179   P.C.   at   193,   in   the context of concepts of Duties of Excise and Tax on Sale of Goods said:
“...The   two   taxes,   the   one   levied   on   a manufacturer in respect of his goods, the other on a vendor in respect of his sales, may, as is there pointed out, in one sense overlap.   But   in   law   there   is   no overlapping.   The   taxes   are   separate   and distinct imposts. If in fact they overlap, that may be because the taxing authority, imposing   a   duty   of   excise,   finds   it 44 convenient   to   impose   that   duty   at   the moment   when   the   excisable   article   leaves the factory or workshop for the first time on the occasion of its sale....””

62. Justice   Krishna   Iyer   in  Avinder   Singh   and   others   Vs. State of Pubjab and others, (1979) 1 SCC 137,  laid down that if on the same subject­matter the legislature chooses to levy tax twice over there is no inherent invalidity in the fiscal adventure   unless   there   are   some   other   prohibitions.   In   the above   case   Government   of   Punjab   had   issued   a   notification under Section 90(4) of the Punjab Municipal Corporation Act, 1976 imposing tax at the rate of Rupee 1 per bottle on Indian made   Foreign   Liquor   within   the   Municipal   Corporation   of Ludhiana. One of the contentions raised was that tax imposed is   on   sale,   hence,   beyond   Government   power.   In   paragraph   4 following was laid down:

"4.......A feeble plea that the tax is bad because of the vice of double taxation and is unreasonable because   there   are   heavy   prior   levies   was   also voiced.   Some   of   these   contentions   hardly   merit consideration,   but   have   been   mentioned   out   of courtesy   to   counsel.   The   last   one,   for   instance, deserve   the   least   attention.   There   is   nothing   in Article 265 of the Constitution from which one can spin   out   the   constitutional   vice   called   double taxation. (Bad economics may be good law and vice versa).   Dealing   with   a   somewhat   similar   argument, the   Bombay   High   Court   gave   short   shrift   to   it   in Wester   India   Theatres   (AIR   1954   Bom   261).  Some undeserving     contentions   die   hard,   rather   survive after death. The only epitaph we may inscribe is : 45
Rest in peace and don't be re­born ! If on the same subject­matter the legislature chooses to levy tax twice over there is no inherent invalidity in the fiscal   adventure   save   where   other   prohibitions exist.”

63. Goods   and   Services   Tax   imposed   under   the   2017   Acts   as noticed above and levy of cess on such intra­State   supply of goods and services or both as provided under Section 9 of the CGST Act and such supply of goods and services or both as part of Section 5 of IGST Act is, thus, two separate imposts in law and are not prohibited by any law so as to declare it invalid.

64. We,   thus,   do   not   find   any   substance   in   the   submission that levy of Compensation to States Cess on same taxable event is not permissible. 

We, thus, answer Issue No.4 in the following manner:

Levy   of   Compensation   to   States   Cess   is   an   increment   to goods and services tax which is permissible in law. Issue No.5

65. The last submission of the petitioner is that he having paid Clean Energy Cess till 30.06.2017 on the stocks of coal, he is at least entitled to set off in payment of Compensation to   States   Cess.   As   noticed   above     Clean   Energy   Cess   was imposed under the Finance Act, 2010. The Clean Energy Cess and 46 the   States   Compensation   Cess   are   collected   for   wholly different   purposes.  As   per   sub­section   (3)   of   Section   83   of the Finance Act, 2010, the Clean Energy Cess was levied and collected   for   the   purposes   of   financing   and   promoting   clean energy   initiatives,   funding   research   in   the   area   of   clean energy   or   for   any   other   purpose   relating   thereto   whereas States   Compensation   Cess   is   collected   to   “provide   for compensation to the States for the loss of revenue arising on account of implementation of the goods and services tax”. 

66. The   distribution   between   the   Union   and   States   of   the Clean Energy Cess and GST Compensation Cess so collected are also different. Under Section 83(6) of the Finance Act, 2010 the Clean Energy Cess was to be used for the purposes of the Union and not to be distributed to the States whereas States Compensation   Cess   has   to   be   wholly   distributed   amongst   the States to compensate the States. 

67. The petitioner's submission that the petitioner should be given the credit to the extent of payment of Clean Energy Cess upto 30.06.2017 also cannot be accepted. The Clean Energy Cess and States Compensation Cess are entirely different from each other, payment of Clean Energy Cess was for different purpose and   has   no   bearing   or   connection   with   States   Compensation Cess. Giving credit or set off in the payment is legislative 47 policy   which   had   to  be   reflected   in  the  legislative  scheme. Compensation   to   States   Act,   2017   or   Rules   framed   thereunder does not indicate giving of any credit or set off of the Clean Energy Cess already paid till 30.06.2017. Thus, claim of the petitioner   that   he   is   entitled   for   set   off   in   payment   of Compensation to States Cess to the extent he had already paid Clean Energy Cess cannot be accepted.

We, thus, answer Issue No.5 in the following manner:

The   petitioner   is   not   entitled   for   any   set   off   of payments   made   towards   Clean   Energy   Cess   in   payment   of Compensations to States Cess.

68. In view of the foregoing discussions, we do not find any merit   in   the   writ   petition.  The  writ   petition   is   dismissed. The transferred case is accordingly dismissed. Both the civil appeals are allowed. Parties shall bear their own costs.

..........................J. ( A.K. SIKRI ) ..........................J.      ( ASHOK BHUSHAN ) NEW DELHI, OCTOBER 03, 2018.