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 14, Cited by 51]

Supreme Court of India

State Of Tamil Nadu vs Kodaianal Motor Union (P) Ltd on 1 May, 1986

Equivalent citations: 1986 AIR 1973, 1986 SCR (2) 927, AIR 1986 SUPREME COURT 1973, 1986 TAX. L. R. 2363, 1986 STI 461, 1986 UJ(SC) 2 631, 1986 (17) STL 153, 1986 (19) VKN 292, 1986 SCC (TAX) 461, 1986 UPTC 927, (1986) 8 ECR 241, (1986) 3 SCJ 84, (1986) 62 STC 272, 1986 (3) SCC 91

Author: Sabyasachi Mukharji

Bench: Sabyasachi Mukharji, R.S. Pathak

           PETITIONER:
STATE OF TAMIL NADU

	Vs.

RESPONDENT:
KODAIANAL MOTOR UNION (P) LTD.

DATE OF JUDGMENT01/05/1986

BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
PATHAK, R.S.

CITATION:
 1986 AIR 1973		  1986 SCR  (2) 927
 1986 SCC  (3)	91	  1986 SCALE  (1)922
 CITATOR INFO :
 RF	    1988 SC1737	 (48)


ACT:
     Central Sales  Tax Act,  1956 - s. 10A - Penalty - Levy
of - Quantum of Penalty - Determination of.
     Interpretation  of	 Statutes  -  Legislative  intent  -
Ascertainment of - Duty of court.



HEADNOTE:
     The assessee  had purchased  motor spare  parts on	 the
basis of  'C' form  certificates issued	 to them  under	 the
Central Sales  Tax Act,	 1956,	for  sale,  but	 instead  of
selling, the  assessees used them for their own consumption.
The Revenue  proceeded on  the basis  that since  the  goods
purchased had  not been	 used for  the purpose	specified in
s.8(3)(b) and  as recorded in the 'C' form certificates, the
assessees had  committed offences  under s. 10(d) of the Act
and therefore, were liable to pay penalty as well. This view
was affirmed by all the authorities including the Tribunal.
     On the  question of  quantum of  penalty, the  Tribunal
held that  the penalty	leviable under s. 10A should be one-
and-a-half times  the concessional  rate of tax and not one-
and-a-half the	tax which would have been leviable if no 'C'
form certificate had been produced.
     The  Revenue  challenged  before  the  High  Court	 the
correctness of	the view  taken by  the Tribunal.  The	High
Court following	 its earlier decision in the State of Madras
v. Prem	 Industrial Corporation (24 S.T.C. 507) approved the
view taken by the Tribunal.
     Allowing the Appeals of the Revenue to this Court,
^
     HELD: 1. Sub-section (1) of s. 10A of the Central Sales
Tax Act,  1956 makes  it clear that penalty should be worked
out
928
at the	rate of	 tax which  would have	been levied  if	 the
offence had  not been committed. In other words the question
is what	 tax would  have been  levied under  the Act  if the
offence had  not been committed. The assessee would not have
committed any  offence	only  if  he  had  carried  out	 the
undertaking given by it in its declaration in form 'C' or if
he  purchased  the  goods  without  giving  any	 declaration
thereby incurring  liability to	 pay normal  rate of  tax as
contemplated by	 sub-s. (2) of s.8. One who commits defaults
cannot be  said to have carried out the undertaking given by
him. [939 C-E]
     2. The use of the expression "if" in the phrase "if the
offence had  not been  committed" was  meant to	 indicate  a
condition, the condition being that at the time of assessing
the penalty,  that situation  should be	 visualised  wherein
there was  no  scope  of  committing  any  offence.  Such  a
situation could	 arise only  if the tax liability fell under
sub-s. (2)  of s.8  of the  Act. The scheme of s.8 indicated
the concessional  rates contemplated  by sub-s.	 (1) thereof
would be  available only with reference to those goods which
are covered  by the  declarations in form 'C'. The moment it
is found that in respect of particular quantity of goods the
undertaking given  by the  assessee in	form 'C' declaration
has not been carried out, the goods were presumed to be such
in respect  of which no undertaking was existing. Such goods
would be liable to normal tax contemplated under sub-section
(2) of s.8. Therefore, the penalty should be worked out only
on the basis of the normal rates prescribed under sub-s. (2)
of s.8. [939 F-H; 940 A-B]
     M.Pais &  Sons and	 Another v.  The State of Mysore, 17
S.T.C. 161,  Bisra  Limestone  Company	Ltd.  v.  Sales	 Tax
Officer, Rourkela  Circle, Uditnagar,  and Others, 27 S.T.C.
531, The  Assessing Authority  and another  v.	Jammu  Metal
Rolling	 Mills,	  [1971]  Tax	Law  Report  1861,  Kottayam
Electricals Private  Limited v.	 The  State  of	 Kerala,  32
S.T.C. 535  and The  Gaekwar Mills  Ltd.  v.  The  State  of
Gujarat, 37 S.T.C. 129, approved.
     The State of Madras v. Prem Industrial Corporation, 24,
S.T.C. 507  and Deputy	Commissioner  of  Commercial  taxes,
Madurai Division,  Madurai v. Kodaikanal Motor Union Private
Limited, 31 S.T.C. 1, overruled.
     3. Section 10A was introduced for imposition of penalty
in lieu of prosecution, that is to visit the person guilty
929
with certain  penalty in  place of prosecution. He cannot be
placed in a better position than one who would have complied
with the provisions of the Act. [940 B-C]
     4. The Court must always seek to find out the intention
of the	legislature. This can be done from the language used
in the	statute. But  the court	 need not  always  cling  to
literalness and	 should seek to endeavour to avoid an unjust
or absurd  result. To  make sense out of an unhappily worded
provision, where purpose is apparent the judicial eye 'some'
voilence to  language is permissible. The purpose of the Act
and the	 object of  a particular  section has to be borne in
mind. [938 F-H]
     Seaford Court  Estates v.	Asher, [1949] 2 All E.R. 155
at 164,	 K.P. Varghese	v. Income-tax Officer, Ernakulam and
another, 131  I.T.R. 597  at 604  to 606  and Luke v. Inland
Revenue Commissioners, 54 I.T.R. 692, relied upon.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal Nos. 1121- 1124 (NT) of 1974.

