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 0, Cited by 2]

Karnataka High Court

Thimmina Katte Kotrappa vs Assistant Sales Tax Officer on 6 December, 1950

Equivalent citations: [1951]2STC35(KAR)

ORDER

1. The petitioner is a firm alleged to be doing business at Davanagore which was prosecuted by the Assistant Sales Tax Officer under Section 20 of the Mysore Sales Tax Act of 1948 for default in payment of sales tax within the time allowed for which it was assessed. In answer to the charge, the petitioner pleaded that he had been served with a demand notice for Rs. 639-8 but stated that he did not transact any business at all, implying thereby that he was not liable to assessment. The learned Magistrate repelled the objection and sentenced him to pay a fine of Rs. 100 and directed that the amount of Rs. 639-8, the tax levied, to be recovered as if it were a fine. This petition is directed against that judgment.

2. Sri Gopivallabha Iyengar, the learned counsel for the petitioner, raised two contentions before this Court, viz., that the learned Magistrate was incorrect when he construed the statement of the accused as a plea of guilty; and that the petitioner was not afforded an opportunity to substantiate his contention that he was not legally assessed; and he relied upon two decisions reported in In re Narasingamuthu ([1949] 1 S.T.C. 180; A.I.R. 1949 Mad. 116.), and the other at p. 418 of the same volume (In re Appa Rao ([1949] 1 S.T.C. 211; A.I.R. 1949 Mad. 418.). The first of these decisions deals with the burden of liability and holds that it is sufficient if a prima facie proof of liability of the assessee has been furnished by the prosecution to shift the burden on to the assessee to affirmatively prove that the offence had not been committed. The prosecution has affirmed that the assessee petitioner has been assessed on 27th February, 1950, and served the demand notice on him. The fact of service has been admitted by the accused. These facts are sufficient to establish prima facie that there was an assessment and demand has been made which is not complied with, in which case the burden that there was no assessment or demand has not been made otherwise shifts on to the accused. The case under consideration does not help the petitioner much.

3. The other point raised implies a claim on behalf of the petitioner that in view of his statement that he did not transact any business during the year to which the assessment pertained, the Court was bound to enquire into the legality of the assessment, and relies upon the case reported in In re Appa Rao ([1949] 1 S.T.C. 211; A.I.R. 1949 Mad. 418.), that in similar circumstances under Section 15(b) of the old Act, as it stood before the amendment, the Court held that it was open to the accused to prove that the tax was not legally due. The case is obviously not applicable in view of the fact that the expression required to be interpreted in Section 20(b) of the Mysore Act was "fails to pay any tax assessed on him." This expression is similar to the amended expression contained in the amended Act of Madras. The expression "due" in the old Act is interpreted to mean "lawfully due". Inferentially it means that the interpretation of the word "due" stands on a different footing than the word "assessed". I am unable to agree with the contention of the learned counsel who maintains that the expressions "due" and "assessed" connote the same meaning. I am here concerned with the interpretation of the expression "tax assessed" and not "tax due". If the scheme of the Mysore Sales Tax Act is examined, it is clear that provision is made for appeals, revisions and references, and above all for reductions and exemptions. Presumably the assessee has not resorted to any of the remedies provided nor is the invalidity of the tax tested either in appeal or revision. Consequently the assessment has become final. Section 13 provides for the recovery of the tax assessed under the Mysore Act and Section 22 prohibits the civil Courts from questioning by appeal or application by way of revision the assessment made or an order passed by the assessing authority. If the provisions contained in the Act or the rules made thereunder, and the method and the manner in which the orders are made, are precluded from the cognisance by civil Courts which evidently constitute proper forum to test the legality or otherwise of the orders a fortiori it follows that in prosecutions which are merely meant to penalise the default and enforce the the payment of the tax assessed, the validity of the tax assessed cannot be questioned by criminal Courts. In this view, the conviction must be upheld. This petition fails and is dismissed.

4. Petition dismissed.