From the Judgment and Order dated 4th April, 1972 of the Madras High Court in T.C. Nos. 158 to 161 of 1966.

S. Padmanabhan, A.V. Rangam and V.C. Nagaraj for the appellant.

Nemo for the Respondent.

The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. These appeals by certificate arise from the decision of the Madras High Court dated 4th April, 1972 in Tax Cases Nos. 158-161 of 1966. These are in respect of assessment under Central Sales Tax Act, 1956. The assessees in the four tax cases were assessed under Central Sales Tax Act, 1956 (hereinafter called the 'Act'). The assessment years involved are 1958-59 to 1961-62. It was found that the assessees had purchased motor spare parts on the basis of the 'C' form certificates issued to them under the provisions of the said Act for sale, but instead of selling those, the assessees had used those for their own consumption.

930

The revenue proceeded on the basis that since the goods purchased had not been used for the purposes specified in section 8(3)(b) of the Act and as recorded in the 'C' form certificates, the assessees had committed offences under section 10(d) of the Act inasmuch as they had used the goods purchased by them on the basis of 'C' form certificate for the purpose other than the one mentioned in the certificates and therefore were liable to pay penalty as well. All the authorities including the Tribunal had found that the assessees had actually committed the offences under section 10(d) of the Act in using the goods for the purposes other than the one mentioned in 'C' form certificates. Being a finding of fact, the High Court proceeded on the basis that the assessees had committed the offence. The question that was posed before the High Court was what was the quantum of penalty that had to be levied under section 10-A of the Act. Section 10-A of the Act deal with penalties. Section 10-A is a provision for imposition of penalty in lieu of prosectuion. This section was initially added by section 8 of the Amendment Act 31 of 1958 with effect from 1st October, 1958. This section has undergone several amendments. On 9th June, 1969 with retrospective effect the section was amended. The section was again amended with effect from 1st April, 1973. Sub-section (1) of section 10A which is material for our present purpose at the relevant time was as follows :

"10A. (1) If any person purchasing goods is guilty of an offence under clause (b) or clause (c) or clause (d) of section 10, the authority who granted to him, or as the case may be, is competent to grant to him a certificate of registration under this Act may after giving him a reasonable opportunity of being heard, by order in writing, impose upon him by way of penalty a sum not exceeding one-and-a-half times the tax which would have been levied under this Act in respect of the sale to him of the goods, if the offence had not been committed;
Provided that no prosecution for an offence under section 10 shall be instituted in respect of the same facts on which a penalty has been imposed under this section."
931

Sub-section (1) of section 10A provided that if any A person purchasing goods is guilty of an offence under clause

(b) or clause (c) or clause (d) of section 10, the authority who granted to him or, as the case may be, is competent to grant to him a certificate of registration under the Act, may, after giving him a reasonable opportunity of being heard, by an order in writing, impose upon him by way of penalty sum not exceeding one-and-a-half times the tax which would have been levied at the relevant time in respect of sale of goods if the offence had not been committed. The only question that was under consideration was the quantum of penalty that had to be levied under section 10A of the Act.

It may be mentioned that section 10 imposes penalty if any person, inter alia, under clause (d) of section 10 after purchasing any goods for the purpose specified in clause (b) or clause (c) or clause (d) of sub-section (3) of section 8, fails without reasonable excuse to make use of the goods for the purposes mentioned in the certificates. Section 8 deals with the rates of tax on sales in the course of inter-State trade or commerce. it stipulates that every dealer, who in the course of inter-State trade or commerce, inter alia, sells to a registered dealer other than the Government goods of the description referred to in sub-section (3) shall be liable to pay tax under the Act, which shall be four per cent now and at the relevant time prior to 1975 was three per cent of the turnover. Sub-section (3) of section 8 deals with the goods referred to in clause (b) of sub-section (1) of section 8.

The Tribunal as mentioned hereinbefore accepted the contention that the penalty liable under section 10A in this case should be one-and-a-half times the concessional rate of tax and not one-and-a half times the tax which would have been leviable if no 'C' form certificate had been produced. The Revenue challenged before the High Court the correctness of the view taken by the Tribunal.

The High Court followed the decision of the Madras High Court in the State of Madras v. Prem Industrial Corporation, 24 S.T.C. 507. Another view was expressed by the Mysore High Court in M. Pais & Sons and another v. The State of Mysore, 17 S.T.C. 161 and the Orissa High Court in Bisra Limestone Company Ltd. v. Sales Tax Officer, Rourkela Circle, uditnagar, & Ors., 27 S.T.C. 531 took a different view. It also appears H 932 that in Bisra Limestone Company Ltd., the decision of the Madras High Court in The State of Madras v. Prem Industrial corporation, (supra) was specifically referred to but was not accepted as laying down the correct principle.

In the impugned judgment, the Madras High Court was of the view that these decisions apart from the decision of the Madras High Court in The State of Madras v. Prem Industrial Corporation had proceeded on the basis that if the offence had been committed under section 10A, it should be taken that the concerned assessee never applied for and obtained any valid certificate in form 'C' which would have entitled him to have the beneficial rate of tax and that therefore the penalty leviable under section 10A could only be 1-1/2 times the normal tax i.e. 1-1/2 times the tax that the dealer would have been liable to pay if he had not taken 'C' form certificate. The Madras High Court was on the view that if the principle on which the learned judges of the Mysore and Orissa High Courts in the above-mentioned decisions had proceeded was correct, then there was no question of any offence being committed by the assessee in not taking 'C' form certificate, though the assessee might be thrown open to a larger and normal rate of tax in place of concessional rate of tax. The Madras High Court in the judgment under appeal was unable to accept the principle laid down by the two decisions of the Mysore High Court and the Orissa High Court respectively. In that view of the matter, the challenge of the Revenue to the decision of the Tribunal failed.

Aggrieved by the impugned decision and in view of the conflict of decisions between different High Courts, the Revenue has come up in these appeals.

In M. Pais & Sons & Anr. v. The State of Mysore, (supra), Hegde, J. as the learned judge then was in the Mysore High Court held that as the goods purchased by the petitioner in that case were not covered by any valid 'C' form, sales tax was leviable at 7 per cent, and therefore the penalty that was leviable 10-1/2 per cent of the turnover. The petitioner, in another case, had manufactured soap and he had included the following goods in his application for certificate of registration under section 8:

coconut oil, perfumes, silicate, caustic soda, nails, colours, strappings, papers and rosin.
933
During the relevant year the petitioner purchased maroti oil A and groundnut oil by using some of the 'C' forms. The question was whether he was guilty of the offence under section 10(b) of the Act. The last contention urged in that case as appears from page 169 of the report was that on a true interpretation of section 10A it was clear that the assessee should have been levied penalty only at 1-1/2 per cent of the disputed turnover and not at the rate of 10-1/2 per cent as was done by the authorities below. This contention did not appears to the High Court to be correct. All the sales of goods validly covered by 'C' forms were liable to be taxed at 1 per cent of the turnover. Such of the goods which were not validly covered by 'C' forms were liable to be taxed at 7 per cent of the turnover. The penalty provided by section 10A was 1-1/2 times the tax leviable. It was found in that case that the goods with which the Court was concerned were not covered by any valid 'C' forms and, therefore, sales tax was leviable on them at 7 per cent of the turnover. If that was so, then the penalty on that turnover was leviable at 10-1/2 per cent of the turnover.

The Madras High Court in The State of Madras v. Prem Industrial Corporation, (supra) had occasion to consider this question and it was upon this decision that the Madras High Court in the judgment under appeal relied. There it was held that for an offence committed within the scope of section 10(b) of the Act by the misuse of 'C' forms, the penalty at one and a half times should be calculated on the concessional rate of tax that would have been applicable of the offence had not been committed, that is, if the 'C' forms had been properly used, and not on the basis OF the rate for sales not covered by the 'C' forms. The attention of the Madras High Court was drawn to the judgment of the Mysore High Court in the case of M. Pai & Sons. v. The State of Mysore, (supra). The Madras High Court, however, felt that the decision did not take into account the concluding words 'if the offence had not been committed' In section 10A. In that case before the Madras High Court, the revenue sought to revise and order of the Sales-tax Appellate Tribunal by which it modified the penalty imposed. It was not in controversy in that case as in the instant cases before us that 'C' forms had been misused and thereby an offence was committed within the scope of section 10(b) of the Act. The department had levied penalty at 10-1/2 per cent on the view that in the circumstances, the 934 concessional rate would not be available and that the assessee would be liable to tax at 7 per cent under section 8(2) of the Act. The Tribunal reduced the penalty to one and a half times the tax, as, in its opinion, for purposes of levying penalty, the rate of tax should be taken as that which would have been applicable if the offence had not been committed. The Madras High Court accepted this view. According to the Madras High Court, the department's contention did not give effect to the concluding words of section 10A 'if the offence had not been committed'. The High Court was of the view that the offence under the provision was that a person being a registered dealer, falsely represented when purchasing any class of goods that goods of such class were covered by his certificate of registration. The words 'if the offence had not been committed' clearly pointed to the result that the tax for purposes of assessing one and a half times thereof was not that which would have been levied on the basis that the 'C' forms had not been complied with or had been misused, but, as n if they had been used in a proper way. It is this view which found favour in the impugned judgment before us.

The question again cropped up before the Orissa High Court in Bisra Limestone Company Ltd. v. Sales Tax Officer, (supra). There the Orissa High Court was of the view that the question of penalty would arise only when the goods were not mentioned In the certificate of registration and purchase of the same was made on a false representation made by the purchasing dealer that these were so mentioned. If the normal rate had been paid for the goods, without making any false representation, no offence under section 10(b) would be committed. It was only to such cases that the expression "if the offence had not been committed" had application and therefore the penalty payable under section 10A would be one and a half times the normal rate and not the concessional rate. Based on the language of section 10A(1), a contention was raised before the High Court that penalty should bot exceed one-and-a-half times the tax which would have been levied under this act in respect of the sale to him of the goods, if the offence had not been committed'. According to the contention if the goods were purchased on concessional rate on false representation that these were covered under the registration, the penalty that imposed should not exceed one and a 935 half times the concessional rate and not the normal rate. The contention was held not to be sound. The Orissa High Court was of the view that if the goods mentioned in the certificate of registration and the goods purchased at concessional rate as purchasing dealer committed no offence under section 10(b) of the Act the question of imposing penalty did not arise. The question of penalty would arise only when goods were not mentioned in the certificate of registration and purchase of the same is made on a false representation by the purchasing dealer that they were so mentioned. If the normal rate had been paid for the goods without making any false representation, no offence under section 10(b) would be committed. It was only to such cases that the expression 'if the offence had not been committed' had application and the penalty payable would be one and a half times the normal rate.

The question was again considered by the Full Bench of Jammu & Kashmir High Court in the case of The assessing Authority and another v. Jammu Metal Rolling Mills, [1971] Tax Law Report 1861. There Jaswant Singh, J. as the learned judge then was of the Jammu & Kashmir High Court, had occasion to consider the concluding words of section 10A i.e. 'impose upon him by way of penalty a sum not exceeding one and a half times the tax which would have been levied under this Act in respect of the sale to him of the goods if the offence had not been committed' and it was interpreted as not to mean that the penalty should be calculated at one and a half times the concessional rate of tax. All that the aforesaid words, according to the J & K High Court, meant was that the person committing the offence specified in section 10(d) would be liable to penalty which would extend to one and a half times the tax payable by a person who purchased goods for the purpose covered by the certificate of registration or the penalty would be upto one and a half times the tax which an honest dealer would have normally to pay while purchasing the goods of similar description for similar use. Any other interpretation according to the said High Court, would have the effect of putting a premium on the misuse of certificate of registration by unscrupulous dealers. The said High Court relied on the observations of the Orissa High Court in Bisra Limestone Co. Ltd., (supra) and also the Mysore High Court's view mentioned hereinbefore. The J & K High Court was unable to agree with the views of the Madras High Court in The State of Madras v. Prem Industrial Corporation (supra).

936

The question again came to be considered by the Kerala High Court in the case of Kottayam Electricals Private Limited v. The State of Kerala, 32 S.T.C. 535. mere the submission was that the courts should construe the phrase 'if the offence had not been committed' to mean 'if the assessee had not misused or misapplied the goods'. The argument was that if the goods were not misused or misapplied the tax payable would be at the concessional rate of 3 per cent under section 8(1)(b) of the Act and that the maximum penalty that could be imposed could only be one and a half times the tax calculated at 3 per cent on the turnover in respect of which the offence had been committed. After discussing the contentions and acknowledging that section 10A was not happily worded, the High Court felt that it was unable to accept the view of the Madras High Court in State of Madras v. Prem Industrial Corporation, (supra). The High Court was of the opinion that if the court interpreted the section to mean that such a person need pay penalty calculated only at the rate of one-and-a-half times the 'concessional rate', it would lead to absurd consequences. It accepted the views of the Orissa as well as the Mysore High Courts mentioned hereinbefore.

The Gujarat High Court had occasion to consider this question again in the case of The Gaekwar Mills Ltd. v. The State of Gujarat, 37 S.T.C. 129. me Gujarat High Court was of the view that the penalty which was contemplated by section 10A of the Act, was to be worked out by reference to the rate of tax provided in section 8(2) of the Act and not by reference to the concessional rate of tax provided in section 8(1) of the Act. The Gujarat High Court felt that the Tribunal was justified in rejecting the contention of the assessee that the maximum penalty that could be levied under section 10A was 1-1/2 times the concessional rate of tax provided in section 8(1). Dealing with the several authorities noted hereinbefore and the scheme and language of the section, the Gujarat High Court was of the opinion that to accept the contention that the true effect of the words 'if the offence had not been committed' was to presume a situation in which the undertaking given by the declaration was carried out even though in fact the same was not carried out that would not be a proper presumption because if such a presumption was raised, it would make the whole situation highly absurd. The absurdity would be that for the purpose of penalising the defaulter, a presumption was to be made that the defaulter was not one who had 937 Committed any default. The legislature could not be attributed with any such absurd intention. The High Court noted that while framing section 10A, the legislature had not used the expression 'as if', at the time of using the words 'if the offence had not been committed', at choice of the word 'if', instead of the expression 'as if' indicated a conditional phrase, and not a phrase prescribing a deeming fiction. The High Court was of the view that the interpretation canvassed by the assessee obviously introduced the concept of a fiction which treated the offender as one who had not offended. Section 10A was a penal provision which stipulated penalty in lieu of the prosecution. me High Court expressed the view that one has yet to come across a penal provision, which created a fiction that an offender was not an offender, and should, therefore, be treated as a non-offender. Obviously, by such a fiction, the very object of the penal provision in question was frustrated and, therefore, the legislature could never have intended that by the creation of the above- referred fiction, the very object of introducing the penal clause contained in section 10A of the Act should have been destroyed. The truth of the matter, according to the High Court, was that the use of the word "if" simpliciter, was meant to indicate a condition, the condition being that at the time of assessing the penalty, that situation should be visualised wherein there was no scope of committing any offence. Such a situation could arise only if the tax liability fell within the provisions of sub-section (2) of section 8 of the Act. The scheme of the section showed that concessional rates contemplated by sub-section (1) thereof would be available only with reference to those goods which were covered by the declaration of form 'C'. This was clear in the scheme of the section. Further the High Court noted that if the contention canvassed by the assessee was accepted, then the person who committed default In carrying out his solemn undertaking contemplated by form 'C', would be in a better position than the assessee, who honestly paid the tax under sub-section (2) of section 8 without giving any undertaking contemplated by form 'C ' .

In the case of Deputy Commissioner of Commercial Taxes, Madurai Division, Madurai v. Kodaikanal Motor & ion Private Limited, 31 S.T.C. 1 the Madras High Court agreed with the view of Veeraswami, C.J. in State of Madras v. Prem Industrial M Corporation, (supra).

938

The section as it stood at the relevant time permitted imposition on dealer by way of penalty of a sum not exceeding one-and-a-half times the tax which would have been levied under this Act in respect of the sale of goods to him 'if the offence had not been committed'. The section as it reads today after amendment in 1973 permits imposition by way of penalty of a sum not exceeding one-and-a-half times the tax which would have been levied under sub-section (2) of section 8. Sub-section (2) of section 8 deals with tax in the course of inter-State sales.

Lord Denning, in Seaford Court Estates v. Asher, [1949] 2 All E.R. 155 at 164 said thus :

".... When a defect appears a Judge cannot simply fold his hands and blame the draftsman. He must set to work on the constructive task of finding the intention of Parliament......... and then he must supplement the written word so as to give 'force and life' to the intention of the legislature....... A Judge should ask himself the question how, if the makers of the Act had themselves come across this ruck in the texture of it, they would have straightened it out? He must then do as they would have done. A Judge must not alter the material of which the Act is woven, but he can and should iron out the creases."

The courts must always seek to find out the intention of the legislature. Though the courts must find out the intention of the statute from the language used, but language more often than not is an imperfect instrument of expression of human thought. As Lord Denning said it would be idle to expect every statutory provision to be drafted with divine prescience and perfect clarity. As judge Learned Hand said, we must not make a fortress out of dictionary but remember that statutes must have some purpose or object, whose imaginative discovery is judicial craftsmanship. We need not always cling to literalness and should seek to endeavor to avoid an unjust or absurd result. We should not make a mockery of legislation. To make sense out of an unhappily worded provision, where the purpose is apparent to the judicial eye 'some' violence to language is permissible. (See K. P. Varghese v. Income-Tax 939 Officer, Ernakulam & Anr., 131 I.T.R. 597 at 604 to 606 and Luke v. Inland Revenue Commissioner, 54 I.T.R. 692.

Bearing the scheme of the Act in perspective we are of the opinion that the contention of the revenue in this case has to be accepted. 'If the offence had not been committed' cannot have the effect that penalty should be levied on the basis of the rate which would have been levied had no offence been committed under clause (d) of section 10 of the Act. For the purpose of imposition of penalty, it could not be treated that the rate which would govern the question of penalty was the rate which could be levied on the basis that the assessee had made no fault. It would lead to putting a premium on avoidance of the provisions of the Act.

In our opinion sub-section (1) of section 10A makes it clear that penalty should be worked out at the rate of tax which would have been levied if the offence had not been committed. In other words the question is what tax would have been levied under the Act if the offence had not been committed. The assessee would not have committed any offence only if he had carried out the undertaking given by it in its declaration in form 'C' or if he purchased the goods without giving any declaration thereby incurring liability to pay normal rate of tax as contemplated by sub-section (2) of section 8. One who commits defaults cannot be said to have carried out the undertaking given by him. The presumption canvassed to be raised that the true effect of the words 'if the offence had not been committed' was to presume a situation In which the undertaking given by the assessee had been carried out even though In fact the same had not been carried out. That would be an absurd result. In our opinion the else of the expression 'if' simpliciter, Will meant to indicate a condition, the condition being that at the time of assessing The penalty, that situation should be visualised wherein there was no scope of committing any offence. Such a situation could arise only if the tax liability fell under sub-section (2) of section 8 of the Act. The scheme of section 8 indicated that concessional rates contemplated by sub-section (1) thereof would be available only with reference to those goods which are covered by the declarations in form 'C'. The moment it Is found that in respect of particular quantity of goods the undertaking given by the assessee In form 'C' declaration has 940 not been carried out, the goods were presumed to be such in respect of which no undertaking was existing. Therefore such goods would be liable to normal tax contemplated under sub- section (2) of section 8. Therefore, the penalty should be worked out only on the basis of the normal rates prescribed under sub-section (2) of section 8. That would make sense. That is a reasonably possible construction. That would avoid absurd result.

It is further to be borne in mind that section 10A was introduced for imposition of penalty in lieu of prosecution, that is to visit the person guilty with certain penalty in place of prosecution. He cannot be placed in a better position than one who would have complied with the provisions of the Act. In this respect having regard to the object of the Act, in our opinion, we are in full agreement with the views expressed by the Gujarat High Court in The Gaekwar Mills Ltd. v. The State OF Gujarat, (supra). As Lord Denning has said, the judge has to perform the constructive task OF finding the intention of Parliament, and he must supplement the written word so as to give 'force and life' to the intention of the legislature. Primarily, it is always the duty to find out the intention of the legislature and if it can be done without doing much violence to the language as we Find it can be done in this case, though as we have noted that when the purpose was writ large in the scheme of the section "some violence" is permissible, here we are of the opinion that the construction put by the assessee cannot be accepted and the contention urged on behalf of the revenue in this case should be preferred.

We must remember that the provision is a penal provision. It has further to be borne in mind that the expression 'if' is not same as 'as if' nor does it contemplate a deeming provision. It has also to be borne in mind that the provision was introduced for the imposition of penalty in lieu of prosecution. The purpose of the Act and the object of a particular section has to be borne in mind. Having regard to the same, we are in agreement with he views expressed by the Orissa High Court in Bisra Limestone Company Ltd. v. Sales Tax Officer, Rourkela Circle, Uditnagar, and Others, (supra), Jammu & Kashmir High Court in The Assessing Authority and another v. Jammu Metal Rolling Mills, (supra), the High Court of Kerala 941 in Kottayam Electricals Private Limited v. The State of Kerala (supra). The High Court of Mysore in M. Paid & Sons v. The State of Mysore (supra), the High Court of Gujarat in The Gaekwar Mills Ltd. v. The State of Gujarat (supra) and with respect we are unable to accept the views of Veeraswami, C.J. in State of Madras v. Prem Industrial Corporation (supra), and the other decision of the Madras High Court in Deputy Commissioner of Commercial Taxes (supra).

In the premises the dealer's contention cannot be accepted and revenue's stand must be upheld.

The decision under appeal cannot, therefore, be sustained. The appeals are allowed and the judgment and order of the High Court of Madras are set aside. The revenue is entitled to the costs of these appeals.

A.P.J.					    Appeals allowed.
945